Central Information Commission Judgements

Shri D.K. Garg vs Income Tax Department on 19 February, 2009

Central Information Commission
Shri D.K. Garg vs Income Tax Department on 19 February, 2009
          CENTRAL INFORMATION COMMISSION
         Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                              File No. CIC/LS/C/2008/00008
Complainant             :        Shri D.K. Garg
Public Authority         :       Income Tax Department
                                 (through Smt Sashi Prabha Saxean, Tax Recovery
                                 Officer & Inspector Indu Singh)
Date of Hearing          :       19.2.2009
Date of Decision         :       19.2.2009
Facts

It appears that certain Income Tax recoveries are to be effected from the
complainant. It in this connection that he had sought information on 19 points from
the CPIO vide his letter dated 8.12.2008.

2. The Department had responded to him vide their letters dated 4.12.2008 &
29.12.2008. Meanwhile, the complainant had filed the present complaint before this
Commission.

3. The matter was heard on 19.2.2009. The appellant did not appear before the
Commission and sent a fax massage on 17.2.2009 mentioning therein that in view of
the assurance given by Addl. CIT, he wants to withdraw the complaint.

DECISION

4. As the complainant does not wish to pursue the matter, the complaint is
ordered to be closed.

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