Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 1]

Central Information Commission

Mr.S P Goyal vs Cbdt on 29 July, 2013

         CENTRAL INFORMATION COMMISSION
            (Room No.308, B­Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi 110 066)




                        01.File No.CIC/RM/A/2012/000338/LS
                        02.File No.CIC/RM/A/2012/000161/LS
                        03.File No.CIC/RM/A/2012/000143/LS
                        04.File No.CIC/RM/A/2012/000164/LS
                        05.File No.CIC/RM/A/2012/000156/LS
                        06.File No.CIC/RM/A/2012/000157/LS
                        07.File No.CIC/RM/A/2012/000264/LS
                        08.File No.CIC/RM/A/2012/000142/LS
                        09.File No.CIC/RM/A/2012/000158/LS
                        10.File No.CIC/RM/A/2012/000159/LS
                         11.File No.CIC/DS/A/2012/000789/LS
                        12.File No.CIC/DS/A/2012/000197/LS 
                        13.File No.CIC/DS/A/2012/000101/LS 
                        14.File No.CIC/DS/A/2012/000762/LS 
                        15.File No.CIC/DS/A/2012/000784/LS 
                        16.File No.CIC/DS/A/2012/000765/LS 
                        17.File No.CIC/DS/A/2012/004050/LS 
                        18.File No.CIC/DS/A/2012/000102/LS 
                        19.File No.CIC/DS/A/2012/004046/LS 
                        20.File No.CIC/DS/A/2012/004048/LS 
                        21.File No.CIC/DS/A/2012/000196/LS 
                        22.File No.CIC/DS/A/2012/000680/LS 
                         23.File No.CIC/DS/A/2012/000498/LS
                                   24.File No.CIC/DS/A/2012/000204/LS
                           25.File No.CIC/DS/A/2012/000186/LS 
                           26.File No.CIC/DS/A/2012/000187/LS
                           27.File No.CIC/DS/A/2012/000188/LS
                           28.File No.CIC/DS/A/2012/000103/LS




Appellant                 :         S.P.Goyal
Respondent :              Income Tax Department, Mumbai
Date of hearing           :         29.7.2013
Date of decision          :         29.7.2013

The above cited 28 appeals have been filed by Shri S.P.Goyal.  These are  being decided through a common order that follows.  

2. These matters are heard today dated 29.7.13.   The appellant is present  along with his daughter Ms.Aruna Rathi and grandson Shri Sahil Goyal.   Income  Tax Department is represented by the following officers:

1. Shri A.S.Ramteke, ITO 12(2), Mumbai;
2. Shri Shekhar Gajbhiye, ACIT 12(2), Mumbai;
3. Shri K.D.Sangwekar, TRO 12(2), Mumbai;
4. Ms.Veena Kathuria, TRO (1), Ludhiana;
5. Shri Sumeet Gakhar, ACIT, O/o CCIT VIII, Mumbai;
6. Shri K.Singh, ACIT, Range­I (1), Mumbai;
7. Shri Rakesh Jha, DCIT 1(1), Mumbai;
8. Shri Hemant Lal, CIT (Appeals);
9. Inspector Suresh Kumar; &
10. Shri U.K.Jha, S.O., CBDT (1) File No.CIC/RM/A/2012/000338/LS

3. In   the  RTI   application   dated  1.11.10,   the  appellant   has   stated   that   this  Commission   had   passed   an   order   on   15.1.09   in   F.No.CIC/AT/A/2008/00683  directing the CPIO to furnish documents @ Rs.2/­ per page but the said order has  not been complied with.  The said order is perused.  Paras 6 & 7 of the order are  reproduced below:

"6. The submission of the Appellant has force inasmuch as no  justification whatsoever has been given for imposition of fee at the  rate of Rs.50/­ per page in the cryptic order passed by CPIO, as  against the fee of Rs.2/­ per page prescribed in the Rules framed  by the Central Government.  Hence, the order passed by the CPIO  is not sustainable in law.
DECISION
7. In view of the above, Shri Suresh Kamble, CPIO, is hereby  directed to allow inspection of the relevant files by the Appellant on  05/02/2008 as mutually agreed by the parties and to provide him  copies of requisite documents at the fee prescribed by the Central  Government."

4. In view of the above, the CPIOs of the Income Tax Department are hereby  directed to supply documents @ Rs.2/­ per page, failing which they would render  themselves liable to penal action.

