Central Information Commission Judgements

Shri Satbir Singh vs M/S. The Mahindra Finance Limited on 3 September, 2008

Central Information Commission
Shri Satbir Singh vs M/S. The Mahindra Finance Limited on 3 September, 2008
                          dsUnzh; lwpuk vk;ksx
                   Central Information Commission

                                     Case No. CIC/AT/C/2008/00386
                                                   Dated: 3.09.2008

Complainant:     Shri Satbir Singh
Respondent:      M/s. The Mahindra Finance Limited


                                  ORDER

This is the complaint filed by Shri Satbir Singh, Panipat against
M/s. The Mahindra Finance Limited, Mumbai regarding deemed refusal
of his RTI application dated 10.3.2008.

2. The matter was placed before the Commission.

3. The order of the Commission is as under:

“The information solicited herein does not pertain to any
public authority, but to a private entity, viz. M/s. Mahindra
Finance Limited, Mumbai. Hence, it is not covered by the RTI Act.
As such, the complaint is not maintainable, which is closed at the
Commission’s level. Complainant may be informed of accordingly.”

Sd/-

(D.C. Singh)
Asstt. Registrar
Copy to:

Shri Satbir Singh,
Village – Adiyana, P.O. – Khas,
Tehsil – Matlunda,
Distt. – Panipat, Haryana