01106 SPGoyalVsITATDlhi 14 07 09 1
CENTRAL INFORMATION COMMISSION
Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
Appeal No. CIC/AT/A/2008/01106/LS
Appellant: Shri S.P. Goyal
Public Authority: Income Tax Appellate Tribunal, Delhi
Date of Hearing: 07/09/2009
Date of Decision: 07/09/2009
FACTS
:-
Vide RTI application dated 11/04/2008, the Appellant has sought information on
05 paras relating to Appeal No. ITA No. 2440/Delhi/2002 A/Y 1994-95.
2. Shri P.N. Parashar, Judicial Member, ITAT (CPIO), vide order dated 02/05/2008
had intimated the Appellant that queries raised by him related to judicial matters and
offered him to carry out inspection of the records as per the provisions of ITAT Rules,
1963. The Appellate Authority vide order dated 23/05/2008, had upheld the decision of
CPIO.
3. The present Appeal is directed against the orders of the CPIO/AA.
4. Heard on 07/09/2009. Appellant present. Nobody has appeared for ITAT. The
Appellant was heard.
DECISION
5. As the CPIO has offered inspection of the relevant records, as per ITAT Rules,
the orders of CPIO/AA cannot be faulted. In this view of the matter, the Appeal has no
merit and is dismissed.
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 2671 73 53/Fax: 011 2610 62 76
Copy to:-(1) Shri S.P. Goyal,
103 A, Krishna Chamber,
59, New Marine Lines, Mumbai-400020.
(2) The Addl. Commissioner of Income Tax
Range-4, C.R. Bldg., IP Estate, New Delhi-2.
(3) The Income Tax Officer Ward-12(2),
C.R. Bldg., IP Estate, New Delhi-2.