Central Information Commission Judgements

Mr.K Ranga Rao vs Cbdt on 7 December, 2010

Central Information Commission
Mr.K Ranga Rao vs Cbdt on 7 December, 2010
                      Central Information Commission
 Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama Place, New 
                                 Delhi­110066
             Telefax:011­26180532 & 011­26107254 website­cic.gov.in


                     Appeal  : No. CIC/LS/A/2010/000856


Appellant /Complainant          :       Sh. Ranga Rao, Khammam (AP) 

Public Authority                :       O/o the Chief Commissioner of Income 
                                        Tax, Chennai ( Shri S. Subramaniam, 
CPIO
                                        ­   Through video conferencing) 

Date of Hearing                 :        7/12/2010

Date of Decision                :        7/12/2010 

Facs:­ 


1.     Vide his RTI request of 24 September 2009 the applicant Shri K. 
Ranga Rao sought to have a copy of his ACR for the year 1 April 2001 to 
31 March, 2002 which was the period that he worked as TRO, Khamam 
from the CPIO, Office of CIT­I(CCA), Hyderabad. 

2.     CPIO vide his order of 19 October 2009 denied disclosure citing 
section 8(1) clause(1) of the Act and also stated that The Official Secrets 
Act, 1923 is not completely superseded by the RTI Act. 

3.      Not being satisfied by the above response the applicant preferred 
appeal dated 30 November 2009 before the First Appellate Authority who 
disposed   of   the   matter   by   denying   disclosure   of   information   that   is 
personal  and  the  disclosure of  which has no relationship  to  any  public 
activity or interest and rejected the appeal. 

4.    Being   aggrieved  and   not   being  satisfied,   the   applicant  preferred 
second   appeal   before   the   Commission.   The   matter   was   heard   today 
through videoconferencing.  Both parties were present as above. 
 5.      Commission drew the attention of the respondent to the established 

law governing the issue and stated that through several decisions of the 
Commission and the honourable High Court it had been upheld that the 
final grading as awarded to an individual ion his ACRs is to be disclosed to 
him. 

6. Respondent stated that following the  transfer  of  the  appellant  to 
Hyerabad in the year 2000, his ACRs had also been transferred there and 
where now in  the  custody of CCIT, Hyderabad. 

Decision

7. In view of the averments of the respondent, CPIO, office of the CCIT, 
Hyderabad is directed to provide the appellant with the final assessment awarded 
to him his ACR for the year 2001­02 within two weeks 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. Sh. Ranga Rao,
Asstt.Commissioner of Income Tax
No.10, 4­71, Mamillagudem,
Khammam (Andhra Pradesh)­507001

2. Shri S.Subramaniam
ITO(HQ)(Pers)/CPIO
O/o The Chief Commissioner of Income Tax
121, Mahatma Gandhi Road, 
Chennai­600034

2. The Appellate Authority,
O/o The Chief Commissioner of Income Tax
121, Mahatma Gandhi Road, 
Chennai­600034