Central Information Commission Judgements

Shri Govind Manish vs Cbdt on 16 July, 2009

Central Information Commission
Shri Govind Manish vs Cbdt on 16 July, 2009
        CENTRAL INFORMATION COMMISSION
     Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066



                          File No. CIC/LS/C/2009/000119


 Complainant                  :   Shri Govind Manish

 Public Authority             :   CBDT
                                  (through Shri P.G.Kaladharan, Under Secretary)

 Date of Hearing              :   16.7.2009

 Date of Decision             :   16.7.2009


Facts

Vide his letter dt.16.6.08, the Appellant had sought information on 04
paras regarding not placing him in the Non-Functional Selection Grade of the
Indian Revenue Service (IT). As he was not provided the requisite
information, he has filed the present complaint before the Commission.

2. The matter was heard on 16.7.2009. The Complainant is not present.
The Public Authority is represented by officer named above. It is the
submission of Shri Kaladharan that parawise information has already been
provided to the Complainant vide his letter dt.15.12.08. He would also submit
that the Appellant has sent a written representation to this Commission with a
copy thereof to him to say that he has since received the requisite information
and does not wish to pursue the matter.

DECISION

3. In view of the above, the complaint 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)
Asst. Registrar

1. Shri Govind Manish
19, Straight Mile road
Northern Town
Jamshedpur 831 001
Jharkhand

2. The CPIO
AD IV Section
Central Board of Direct Taxes
Dept. of Revenue
North Block
New Delhi

3. The Appellate Authroity
AD IV Section
Central Board of Direct Taxes
Dept. of Revenue
North Block
New Delhi