Central Information Commission Judgements

Mr.P P Mathai vs Cbdt on 14 November, 2011

Central Information Commission
Mr.P P Mathai 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/2011/000454 

 Appellant /Complainant       :       Sh. P.P. Mathai, 
Ernakulam 
Public Authority              :       Central Board of Direct 
Taxes, N.Delhi 
                              (Ms Neetika Bansal, Under 
Secy./CPIO) 

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

Facts

:­ 

1. Appellant  submitted   RTI   application   dated   3 
December   2009   before   the   CPIO,   CBDT,   New   Delhi, 
seeking   information   relating   to   the   Income   Tax 
assessment   with   reference   to   his   petition   dated 
5/7/2006 and Prime Minister’s Order dated 3/7/2008.

2. Vide   CPIO   order   dated   10   February   2010,   CPIO 
furnished the point wise information. 

3. Not   satisfied   with   the   order,   Appellant 
preferred   appeal   dated   11   March   2010,   before   the 
First Appellate Authority.

4. Vide FAA order dated 30 March 2010, the decision 
of the CPIO was upheld.

5. Being   aggrieved   and   not   being   satisfied   by   the 
above   orders   the   appellant   preferred   second   appeal 
before the Commission.

6.  Appellant   was   present   at   the   hearing   through 
video   conferencing.   The   respondents   were   present   at 
the hearing in person. 

   Appeal : No. CIC/DS/A/2011/000454 
2

7. The Respondents informed the Commission that the 
Appellant’s   application/matter   has   been   taken   up 
again by the CBDT and the said matter is in process 
and should be decided with few months. 

Decision notice

8. The Commission directs the respondent to provide 
the   above   updated   information   to   the   appellant   in 
writing   immediately   and   also   inform   the   appellant 
about the decision of the CBDT. The Case is Closed.

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

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

Copy to:­

1.  Shri P.P. Mathai
Srambickal Pallathatta
Mulanthuruthy P.O.,
District – Ernakulam (Kerala)

2. The CPIO
Under Secretary (OT)
Central Board of Direct Taxes
OT Division, Ground Floor, A­Wing
HUDCO Vishala Building
Bhikaji Cama Place, New Delhi­110066

3. The Appellate Authority
Director (OT)
  Central Board of Direct Taxes
Room No. 1, Ground Floor, A­Wing
HUDCO Vishala Building
Bhikaji Cama Place, New Delhi­110066
 
 

   Appeal : No. CIC/DS/A/2011/000454