(2) File No.CIC/RM/A/2012/000161/LS

5. Vide RTI application dated 3.1.12, the appellant had sought the following  information:

"Withreference   to   letter   No.Addl.CIT/Rg.12(2)/Grievances/2011­12   dated  8.12.2011, please give me the following information:­
1. Please give detail of various grievances with my file  number and dated considered vide your above letter.
2. Please fix the date and time to inspect the file relevant to  you above letter dated 8.12.11 and get it done within ten  days, so that if required, I may have certified copies also  will provided time of thirty days.
3. Please provide certified copy of note sheets relevant to  you letter dated 8.12.11 for charges another postal  orders is enclosed herewith Postal order No.011­847621  dated 24.12.11 of Rs.10/­
4. Please inform under whose direction you have decided my  grievances."

6. The   CPIO   had   passed   a   long­winded   order   dated   30.1.12   without  addressing the core issues raised by the appellant.  In my opinion, the information  sought by the appellant at paras 2 & 3 of the RTI application is specific.   Shri  Ramteke, CPIO, has not been able to explain as to whether he had not offered  inspection of the relevant records to the appellant.  

7. In the premises, notice may be issued to Shri A.S. Ramteke, ITO 12(2),  Mumbai to show cause why penal action should not be initiated against him for not  responding to paras 2 & 3 of the RTI application.   The matter is adjourned to  26.8.13.  Shri Ramteke will remain present.

(3)    File No.CIC/RM/A/2012/000164/LS
(4)    File No.CIC/RM/A/2012/000143/LS

8. In  the RTI application  dated 7.9.11, the  appellant had  sought  copies  of  documents   submitted   by   Department's   lawyers   in   the   Bombay   High   Court   in  Appeal No.ITXA/4049/2010 CIT(1) V/s. Cannon Steel P. Ltd.  Besides, he had also  sought the details of expenditure incurred by the Department on its counsels as  also total hearings attended by Ms.Anamika Malhotra.  

9. As regards  para 1 of the RTI application, CPIO, vide letter dated 27.9.11,  had informed the appellant that requested documents had already been provided  to him.   However, as regards the rest of the paras, CPIO had taken the bland  stand that the requested information was not being maintained by the Department. 

10. However,   on   appeal,   FAA,   in   order   dated   30.11.11,   had   reversed   the  decision of the CPIO and had directed him to provide information on all paras to  the appellant.  However, during the hearing, the appellant submits that FAA's order  has not been complied with.  On a query from the Commission, Shri Rakesh Jha,  DCIT 1(1) submits that there is nothing on record to suggest that FAA's order has  been complied with.  

11. The   Commission's   order   was   required   to   be   complied   with   by   Shri  P.S.Walia, ACIT 1(1), Mumbai, as he was the CPIO at the relevant time.   In the  premises, notice may be issued to Shri P.S.Walia to show cause as to why penal  action should not be initiated against him for not responding to paras 2 & 3 of the  RTI   application.     He   is   directed  to   be   present   before   the  Commission   on  26th  August 2013 at 1030 hrs.   Shri Rakesh Jha is directed to serve a copy of this  order on Shri P.S.Walia for compliance.

(5) File No.CIC/RM/A/2012/000156/LS

12. In the RTI application dated 27.12.11, the appellant had sought certified  copies of pages 496 to 498 of Department's letter dated 21.10.11.   Besides, he  had also sought inspection of the records relating to the Assessment Year etc.  

13. During   the   hearing,   Shri   Ramteke   submits   that   as   per   his   order   dated  18.1.12, the appellant was allowed to inspect the documents in the matter in hand.  In the premises, the appeal is dismissed as infructuous.

(6) File No.CIC/RM/A/2012/000157/LS

14. Vide RTI application dated 20.12.11, the appellant had sought the following  information:

"1. Please provide certified copy of the letter sent to Registrar of firm  regarding M/s.Sanjeev Woollen Mills.
2. Please  provide certified  copy  of  reply  received from  Registrar  of  firms regarding firm M/s.Sanjeev Woollen Mills to the above letter.
3. Please   inform   the   ID   of   File   in   which   this   correspondence   is  recorded and inform total no. of pages and no. of note sheets in the said file.
4. Please fix date and time to inspect the said file."

15. The   CPIO   had   passed   a   long   winded   order   dated   11.1.12   without  categorically responding to the queries raised by the appellant.  The real question  is whether the CPIO is holding information requested for by the appellant and, if  yes, whether he is agreeable to supply it and, if not, the reasons therefor.   The  CPIO has not answered these queries in a clear and categorical manner.  

16. On appeal, the AA had passed order dated 1.3.12 wherein he had taken  the stand that appellant was not entitled to this information as it related to the  income tax proceedings.  

17. In my opinion, the orders passed by the CPIO and AA are not sustainable  in law and are hereby set aside.   The CPIO is hereby directed to disclose para  wise information to the appellant, free of cost, in three weeks time.

