Central Information Commission Judgements

Mr.S P Goyal vs Cbdt on 30 December, 2010

Central Information Commission
Mr.S P Goyal vs Cbdt on 30 December, 2010
                              CENTRAL INFORMATION COMMISSION
                   Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                                     Telefax:011-26180532 & 011-26107254 website:cic.gov.in


                                     Complaint: No. CIC/DS/C/2010/000950
                                                                                                         Dated:-30/12/2010

Complainant                                             :         Shri S P Goyal, Mumbai,

Public Authority                                         :        Income Tax Department, Mumbai

                                                            ORDER

The Commission has received a petition dated 11/06/2009 (Dairy No. 34240 dated 25/06/2009)
from Shri S P Goyal, in respect of his/her RTI-application on 16/02/2009 filed with the CPIO, Income Tax
Department (A) XII, Aayakar Bhawan, Mumbai stating that no reply has been received by him from the
CPIO in spite of reminder dated 20/05/2009. A Copy of RTI application is enclosed.

2. In order to avoid multiple proceeding under section 19 and 18 of the RTI Act, viz, appeals and
complaints, the matter is remitted to The CPIO with the following directions:

i. In case no reply has been given by CPIO to the complainant to his/her RTI request, The CPIO
should furnish a reply to the complainant within two weeks of receipt of this order.

ii. In case CPIO has already given reply to the complainant in the matter, he/she should furnish
a copy of his/her reply to the complainant within one week of receipt of this order

iii. CPIO should invariably indicate to the complainant the name and address of the 1st
Appellate Authority, before whom the complainant can file first appeal. If any,

iv. A copy of CPIO’s reply will be endorsed to the Commission clearly indicating the case
number and reason for delay if any in providing information.

3. In case the complaint is not satisfied with the reply received from CPIO, he/she, under section 19 (i)
of the RTI Act, may within the time prescribed file first-appeal before the AA.

4. On receipt of the first appeal from the petitioner as per the above directions, AA should dispose of
the appeal within the period stipulated in the RTI Act.

5. In case complainant still feels aggrieved by the decision of AA, he/she shall be free to approach the
Commission in second appeal under section 19(3), along with complaint u/s 18, if any, within the
prescribed time limit.

6. The matter is closed with above directions.

-sd-

(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(T. K. Mohapatra)
US & Dy. Registrar
Tele. No. 011-26105027
tk.mohapatra@nic.in

Copy to:-

1. Shri S P Goyal,
103A, Krishna Chambers,
59, New Marine Lines,
Mumbai-400020

2. The CPIO,
Income Tax Department (A) XII,
Aayakar Bhawan,
Mumbai