Central Information Commission Judgements

Mr. Om Prakash Thakur vs Dtc, Gnct Delhi on 13 January, 2011

Central Information Commission
Mr. Om Prakash Thakur vs Dtc, Gnct Delhi on 13 January, 2011
                                         CENTRAL INFORMATION COMMISSION
                                             Club Building (Near Post Office)
                                           Old JNU Campus, New Delhi - 110067
                                                  Tel: +91-11-26161796
                                                                                               Decision No. CIC/SG/A/2010/002893/10926
                                                                                                      Appeal No. CIC/SG/A/2010/002893
Relevant Facts

emerging from the Appeal

Appellant : Mr. Om Prakash Thakur
A-1/163, Sector-17, Rohini,
Delhi-110089

Respondent : Mr. H. C. Gupta,
PIO & Dy. Chief General Manager
Transport Department, GNCTD
Wazirpur Depot, Wazirpur,
Delhi

RTI application filed on : 29/04/2010
PIO replied : 25/05/2010
First appeal filed on : 24/06/2010
First Appellate Authority order : Not enclosed
Second Appeal received on : 11/10/2010
Information Sought:

1. From January 2000 to May 2005, income tax was deducted. Copies of Form 16 to be provided.

Reply of the PIO:

1. Details if deducted income tax is enclosed but From 16 is not available in records.

Grounds for the First Appeal:

Incomplete and unsatisfactory reply by the PIO.

Order of the First Appellate Authority (FAA):
Order not enclosed.

Grounds for the Second Appeal:

Non compliance of FAA’s order by the PIO.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Om Prakash Thakur
Respondent : Mr. H. C. Gupta, PIO & Dy. Chief General Manager;

The PIO has given all the information available on the records. The Appellant wanted a copy of the Form-16. This
had not been prepared hence the PIO could not provide it. The Form-16 has now been prepared and has been given to the
Appellant before the Commission.

Decision:

The Appeal is disposed.

The information has been provided.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
13 January 2011
(In any correspondence on this decision, mention the complete decision number.) (ST)