Central Information Commission Judgements

Shri Mani Ram Sharma vs Cit, Bikaner on 21 August, 2009

Central Information Commission
Shri Mani Ram Sharma vs Cit, Bikaner on 21 August, 2009
       CENTRAL INFORMATION COMMISSION
     Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                           File No.CIC/LS/A/2009/000465

Appellant                        :       Shri Mani Ram Sharma

Public Authority                 :       CIT, Bikaner

Date of decision                 :       21.8.2009
FACTS

:

By his letter of 12.12.2008, the appellant had requested for information on
06 points concerning tax evasion complaint dated 18.10.2007 filed by him against
Shri Madhav Singh.

2. The CPIO had responded to him vide letter dated 6.12.2009. It appears he
has not filed the first appeal and has directly moved the Commission.

3. During the scrutiny of the file, it is noticed that a similar appeal filed by
the appellant was disposed of by this Commission vide its decision dated
3.12.2008 in File No. CIC/AT/A/2008/00529. As the matter stands disposed of,
we do not think it is necessary to issue notices to the parties for hearing.

DECISION

4. In view of the above, the appeal has no merit and 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. Commissioner of Income Tax
Rani Bazar, Bikaner-334001

2. Shri Mani Ram Sharma
Nakul Niwas, Behind Roadways Depot,
Sardarshahar, Distt. Churu-334001