CENTRAL INFORMATION COMMISSION
                             Appeal No.CIC/WB/A/2007/01405 dated 5.11.2007
                               Right to Information Act 2005 - Section 19
Appellant          -          Shri Dharminder Kumar
Respondent             -      Addl. Commissioner of Police (Hqrs.)
Facts
:
 By an application of 6.6.07 Shri Dharminder Kumar of Badarpur, New Delhi
applied to the PIO, Police Hqrs. New Delhi seeking information on his application
addressed to Commissioner of Police through a letter of 18.10.06. To this he
received a response of 22.6.07 from Shri Deepender Pathak, Addl.
Commissioner of Police (Gen. Admn) refusing the information as being exempted
u/s 8(1) sub sec. (g) of the Right to Information Act, 2005.
 Appellant Shri Dharminder Kumar moved his first appeal on 18.7.07. Shri
S. N. Srivastav, Jt. Commissioner of Police (Hqrs.) in his order of 16.8.07
dismissed the appeal, leading to a second appeal before us from Shri
Dharminder Kumar with the following prayer:
“1. To set aside the order dated 22.6.07 and also order
dated 16.8.2007.
2. To direct the opposite party No. 1 & to supply the
requisite information.”
 The appeal was scheduled for hearing on 16.3.09. Shri M. R. Mehmi, ACP
(RTI) Police Hqrs. is present. However, in the meantime, the appellant has
requested for withdrawing his appeal as the respondent Public Authority has
settled his grievances.
DECISION NOTICE
 In light of the above request of appellant, Shri Dharminder Kumar and
being satisfied that the response to the RTI application has been given in time,
 1
we accept the plea of appellant Shri Dharminder Kumar. This appeal is
withdrawn and, therefore, closed.
Notice of this decision be given free of cost to the parties.
(Wajahat Habibullah)
Chief Information Commissioner
16.3.2009
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.
(Pankaj Shreyaskar)
Joint Registrar
16.3.2009
2