(7)     File No.CIC/RM/A/2012/000264/LS
(8)     File No.CIC/RM/A/2012/000142/LS



18. In para 07 of the RTI application dated 3.1.12, the appellant had, inter­alia,  sought inspection of the files relating to the assessment of M/s.Monika India.  The  appellant fairly submits that he  has taken inspection  of the  relevant  records  in  response to some other RTI application but no inspection has been offered to him  in   this   particular   case.     It   is,   thus,   his   contention   that   CPIO   has   failed   in   the  discharge of his duties.  

19. On the other hand, Shri Sumeet Gakhar , ACIT would submit that the then  CPIO Shri Rajendra Chandekar had passed an order dated 30.1.12 in the matter  and   that   it   does   not   make   any   difference   whether   appellant   has   been   given  inspection in this matter or in any other matter.

20. I  accept  Shri Gakhar's  submission.   As  the  appellant  has already  been  given inspection in this very matter, the appeal is misconceived.  Dismissed.

(9) File No.CIC/RM/A/2012/000158/LS

21. In   the   RTI   application   dated   27.12.11,   the   appellant   had   sought   the  following information:

"1. Please   inform   whether   all   records   from   ITO   ward   13(1),   Room  No.282, 2   Floor, Aaykar Bhavan, Mumbai were transferred to ITO 12 (2)(10 or  nd not.   If transferred, inform the date and provide list of files transferred from ward  13(1) to ITO 12(2)(1).
2. Please fix the date and time to inspect all the records from 1.4.92  onwards of Ward No.13(1) which are transferred subsequently to ITO 12(2)(1),  Mumbai.
3. Please inform whether your affidavit is valid for the records received  by ITO 12(20(10 from Ward No.13(1) or not."

22. The CPIO had passed a long winded order dated 17.1.12 quoting irrelevant  authorities therein but without addressing the core issues raised by the appellant.  In  the premises,  the order passed by  the  CPIO  is hereby set  aside  and  he is  directed to revisit the matter and provide information on paras 1 and 2, free of cost.  However, no information needs to be provided on para 3.

(10) File No.CIC/RM/A/2012/000159/LS

23. In the RTI application dated 6.1.12, the appellant had sought information  running into eight paras regarding the assessment of M/S.Sanjeev Woollen Mills  etc.  The CPIO had passed a long winded order dated 30.1.12 without providing  para wise information to the appellant.  However, during the hearing, it transpires  that the appellant has been given inspection of the records relating to M/S.Sanjeev  Woollen   Mills   in   some   other   matter   in   compliance   of   the   CIC's   order   and   the  inspection   is   continuing.     As   per   the   appellant's   request,   it   is   ordered   that   no  unreasonable restriction would be imposed on the inspection.  Besides, CPIO will  also respond to each para of the RTI application.

(11)     CIC/DS/A/2012/000789/LS :­



24       The appellant does not press the matter.  Hence, closed.



(12)     CIC/DS/A/2012/000197/LS :­

25. After   hearing   the   parties,   it   is   ordered   that   copy   of  Rules/Regulations/Citizen's Charter prescribing time frame for disposal of public  grievances, if any, may be supplied to the appellant, free of cost. (13) CIC/DS/A/2012/000101/LS :­

26. Vide RTI application dated 15.7.2010, the appellant had sought inspection  of the Demand Report File Vol.I etc.   The CPIO, in letter dated 11.8.2010, had  informed the appellant that he had taken the inspection of the relevant records on  19th & 21st February, 2008.  He was again given opportunity of taking inspection on  2.3.2010 which the appellant did not avail.  

27. Be that as it may, the CPIO is hereby directed to give inspection of the up­ dated records to the appellant again.

(14) CIC/DS/A/2012/000762/LS :­

28. In the RTI application dated 10.10.2011, the appellant had sought the File  Number of the letter dated 19/20.4.1994 received from the office of Director of  Income Tax(Investigation), Chandigarh, and the total number of pages in the file  etc.   The appellant had also sought inspection of that file.   However, vide letter  dated 4.11.2012, Shri P.S. Walia, ACIT 1(1), Mumbai, had informed the appellant  that it was not possible to locate/trace the relevant file.  

29. In the premises, the present CPIO is hereby directed to try to trace out the  file and if the same is traced out, give inspection thereof to the appellant.  

(15) CIC/DS/A/2012/000784/LS :­

29. In   the   RTI   application   dated   9.11.2012,   the   appellant   had   essentially  sought inspection of the files relating to M/s Monika India Ltd.  During the hearing,  it   transpires  that   he  has   already   taken  inspection  of   these  records.     However,  during the hearing, the appellant submits that he would like to take inspection of  files in which the appellant (S.P.Goyal) is the assessee.

