Central Information Commission Judgements

Mr.Sanjay Chandrashekhar Gharat vs Cbdt on 25 July, 2011

Central Information Commission
Mr.Sanjay Chandrashekhar Gharat vs Cbdt on 25 July, 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/2011/000114 

Appellant /Complainant        :         Sh. Sanjay 
Chandrashekhar Gharat, 
                              Mumbai    
Public Authority              :    Income Tax Department, 
Mumbai
                              (Shri V.S.Rana, CPIO - 
through video
                              Conferencing) 

Date of Hearing               :         25 July 2011   
Date of Decision              :         25 July 2011

Facts

:­ 

1. Appellant  preferred  RTI  application  dated  5 May 
2010 before the CPIO, Income Tax Officer (Exemption – 
II   (I)),   Mumbai   to   obtain   information   regarding 
action   taken   by   the   Department   on   his   letters   dated 
24 November 2009 to Director of Investigation and 21 
September   2009   addressed   to   Director   of   Income   Tax 
(exemption)   in   respect   of   Kshtriya   Union   Club, 
Mumbai.

2. Vide CPIO order dated 4 June 2010, disclosure of 
information   was   denied   under   section   8   (1)   (d)   ,(e) 
and  (j)  of the Act.

3. Applicant   preferred   appeal   dated   8   July   2010 
before the first appellate authority.

4. Vide FAA order dated 19 July 2010 the matter was 
decided by dismissing the appeal on the grounds that 
information   sought   by   the   appellant   was   personal   in 
nature   and   related   to   his   dispute   with   the   office 
bearers of the trust which did not constitute larger 
public interest.

5. Appellant   preferred   second   appeal   before   the 
Commission.   Matter   was   heard   today   through 
videoconferencing. Both parties were present as above 
and   made   submissions   from   Mumbai.   Appellant   stated 
Appeal : No. CIC/DS/A/2011/000114  
2

that   the   above­mentioned   Club   had   indulged   in   many 
irregularities which had been disclosed to the income 
tax   authorities   by   him   vide   his   above­mentioned 
letters and sought to know what action had been taken 
by the Department. Respondent submitted that based on 
the   complaints   put   in   by   the   appellant,   the 
Department had reopened the accounts of the Club for 
the   assessment   year   2006   –   07   and   on   the   basis   of 
their findings had withdrawn the exemptions given to 
the Trust.

Decision notice

6. Commission has placed on record the averments of 
the   respondent   and   he   is   directed   to   provide 
information   along   the   lines   of   his   statement   at   the 
hearing   today   to   the   appellant,   within   one   week   of 
receipt of the order. 

 

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

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

Copy to:­

1. Shri Sanjay Chandrashekhar Gharat
3/10/581, Shurud Coop. Society 
Gokhate Road (South), Dadar
Mumbai­400028 (Maharashtra)

2. The CPIO
Income Tax Office (Exem.)­II(1)
5th Floor, Piramal Chambers
Mumbai(Maharashtra)

3. The Appellate Authority
Addl. Director of Income Tax (Exemption)
Range­II (Exemption), RoomNo. 516, 5th Floor
Piramal Chambers
Mumbai­400012 (Maharashtra)

Appeal : No. CIC/DS/A/2011/000114  
3

 

   

Appeal : No. CIC/DS/A/2011/000114