Central Information Commission Judgements

Mr.Manoj Jain vs Cbec on 26 August, 2013

Central Information Commission
Mr.Manoj Jain vs Cbec on 26 August, 2013
                CENTRAL INFORMATION COMMISSION
                 Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                           File No. CIC/SS/A/2013/000371/LS

   Appellant                          :         Manoj Jain

   Respondent              :          Commissioner of Customs (General), Mumbai

   Date of hearing          :         26.8.2013

   Date of decision         :         26.8.2013

   FACTS

Heard today dated 26.8.2013. Appellant present. The
public authority is not represented, despite notice.

2. During the hearing, the appellant requests for disclosure of
information only on one para of his RTI application dated 16.7.2012. The said
para is extracted below:-

“Reason(s) for not relieving Shri Arvind Kumar Singh, presently posted as
Additional Commissioner of Customs (General), Mumbai in terms of CBEC
order No. 97/2012 dated the 7th June, 2012 issued vide F. No. A-
2012/02/2012-Addl.”

3. During the hearing, it transpires that Shri Arvind Kumar
Singh has since been relieved from his post from Mumbai. Hence, the appellant
wishes to withdraw the appeal. Hence, dismissed as withdrawn.

Sd/-

(M.L. Sharma)
Central 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.

(K L Das)
Dy. Registrar
Address of parties

1. Shri S. P. Pradhan
Dy. Commissioner of Customs and CPIO,
O/o the Commissioner5 of Customs (General),
RTI Cell, New Custom House, Ballard Estate,
Mumbai – 400001

2. Shri Manoj Jain
Flat – 285, Block-29, Type-3 Qtrs.
CGS Colony, Ekta Vihar, Sec-25,
CBD Belapur, Navi Mumbai – 14