Central Information Commission Judgements

Shri Baljit Singh Sandhu vs Central Board Of Direct Taxes on 1 December, 2008

Central Information Commission
Shri Baljit Singh Sandhu vs Central Board Of Direct Taxes on 1 December, 2008
ATC471BaljitSinghSandhuCBDT112 9                               1


                             CENTRAL INFORMATION COMMISSION
                                Block IV, 4Th Floor, Old JNU Campus
                                         New Delhi-110067
                              Appeal No. CIC/AT/C/2008/00471

Complainant:                                                    Shri Baljit Singh Sandhu

Public Authority:                                               Central Board of Direct Taxes
                                                                (through Shri Vinod Sahdev,
                                                                ITO Ward-5(3))

Date of Hearing:                                                01/12/2008

Date of Decision                                                01/12/2008

FACTS

:-

By his letter of 13/03/2008, the complainant had requested ITO-5(II), Chandigarh
to furnish him information on the following points:-

(1) Whether Shri Baljinder Singh, r/o Chandigarh has filed Income Tax
Returns;

(2) If yes, then his total income, tax paid by him and capital gains tax paid by
him for the years 2005-06, 2006-07 and 2007-08 may be furnished to him;
and

(3) What action has been taken by the Income Tax Department to recover the
tax due from him.

2. The complainant received no reply from the Income Tax authorities. Hence, the
present complaint.

3. The matter was heard on 01/12/2008. The complainant was represented by his
son Dr. Jagdeep Singh Sandhu. Income Tax Department is represented by Shri Vinod
Sahdev ITO Ward-5(3), Chandigarh. Shri Sahdev would submit that Ward No.5(II) has
since been bifurcated in three parts and the RTI request appears to have been misplaced
and he has not received the same. When his attention was drawn to this Commission’s
letter dated 08/09/2008, he would submit that this letter was received by him but as the
original RTI request was not available, he could not process the matter.

DECISION

4. Be it as it may, Shri Sahdev is directed to collect a copy of the RTI request from
the Commission and decide the matter in six weeks time as per the provisions of RTI Act.

5. The matter is disposed of accordingly.

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)
Assistant Registrar
Tele: 011-2616 26 62