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/2010/000947
Dated:-30/12/2010
Complainant : Mr. S P Singh, Meerut
Public Authority : Income Tax Department, New Delhi
ORDER
The Commission has received a petition dated 13/09/2010(Diary No. 66553 dated
29/09/2010) from Shri S P Singh, in respect of his RTI-application on 05/05/2010 filed with the
CPIO, Department of Revenue, O/o the Chief Commissioner of Income Tax, Ghaziabad Region,
At Ground Floor, CGO Complex-1, Hapur Chungi, Kamla Nehru Nagar, Ghaziabad, has been
replied by the CPIO vide letter dated 25/05/2010.
2. On perusing the papers submitted by the complaint, it is observed that he has not availed
the first-appellate channel u/s 19(1) of the RTI Act and has approached the Commission directly.
3. In view of above, the complainant is advised to file his first-appeal before the Appellate
Authority, under section 19(1) of the RTI Act within four weeks of the receipt of this order. The
Appellate Authority to take action as mandated under the RTI-Act, 2005 with a speaking order in
the matter.
4. In case the complainant still feels dissatisfied with the decision of AA, then he can
approach the Commission in second-appeal in prescribed format, along with complaint, if any.
5. The matter is closed at Commission’s end.
-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 Singh,
98/1, Mehandi Mohalla,
Near Ashoka Academy,
Kanker, Khera, Meerut
2. The CPIO,
Department of Revenue, O/o the Chief Commissioner of Income Tax,
Ghaziabad Region, At Ground Floor,
CGO Complex-1, Hapur Chungi, Kamla Nehru Nagar,
Ghaziabad