Central Information Commission Judgements

Mr.Shashikant vs Cbdt on 18 November, 2010

Central Information Commission
Mr.Shashikant vs Cbdt on 18 November, 2010
                         Central Information Commission
     Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama Place, New 
                                    Delhi­110066
                Telefax:011­26180532 & 011­26107254 website­cic.gov.in


                       Complaint  : No. CIC/DS/C/2010/000707


Appellant /Complainant            :       Sh.Shashikant, Lucknow (UP)

Public Authority                  :       Income Tax Department, Lucknow
                                          (Sh Harish Chandra, CPIO, Sh. R.P. 
Srivastava, 
                                          Assisting CPIO and Mr. Gulshan 
Chauidhary,
                                          Assisting CPIO - through 
videoconferencing) 

Date of Hearing                   :        18/11/2010

Date of Decision                  :        18/11/2010 

Facts

:­ 

1. Vide   his   RTI   application   of   30   March,   2009,     the   appliant   sought 

information from the CPIO, Department of Income Tax, Lucknow through 6 

points  pertaining  to   deposits  of  Rs.  40,000  and  Rs.1,02,285    made  on  8 

February, 2008 and 21 January, 2009 respectively with Lucknow Municipal 

Corporation   by   Patrakhan   Lal   Kashi   Prasad   Rashtriya   Vidyalaya   Samiti 

including name of depositor, source, madeo of payment etc., pertaining to the 

above  deposits and also sought information about the outcome of enquiries 

to be conducted by the Department in this regard as per provisions of the 

Income Tax Act. 

2. Not receiving a response, the applicant preferred complaint before the 

Commission. The matter was heard today through videoconferencing. Both 

parties were present as above. 

3. Respondent stated that the RTI application was addressed to Aykar 

Ayukt and not to  the CPIO.  Since there is no person with his designation, 

enquiries   had   revealed   that   the   RTI   application   was   no   received   by 

Commissioner   of   Income   Tax   I   and   II   or   in   the   office   of   the   Chief 

Commissioner   Income   Tax,   Lucknow.     Respondent   also   stated   that   on 

receiving the Commission’s notice   dated 21 October, 2010,l the applicant 

was   contacted   who   met   respondent   and   filed   a   revised   letter   dated   29 

October, 2010 at their office.  Copies of this letter have been forwarded to the 

Commissioner   of   Income   Tax­I   and   II,   Lucknow   for   providing   necessary 

information as per the provisions of the RTI Act. 

 

Decision

 4. The Commission accepts the averments of the respondent as credible 

and   drops   penalty   proceedings.     Respondent   is   directed   to   provide 

information to the appellant as per the provisions of the RTI within four weeks 

of receipt of the order. 

  

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

(T. K. Mohapatra)
Under Secretary & Dy. Registrar
Tel No. 011­26105027

Copy to:­

1. Shri Shashikant
S/o ShriKrishna Kumar
R/o 136/74, Durvijayganj, 
Lucknow (UP)

2. Shri Harish Chandra,
CPIO, 
O/o Chief Commissioner of Income Tax(CCA),
5, Ashok Marg, 
Lucknow

3. The Appellate Authority,
O/o Chief Commissioner of Income Tax(CCA),
5, Ashok Marg, 
Lucknow