Central Information Commission Judgements

Shri Ashok Pai vs Commissioner Of Income Tax, … on 31 October, 2008

Central Information Commission
Shri Ashok Pai vs Commissioner Of Income Tax, … on 31 October, 2008
                                  dsUnzh; lwpuk vk;ksx
                          Central Information Commission

                                                    Case No. CIC/AT/C/2008/00212
                                                                 Dated: 31.10.2008


Complainant: Shri Ashok Pai
Respondents: Commissioner of Income Tax, Mumbai

                                          ORDER

This is the complaint filed by Shri Ashok Pai, Mumbai against Income
Tax, Mumbai alleging that the CPIO had refused to accept his RTI application
dated 27.5.2007.

2. The respondents vide their written submissions dated 11.4.2008
informed that a report was called for from the concerned AO, who pleaded
ignorance about the complainant’s allegation that his RTI application was not
accepted by them. The staff posted there were well equipped about the
procedure. Even the complainant did not visit any officer with such a
complaint. The allegation of the complainant was not true. However, the
complainant’s grievance relating to the refund for A.Y.-2003-04 and 2006-07
has been duly addressed.

3. A copy of written submissions dated 11.4.2008 is forwarded to the
complainant and the complaint is closed at the Commission’s end.

4. This issues with the approval of the Commission

Sd/-

(D.C. Singh)
Asstt. Registrar

Copy to:

1. Shri Ashok Pai, B – 308, Ridhi Sidhi Ratna C.H.S. Kanti Nagar, Andheri East, Mumbai –
400059. (Complainant)

2. Shri A. K. Mehrish, Commissioner of Income-Tax-20, 404, Piramal Chamabers, Parel,
Mumbai – 400 012