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/2011/000486
Appellant /Complainant : Shri Milap Choraria,
Delhi
Public Authority : Income Tax Department,
Kolkata
(Sh. A. Mallick, CPIO -
through video
Conferencing)
Date of Hearing : 14 November 2011
Date of Decision : 14 November 2011
Facts
:
1. Appellant submitted RTI application dated 15
February 2009 before the CPIO, office of the Income
Tax Officer, Ward 5 (1), Kolkata – enclosed herewith
as Annexure A.
2. After taking action under section 11 of the Act,
Vide CPIO order dated 18 March 2009, appellant was
informed that information as requested could not be
disclosed as the thirdparty had raised objection.
3. Appellant preferred appeal dated 1 April 2009
before the first appellate authority.
4. Matter was decided vide FAA order dated 5 May
2009.
5. Appellant moved the Commission in second appeal.
6. Matter was heard today. Appellant was present as
above in person. Respondent was present at Kolkata
and made submissions via videoconferencing.
Decision notice
7. Both parties have been heard. Respondent states
that information pertaining to gifts, presents and
details of expenditure on account of the marriage of
the daughter of the thirdparty to the son of the
Appeal : No. CIC/DS/A/2011/000486
2
appellant, which was included in the balance sheet
and form part of the income tax returns of the third
party could not be disclosed under the provisions of
section 8 (1)(j) of the Act. Appellant stated that
based on FIR No 1512007 in dowry matter, criminal
case had been instituted by the state of West Bengal
against the appellant and was presently in the 7 JM
Court, Howrah. Therefore on the ratio given in the
case of Shri Manoj Saini No. CIC/LS/A/2010/001044DS
dated 24 March 2011, Commission directs the
respondent CPIO to, after taking action under the
provisions of section 10 of the RTI Act disclose all
expenditure on account of marriage including gifts,
presents etc as reflected in the balance sheet of the
thirdparty for the financial year 1995 – 96 (as the
marriage was on 26 January 1996) after severing other
portions of the income tax returns, provide
information to the appellant within three weeks of
receipt of the order. This disclosure is in larger
public interest wherein both parties must have equal
opportunity before the court of law for securing
Administration of Justice.
(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:
(T. K. Mohapatra)
Dy. Secretary & Dy. Registrar
Tel. No. 01126105027
Copy to:
1. Shri Milap Choraria
B5/52. Sector7, Rohini
Delhi110085
2. The CPIO
Income Tax Officer, Ward5(1)Kol
Aayakar Bhawan
P7, Chowringhee Square 8th Floor
Kolkata700069
3. The Joint Commissioner of Income Tax
Range5/Kolkata
Aayakar Bhawan
Appeal : No. CIC/DS/A/2011/000486
3
P7, Chowringhee Square 8th Floor
Kolkata700069
Appeal : No. CIC/DS/A/2011/000486