CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No. CIC/LS/A/2008/00234
Appellant : Shri Milap Choraria
Public Authority : Addl. Director of Income Tax (Inv)
(through Shri Mahesh Shah, Addl. DIT & Shri Zh.
Tanvir, ADIT (Inv), Kolkata)
Date of Hearing : 15.6.2009
Date of Decision : 15.6.2009
Facts
By his letter of 26.8.2008, the appellant had requested for the following
information :-
“(i) Notices issued for Joint Meeting held on 9.7.2008 and 11.8.2008 and minutes
or file notings of the aforesaid meetings;
(ii) Written Comments/Suggestions/Note palaced by Shri B.K. Gupta, Chief CIT-
II, Kol., Shri M.C. Katheriya, DGIT (Inv), Kol., Shri A.K. Majumdar, Chief
CIT-IV, Kol., Shri Manoj Misra, Chief CIT-IX, Kol., Smt. Kusum Avasthy
Gupta, Chief CIT-XI, Kol, in connections with the aforesaid meting; &
(iii) Notices issued to third parties and reply received from each of the respective
third parties, as were mentioned in the said Memo Letter.
2. The CPIO had refused to disclose the information by letter dated 29.9.2008
on the ground that the matter was sub-judice. The Appellate Authority had upheld
the decision of CPIO vide order dated 19.11.2008.
3. The present appeal is directed against the orders of the CPIO/AA.
4. The matter was heard on 15.6.2009. The appellant is not present and has
telephonically requested the Commission to adjourn the matter due to circumstances
beyond his control. The public authority is represented by the officers named above.
DECISION
5. The matter is adjourned to 16.7.2009 at 1100 hrs. Let a notices be issued to
the parties for appearance.
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