Central Information Commission Judgements

Mrs. Neena Gupta vs Ministry Of Defence on 10 December, 2008

Central Information Commission
Mrs. Neena Gupta vs Ministry Of Defence on 10 December, 2008
                  Central Information Commission
      Appeal No. CIC/WB/C/2007/00848-SM dated 12.11.2007
        Right to Information Act-2005 - Under Section (19)


                                                            Dated 10.12.2008

Appellant :          Mrs. Neena Gupta

Respondent :         Ministry of Defence

The Appellant is absent inspite of notice.

On behalf of the Respondents, Shri Vinod Sood, CPIO is present.

2. Shri Vinod Sood, the CPIO submitted that the Appellant had written a

letter on 29.11.2008 stating that she no longer wished to pursue the matter as

the Defence authorities have already renewed the lease of her house. He

submitted a copy of the letter dated 29.11.2008 before us.

3. In view of the letter dated 29.11.2008 received from the Appellant

today, the case is disposed off.

4. Copies of this order be given free of cost to the parties.

Sd/-

(Satyananda Mishra)
Information Commissioner

Authenticated true copy. Additional copies of orders shall be supplied
against application and payment of the charges prescribed under the Act to
the CPIO of this Commission.

Sd/-

(Vijay Bhalla)
Assistant Registrar