Central Information Commission Judgements

Mr.Rajkishore Maniyar vs Department Of Revenue on 29 September, 2011

Central Information Commission
Mr.Rajkishore Maniyar vs Department Of Revenue on 29 September, 2011
                             Central Information Commission
                               2nd Floor, Room No. 305 B-Wing,
                                     August Kranti Bhawan
                                      Bhikaji Kama Place
                                           New Delhi
                                                                     Case No. CIC/SS/A/2011/000620

        Name of Appellant                        :       Sh. Rajkishore Maniya
                                                               (The Appellant was not  present)



        Name of Respondent                       :       Central Excise  & Service Tax, Silguri 
                                                         (Represented by Sh. Tenzingh Tshering 
                                                         La , ACPIO / Superintendent)


        The matter was heard on                  :       21.09.2011


                                                     ORDER

 

  This matter had been remitted back to the FAA by the Commission vide its order 
dated 1.11.2010.

In compliance with the directions of the Commission the FAA has passed an order 
dated 22.12.2010.  As per the order of the FAA, the investigation agency / organizations 
conducting enquiry / investigation against the M/s Perfect Technology, were consulted by 
the   FAA   in   order   to   know   whether   the   investigation   /   enquiries   against   M/   Perfect 
Technology have been concluded or not.  

After   careful   examination,   the   FAA   has   noted   that   as   per   reply   received   in 
connection   with   this   matter   from   the   Dy.   Commissioner   (Hqrs.   Anti­evasion   Unit) 
Siliguri Commissionerate, Siliguri, who is conducting enquiry / investigation against M/s 
Perfect Technologies, a Show Cause has been issued to M/s Perfect Technologies on 
30.06.2010, and that enquiries have not yet been concluded.   In view of this the FAA has 
held that information as desired by the Appellant, cannot be provided to him, in terms of 
Section   8(1)(h)   of   the   RTI   Act   as   enquiry   /   investigation   M/s   Perfect   Technologies, 
owned by the Appellant, are under process and not complete.

The ACPIO, reiterated decision in the matter taken by the FAA. 

The Commission is of the view that since the investigation / enquiry against M/s 
Perfect Technologies, owned by the Appellant are still under process and not completed 
under  as Section 8(1)(h) applied.  The order of the FAA is upheld. 

(Sushma Singh) 
                                                                          Information Commissioner 
29.09.2011

 

Authenticated true copy

(D. C. Singh)
Dy.Registrar
 Copy to:

1. Sh. Rajkishore Maniyar
Proprietor of Perfect Technologies
801/802m Shiv Tapi Apt, Goregaonkar Road
Gamdevi, Mumbai­400007

2. The Public Information Officer
Dy. Commissioner
O/o the Dy. Commission of Central Excise & Service Tax
Gangtok Division, Siliguri 

3. The Appellate Authority
Addl. Commission
O/o the Commissioner of Customs
Central Excise & Services Tax
Siliguri commissionerate 
Haren Mukherjee Road 
Hakimpara, Siliguri­734001