Central Information Commission Judgements

Mr.Milap Choraria vs Cbdt on 14 November, 2011

Central Information Commission
Mr.Milap Choraria vs Cbdt on 14 November, 2011
                                  1


             Central Information Commission
Room No.307, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama 
                     Place, New Delhi­110066
     Telefax:011­26180532 & 011­26107254 website­cic.gov.in

              Appeal : No. CIC/DS/A/2011/000486 

 Appellant /Complainant       :       Shri Milap Choraria, 
Delhi 
Public Authority              :       Income Tax Department, 
Kolkata
                              (Sh. A. Mallick, CPIO - 
through video
                              Conferencing) 

Date of Hearing               :       14 November 2011   
Date of Decision              :       14 November  2011

Facts

:­ 

1. Appellant   submitted   RTI   application   dated   15 
February   2009   before   the   CPIO,   office   of   the   Income 
Tax Officer, Ward 5 (1), Kolkata –  enclosed herewith 
as Annexure A.

2. After taking action under section 11 of the Act, 
Vide   CPIO   order   dated   18   March   2009,   appellant   was 
informed   that   information   as   requested   could   not   be 
disclosed as the third­party had raised objection.

3. Appellant   preferred   appeal   dated   1   April   2009 
before the first appellate authority.

4. Matter   was   decided   vide   FAA   order   dated   5   May 
2009.

5. Appellant moved the Commission in second appeal. 

6. Matter was heard today. Appellant was present as 
above   in   person.   Respondent   was   present   at   Kolkata 
and made submissions via videoconferencing.

Decision notice

7. Both  parties   have been  heard.  Respondent   states 
that   information   pertaining   to   gifts,   presents   and 
details of expenditure on account of the marriage of 
the   daughter   of   the   third­party   to   the   son   of   the 

Appeal : No. CIC/DS/A/2011/000486
2

appellant,   which   was   included   in   the   balance   sheet 
and form part of the income tax returns of the third­
party could not be disclosed under the provisions of 
section  8    (1)(j)  of the  Act. Appellant  stated   that 
based   on   FIR   No   1512007   in     dowry   matter,   criminal 
case had been instituted by the state of West Bengal 
against the appellant and was   presently in the 7 JM 
Court,   Howrah.   Therefore   on   the   ratio   given   in   the 
case  of Shri  Manoj  Saini  No.  CIC/LS/A/2010/001044­DS 
dated   24   March   2011,   Commission   directs   the 
respondent   CPIO   to,   after   taking   action   under   the 
provisions of section 10 of the RTI Act disclose all 
expenditure   on   account   of   marriage   including   gifts, 
presents etc as reflected in the balance sheet of the 
third­party for the financial year 1995 – 96 (as the 
marriage was on 26 January 1996) after severing other 
portions   of   the   income   tax   returns,     provide 
information   to   the   appellant   within   three   weeks   of 
receipt   of   the   order.   This   disclosure   is   in   larger 
public interest wherein both parties must have equal 
opportunity   before   the   court   of   law   for   securing 
Administration of Justice.

(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(T. K. Mohapatra)
Dy. Secretary & Dy. Registrar
Tel. No. 011­26105027

Copy to:­

1. Shri Milap Choraria
B­5/52. Sector­7, Rohini
Delhi­110085

2. The CPIO
Income Tax Officer, Ward­5(1)Kol
Aayakar Bhawan
P­7, Chowringhee Square 8th Floor 
Kolkata­700069

3. The Joint Commissioner of Income Tax
Range­5/Kolkata
  Aayakar Bhawan

Appeal : No. CIC/DS/A/2011/000486
3

P­7, Chowringhee Square 8th Floor 
Kolkata­700069
 
 

Appeal : No. CIC/DS/A/2011/000486