CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2008/00413
Dated, the 30th July, 2008.
Appellant : Shri D.C. Gupta
Respondents : Income Tax Department
This matter came up for hearing on 23.07.2008 pursuant to Commission’s
hearing notice dated 06.06.2008. Appellant was present in person, while the
respondents were represented by Shri Shivdev Singh, Income Tax Officer.
2. Upon hearing the parties, it is found that through the RTI-application
dated 03.12.2007, the appellant sought information regarding certain tax payment
data of third-party-assessees of the Income Tax Department, Ms.Jaspal Kaur and
Ms.Virpal Kaur. On the orders of the Appellate Authority (dated 01.02.2008),
CPIO through a communication dated 18.02.2008 provided certain limited
information to the appellant primarily about whether the third-party-assessees
filed their Income Tax Returns for the year 2005-2006 and for the year
2006-2007. CPIO also mentioned that information regarding a certain bank
account of the assessee was not held by him and hence he could not provide that
information to the appellant.
3. Appellant has now come in second-appeal demanding that all information
requested by him should be disclosed.
4. A perusal of appellant’s RTI-application leaves nothing to doubt that these
queries are intrusive enquiries into the income and tax-related details of
third-parties. It has been the decision of this Commission in Mrs.Shobha R.
Arora Vs. Income Tax, Mumbai (Appeal No.CIC/MA/A/2006/00220; Decision
No.119/IC(A)/2006; Date of Decision:14.7.2006) and Ms. Neeru Bajaj Vs.
Income Tax (Appeal Nos.CIC/AT/A/2006/00644 & CIC/AT/A/2006/00646; Date
of Decision 21.2.2007) that such information was not liable for disclosure.
5. Consistent with the above, it is directed that no further information need
be disclosed to the appellant.
6. Appeal disposed of with these directions.
7. Copy of this decision be sent to the parties. Sd/-
( A.N. TIWARI )
INFORMATION COMMISSIONERPage 1 of 1