30. As the appellant is seeking inspection of his own file, the CPIO is hereby  directed to give inspection thereof on a mutually convenient date and time. CIC/DS/A/2012/000765/LS :­

31. In   the   RTI   application   dated   11.11.2011,   Ms.   Smita   Pawar   had   sought  information regarding the constitution of a firm called Sanjeev Woolen Mills from  1987 onwards.  The CPIO had refused to disclose this information on the ground  that this was third party information.  

32. The view taken by the CPIO is technically correct.  Yet the submission of  the appellant that Ms. Smita Pawar works for him and he is the partner of Sanjeev  Woolen Mills cannot be disregarded.  Hence, in my opinion, it would be expedient  to direct the CPIO to give inspection of the records relating to the constitution of  Sanjeev Woolen Mills,of which Shri Goyal claims to be the partner. 

(17) CIC/DS/A/2012/004050/LS :­

33. In   the   RTI   application   dated   13.8.2012,   the   appellant   had   sought  information on 17 paras.   However, the core paras are para nos. 01, 16 & 17.  These paras are reproduced below :­ "1. Please confirm whether following amounts are duly credited by you  on account of S.P. Goyal PAN No. AACPG2988H Date of Siezer Amount 4 Dec­93 500,000.00 10 Dec­93 300,000.00 16 Oct­93 1,200,000.00 14 Oct­93 730,500.00 4­Dec­93 50,000.00 ­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­ ­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­­

16. Regarding  following  para  of my  letter  dated  30.05.2011  which  is  reproduce herein.   Please inform what action is taken till date to  auction the property.   Please provide certified copies of your total  file   under   which   recovery   proceedings   are   going   on   as   well   as  regarding auction of property of  Sanjeev Woollen Mills Focal Point  "Further I request you to kindly auction the following property in the  name  of  Sanjeev  Woollen Mills  though  as  per  latest  Partnership  deed that property relates to the undersigned,   Kindly Auction the  property as soon as possible according to the information stump  duty rate fixed by the Authorities for such lands ins Focal Point is  Rs.   7200   per   squre   yard   therefore   market   rate   would   be   more.  Moreover   Plot   is   having   two   side   road,   front   and   back.     The  property value may fetch over Rs. 13 Crores."

17. Please inform the amount of interest on Rs. 1,00,000/­ recovered  by your office forcibly on dated 8.12.2004 against the demand of  99­2000.   Please give full detail of interest year wise and confirm  the interest is worked out from 8.12.2004 or give the actual date  taken by you to worked out the interest."

34. I have seen the CPIO's order dated 19.9.2011 in which he has responded  to none of these paras in specific terms.   Hence, the matter is remanded to the  CPIO  with   the   direction   to  respond  to  the   above   extracted   paras   in  clear   and  categorical terms.

 (18)    CIC/DS/A/2012/000102/LS :­
(19)    CIC/DS/A/2012/004046/LS :­



35. The appellant does not press the matter.  Hence, these matters are ordered to  be closed.

(20) CIC/DS/A/2012/004048/LS :­

36. After   hearing   the   parties,   it   is   ordered   that   as   per   the   appellant's   RTI  application dated 4.8.2011, he may be given inspection of total seized records in  respect   of   M/s.   Monika   India;   M/s.   Sanjeev   Woollen   Mills   and   other   relevant  records.   It is made clear that the CPIO will offer complete and full records for  inspection to the appellant.

(21) CIC/DS/A/2012/000196/LS :­

37. The appellant does not press the matter.  Hence, it is ordered to be closed.

(22) CIC/DS/A/2012/000680/LS :­

38. The   appellant   had   filed   a   grievance   complaint   with   CCIT­VII,   Mumbai,  against ITO 12(2)(1).   To his astonishment, the CCIT had referred the grievance  complaint to the same ITO against whom he had lodged the complaint.  In the RTI  application   dated   3.11.2012,   the   appellant   had   sought   to  know  whether   it   was  proper on the part of CCIT to have acted in the manner he did.  

39. It is explained to the appellant that though the decision of the CCIT does  not appear to be based on sound administrative principles, the Commission has no  jurisdiction to intervene in the administrative matters. 

