CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New
Delhi-110066
File No.CIC/LS/A/2010/001246
Appellant Shri Kishan Lal
Public Authority Sports Authority of India
Date of hearing 27.09.2010
Date of decision 27.09.2010
Facts
:-
The matter is called for hearing today dated 27.09.2010. Appellant not
present. The Public Authority is represented by Dr. V.K. Sharma, Assistant
Director(Legal).
2. The matter, in short, is that the appellant is an employee of SAI, presently
posted in Rajasthan. Vide his RTI application dated 19.12.2009, he had wished
to know the rule under which Professional Tax was being deducted from his
salary. The CPIO had responded to it vide letter dated 31.12.2009 enclosing
therewith letter dated 19.11.1996 of the office of Commissioner of Sales Tax,
Gujarat, stating therein that Professional Tax was payable even by those
employees who were posted out of Gujarat State.
3. During the hearing, Dr. Sharma submits that the SAI has a Regional
Centre at Gandhi Nagar which covers the States of Gujarat, Rajasthan,
Maharashtra, Goa and Daman Deu & Nagar Haveli and the salary bills. of the
employees posted in these states are drawn at Ahmedabad. Therefore, the
appellant, though presently posted in Rajasthan, is liable to pay the Professional
Tax.
4. In view of the above, the appeal has no merit and is dismissed.
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. The Dy. Director & CPIO, Sports Authority of India,
Netaji Subhas Western Centre, Gandhi Nagar, Gujarat.
2. Shri Kishan Lal, c/o Anand Bihari Sharma,
4-35, Kala Kua Housing Board, Near Water Tank,
Alwar, Rajasthan.