Central Information Commission Judgements

Shri T.C. Gupta vs D/O Revenue, M/O Finance on 18 August, 2009

Central Information Commission
Shri T.C. Gupta vs D/O Revenue, M/O Finance on 18 August, 2009
       CENTRAL INFORMATION COMMISSION
     Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                           File No.CIC/LS/A/2009/000637

Appellant                        :       Shri T.C. Gupta

Public Authority                 :       D/o Revenue, M/o Finance
                                         (through Shri Padamnabh Behra, CPIO)

Date of Hearing                  :       18.8.2009

Date of decision                 :       18.08.2009
FACTS

:

Vide his RTI application dated 9.1.2009, the appellant had requested for
copies of his ACRs for AYs 2003-04 to 2007-08. The CPIO had refused to
disclose this information in view of the instructions of DOPT. The decision of
the CPIO was upheld by the Appellate Authority vide letter dated 20.4.2009.

2. Hence, the present appeal.

3. Heard on 18.8.2009. Appellant is represented by Shri T.P. Gupta. The
public authority is represented by the officer named above. It is the submission
of Shri Behera that in view of the decision dated 20.3.2009 of this Commission in
Sudha Sharma case, he has now no objection to provide copies of the aforesaid
ACRs to the appellant.

DECISION

4. In view of the above, CPIO is hereby directed to provide copies of ACRs
to the appellant in next 03 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. Shri Padamnabh Behra
(DT/Per) & CPIO,
Central Board of Direct Taxes,
North Block, New Delhi.

2. Shri T.C. Gupta
Dy. Director of Income Tax,
CIB, Jodhpur, Rajasthan.