CENTRAL INFORMATION COMMISSION
             Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
                                 File No. CIC/LS/A/2010/000098
Appellant              :                Shri John Alex
Public Authority       :                Income Tax Department, Bangalore.
Date of hearing        :                31.03.2010
Date of Decision       :                31.03.2010
Facts
:-
 The genesis of the present appeal lies in non-receipt of refund order for AY 2008-
09 by the appellant. I have carefully perused the orders dated 8.6.2009 and 21.7.2009
passed by the CPIO & AA respectively and find that there is not even a whisper about the
issue of refund order. This is not in line with the true spirit of the RTI Act.
2. The matter is called up for hearing today dated 31.03.2010. The parties have not
appeared. Regardless of that, the case is remanded to Additional Commissioner of
Income Tax, Range 14, Bangalore, with the direction to re-visit the matter and pass an
appropriate order regarding the issue of refund order for AY 2008-09 as per law.
3. The order of the Commission may be complied with in 08 weeks time.
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
Address of parties :
1. The Additional Commissioner of Income Tax,
Range-14, HMT Bhawan, Bellary Road,
Bangalore.
2. The Income Tax Officer Ward-14(1) & CPIO,
O/o Income Tax Officer, HMT Bhawan,
Bellary Road, Bangalore.
3. Shri John Alex,
No. 23, Ground Floor, Hygrever Citadel,
Maruthi Avenue, Ranjith Road,
2nd Street, Kotturpuram,
Chennai-600085.