Central Information Commission Judgements

Shri S.K. Jain vs Income Tax Department on 30 July, 2008

Central Information Commission
Shri S.K. Jain vs Income Tax Department on 30 July, 2008
                 CENTRAL INFORMATION COMMISSION
                               .....

F.No.CIC/AT/A/2008/00432
Dated, the 30th July, 2008.

Appellant : Shri S.K. Jain

Respondents : Income Tax Department

This matter came up for hearing on 23.07.2008 pursuant to Commission’s
hearing notice dated 10.06.2008. Appellant was present in person, while the
respondents were represented by Shri R.K. Garhwal, Income Tax Officer.

2. It is found that the replies furnished by the respondents to the appellant’s
RTI-query dated 01.01.2008 only stated that the appellant had been apprised of
the replies to his queries. Nowhere it has been mentioned as to what replies were
given to the appellant for this Commission to undertake an examination of those
replies.

3. In view of the above, it is directed that the CPIO will furnish a reply to the
appellant to each one of his queries within two weeks from the date of the receipt
of this order.

4. Appeal disposed of with these directions.

5. Copy of this decision be sent to the parties.

Sd/-

( A.N. TIWARI )
INFORMATION COMMISSIONER
Authenticated by –

Sd/-

( D.C. SINGH )
Under Secretary & Asst. Registrar

Page 1 of 1