Central Information Commission Judgements

Shri S.P. Goyal vs Income Tax Department, Mumbai on 27 March, 2009

Central Information Commission
Shri S.P. Goyal vs Income Tax Department, Mumbai on 27 March, 2009
            CENTRAL INFORMATION COMMISSION
         Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                             File No. CIC/AT/A/2008/01104/LS
Appellant                :       Shri S.P. Goyal
Public Authority         :       Income Tax Department, Mumbai
                                 (through Shri L.C. Joshi, CIT (Appeals) XII, Mumbai)

Date of Hearing          :       27.3.2009
Date of Decision         :       27.3.2009
Facts

By his letter of 3.5.2008, the appellant had sought information about the
number of orders reversed by the Tribunal in full or in part during the last 05 years.

2. The CPIO had disposed of the matter vide order dated 3.6.2008, mentioning
therein that such information was not being maintained.

3. The Appellate Authority had upheld the decision of the CPIO vide order
dated 23.6.2008.

4. Hence, the present appeal.

5. The matter was heard on 27.3.2009. The appellant appeared before the
Commission. The public authority is represented by the officer named above. It is
the submission of Shri Joshi that no such information is being maintained by the
Income Tax Department and, hence, cannot be provided.

DECISION

6. In view of this, the appeal 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