CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No.CIC/LS/A/2009/000843
Appellant : Shri B. Aravind Chary
Public Authority : Income Tax Department, Hyderabad
Date of Decision : 24.9.2009
FACTS
:
This matter was called for hearing on 18.9.2009. The parties did not
appear. Hence, it has been decided to dispose of the matter on the basis of
material on record. It is noticed that vide his RTI application dated
18.2.2009, the appellant had sought financial and other details about M/s
Mysaiah Contractor, Hyderabad, including copies of the ITRs filed by it.
Relying on decision dated 15.6.2007 of this Commission in File No.
2007/000336, the CPIO had refused to disclose this information under
clauses (d), (i) & (g) of Section 8 (1) of the RTI Act. The Appellate
Authority had affirmed the decision of CPIO vide order dated 25.5.2009.
2. I have carefully gone through the orders of the CPIO and the
Appellate Authority. These orders are in line with the decisions of this
Commission pronounced from time to time. Hence, I find no infirmity in
them.
DECISION
3. In result, the appeal is dismissed.
Sd/-
(M.L. Sharma)
Central Information Commissioner
Authenticated true copy. Additional copies of orders shall be
supplied against application and payment of the charges, prescribed under
the Act, to the CPIO of this Commission.
(K.L. Das)
Assistant Registrar
Address of parties :-
1. Shri K.P. Hara
Dy. Commissioner of Income Tax (HQ) (Tech)
9th Floor, IT Towers, A C Guards,
Hyderabad-500004
2. Shri B. Aravind Chary
H. No. 7-1 307/14/6/1,
Subhash Nagar, Sanath Nagar,
Hyderabad-500018