Central Information Commission
Ajit Kumar Singh vs Income Tax Department on 20 November, 2009
CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No.CIC/LS/A/2009/000554
Ajit Kumar Singh Vs Income Tax Department
Dated : 20th Nov, 2009
Vide order dated 14th Sep, 2009 the Commission had directed the
CPIO to provide complete information in regard of paras 1, 2 & 3 of the
RTI Commission. The appellant Shri Ajit Kumar Singh, however, filed a
non-compliance complaint in this connection. Hence, the matter was heard
on 20.11.2009. Appellant present. The public authority is represented by
Shri L.K.S. Dahiya, Addl. Dir. (Vig) & Shri R.S.Negi, Deputy Dir. (Vig).
The appellant would submit that the documents have belatedly been
supplied but copy of certain note sheets has not yet been supplied to him.
On the other hand, Shri Dahiya would submit that full and complete
compliance has been made.
2. Be that as it may, Shri Dahiya is desired to call the appellant for
discussion to sort out the issue. He may also permit the appellant to carry
out inspection of the note sheets and take extracts therefrom in regard to
paras 1, 2 & 3.
`
3. The order of the Commission may be complied with in 7 working days.
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.
(D.C. Singh)
Under Secretary & Assistant Registrar
Address of parties :-
1.
Shri L.K.S. Dahiya
Addl. Dir. (Vig),
Income Tax Department,
Dayal Singh Public Library Building,
1, Deen Dyal Upadhyay Marg,
New Delhi-110002
2. Shri Ajit Kumar Singh
Addl. CIT, Room 211,
Aayakar Bhawan, IP Estate,
New Delhi-110002