Central Information Commission Judgements

Mr. Munir Tanwar vs O/O The Sub-Divisional … on 9 March, 2010

Central Information Commission
Mr. Munir Tanwar vs O/O The Sub-Divisional … on 9 March, 2010
                      CENTRAL INFORMATION COMMISSION
                          Club Building (Near Post Office)
                        Old JNU Campus, New Delhi - 110067
                               Tel: +91-11-26161796

                                                         Decision No. CIC/SG/C/2010/000093/7104
                                                           Complaint No. CIC/SG/C/2010/000093

Complainant                                   :          Mr. Munir Tanwar
                                                         House No.93, Mandi Gaon
                                                         New Delhi-110047

Respondent                                    :          Public Information Officer
                                                         S.D.M (Hauz Khas)
                                                         O/o the Sub-Divisional Magistrate
                                                         Old Tehsil Building
                                                         Mehrauli, New Delhi -110030

Facts

arising from the Complaint:

Mr. Munir Tanwar filed a RTI application with the PIO/SDM (Hauz Khas) New
Delhi on 23/10/2009 asking for certain information. However on not having received the
information within the mandated time, the Complainant filed a complaint under Section
18 of the RTI Act with the Commission. On this basis, the Commission issued a notice to
the PIO, O/o Sub-Divisional Magistrate (Hauz Khas), Delhi on 01/02/2010 with a
direction to provide the information to the Complainant and further sought an explanation
for not furnishing the information within the mandated time.

The Commission has received a letter dated nil of the Complainant in the
Commission on 06/03/2010 stating that he has received the complete information in
regard to his RTI Application dated 23/10/2009.Further, the Complainant has stated
therein that he is therefore withdrawing his present complaint filed with the Commission.

Decision:

The Complaint is disposed off.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
09/03/2010

(In any correspondence on this decision, mention the complete decision number.)(SP)