Central Information Commission Judgements

Shri R.S. Walia vs Income Tax Department, Ropar on 8 February, 2010

Central Information Commission
Shri R.S. Walia vs Income Tax Department, Ropar on 8 February, 2010
            CENTRAL INFORMATION COMMISSION
            Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                               File No.CIC/LS/A/2009/001292

Appellant                  :         Shri R.S. Walia

Public Authority           :         Income Tax Department, Ropar
                                     (through Ms Surender Kaur, ITO, Ward 2(2)

Date of Hearing            :         8.2.2010

Date of Decision           :         8.2.2010

FACTS

:

The matter is called for hearing today dated 8.2.2010. Appellant is
present along with Advocate Brijender Kaushik. The public authority is
represented by the officer named above. It is the submission of Advocate
Kaushik that the appellant has filed TEP in respect of Shri Harmohan Singh Paul
sometime in 2008. A copy of the Inquiry Report has been provided to the
appellant with some enclosures/annexures but some of these have been held back.
He pleads for supply of remaining enclosures/annexures.

DECISION

2. The matter is remanded to Shri Surender Kaur, ITO, Ward 2(2), Ropar,
with the direction to consider the matter afresh and take an appropriate decision
in 02 weeks time.

3. The appellant will be at liberty to move the FAA and this Commission, if
aggrieved with the decision of CPIO.

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. Ms Surender Kaur
ITO, Ward 2(2),
Income Tax Department,
264, GZS Nagar,
Ropar, Punjab

2. Shri R.S. Walia
House No. 260, Model Town,
Ambala City, Haryana.