Central Information Commission Judgements

Shri Inderpal Kalra vs Department Of Trade & Taxes, Gnctd on 27 February, 2009

Central Information Commission
Shri Inderpal Kalra vs Department Of Trade & Taxes, Gnctd on 27 February, 2009
                CENTRAL INFORMATION COMMISSION
                              .....

F.No.CIC/AT/A/2008/01298
Dated, the 27th February, 2009.

Appellant : Shri Inderpal Kalra

Respondents : Department of Trade & Taxes, GNCTD

This matter came up for hearing on 10.02.2009 in pursuance of
Commission’s notice dated 12.01.2009. Appellant was absent when called.
Respondents were present through Shri Arun Kumar Mishra, Deputy
Commissioner & SPIO and Shri K.D. Dogra, Deputy Commissioner, Zone-IV &
SPIO.

2. Respondents’ submission was as follows:-

“The appellant, Shri Inderpal Kalra had sought information with respect
to the action taken on his complaint against M/s Batra Agro Industries,
M/s King Tractors and M/s.Subhash Auto Traders.

In this connection, it is informed that there was no complaint received in
the Department as far as M/s.Subhash Auto Traders is concerned and the
applicant was informed accordingly vide letter dated 24.06.2008.

Preliminary enquires in r/o other two cases were conducted by the
Enforcement Branch and were referred to the Zone-IV / Assessing
authority for necessary action.

The full and final reply in r/o M/s.King Tractors has been furnished to the
Appellant vide letter dated 20.12.2008.

In the case of M/s.Batra Agro Industries, the case is under final hearing
before the Assessing Authorities and final reply will be sent within fifteen
days. In view of the above, it is requested that the appeal may be filed.”

3. In view of what the respondents have now stated, it is clear that the
information as it is extant has been fully disclosed to the appellant corresponding
to appellant’s RTI-application dated 26.05.2008.

AT-27022009-04.doc
Page 1 of 2

4. As such, this appeal is closed at the Commission’s end.

5. Copy of this decision be sent to the parties.

( A.N. TIWARI )
INFORMATION COMMISSIONER

AT-27022009-04.doc
Page 2 of 2