(23) CIC/DS/A/2012/000498/LS:­

40. The appellant does not wish to pursue the matter.   Hence, it is ordered to be  closed.

(24) CIC/DS/A/2012/000204/LS

41. In the RTI application dated 15.9.2011, the appellant had raised 06 queries  about the assessment order passed by the competent authority in case of M/s  Sanjeev Woollen Mills Ltd.  In my opinion, the CPIO is not competent to respond to  the   queries   raised   by   the   appellant   in   a   quasi   judicial   order   passed   by   the  concerned Assessing Officer.  There are various other legal remedies available to  him.  

42. Be that as it may, the appellant now submits that he wants to have certified  copies of the entire documents relating to the matter in hand.  In the premises, the  CPIO is hereby directed to provide certified photocopies of the entire records of the  TRO Recovery Folder on payment of requisite fee.

(25) CIC/DS/A/2012/000186/LS

43. The   core   point   raised   by   the   appellant   in   his   RTI   application   dated  17.7.2011 is the inspection of the search folder received by the CPIO from the  Central Circle - 20, Mumbai.  In addition to this, the appellant has raised as many  other 23 queries.  However, the main point raised by the appellant is inspection of  the search folder as noted hereinabove.  

44. It   is   noticed   that   the   CPIO   has   passed   a   long   winded   order   dated  11.8.2011, without addressing the core issue.   The AA order dated 22.11.2011  also does not help matters.  

45. During   the   hearing,   the   officers   present   before   the   Commission   are  agreeable   to   give   inspection   of   search   folder   to   the   appellant.     Ordered  accordingly.

(26) CIC/DS/A/2012/000187/LS

46. The appellant had addressed the  RTI application dated 20.7.2011, to the  Revenue  Secretary,   Govt.   of   India,   seeking  following  information   regarding   the  notice dated 16.6.2011 sent by one Shri S. H. Bohra u/s 80 CPC:­ "1. Please inform the date of receipt of 80 CPC notice dated 16.6.2011 sent by  Sh. S. H. Bohra to the Secretary (Revenue), Ministry of Finance, govt. of India,  Dept of Revenue (Income Tax) North Block, New Delhi.

2. Please inform whether any reply is sent to Advocate Sh. S. H. Bohra.   If  sent,  please  provide copy  of your reply, the  charges  for  which  will  be paid on  hearing from you.

3. Please inform, have you taken reports from the concerned officers (notices)  in the 80 CPC notice alongwith the Secretary (Revenue).

4. Please inform the rules and procedure of the govt. to deal with such notices  against the officers who acted malafide to extracts illegal money.

5. Please inform the name of the concerned Secretary who is concerned with  the said 80 CPC notice.

6. Please inform the action taken by the Secretary on receipt of this notice.

7. Please inform the name and status of the person who is now dealing with  this 80 CPC notice." 

47. This   was   responded   to   by   Shri   A.   K.   Bhardwaj,   Under   Secretary,  Government of India, vide letter dated 15.9.2011.   The said letter is reproduced  below:­ "Please refer to your letter dated 20.7.2011, which was received in RTI Cell of  Department of Revenue on 26.7.2011.  RTI Cell on 27.7.2011, has  sent the sme  to Inv­I, who in turn returned the same to RTI Cell.  RTI cell again on 8.8.2011 has  send it to P.S. of Chairman, CBDT, who has marked it to Member A&J, who in turn  marked it to CIT (A&J), which was received in this office on 22.8.2011, through  Deputy Secretary, ITJ.

As the subject matter is not related to functioning of Income Tax judicial Section,  same was sent to D.S. (HQ) on 24.8.2011.  However, D.s. (HQ) has again sent it  back to under singed on 14.9.2011, with the noting that 80 CPC notice received  from S. H. Bohra was sent to CIT(A&J) on 30.6.2011, along with copy of receipt  details.

However,   the  said  notice  under   80  CPC  has   not   been  received  by   this   office,  therefore, the reply pertaining to your queries as per information available with  undersigned is as follows:­ Q. 1. Please inform the date of receipt of 80 CPC notice dated 16.6.2011 sent by  S.H. Bohra to Secretary (Revenue), Ministry of Finance, govt. of India, Dept of  Revenue (Income Tax), north Block, New Delhi.

Ans.     No   information   is   available   with   the   undersigned   that   when   same   was  received by Secretary (Revenue), however, as per receipt details sent by D.S.  (HQ), same has been diarised by Secretary (Revenue) on 27.7.2011. Q. 2.     Please inform whether any reply is sent to Advocate Sh. S. H. Bohra.   If  sent,  please  provide copy  of your reply, the  charges  for  which  will  be paid on  hearing from you.

Ans. As he notice was  not received in this office, thus no reply has been sent to S.  H. Bohra by this office.

Q. 3. Please inform, have you taken reports from the concerned officers (notices)  in the 80 CPC notice alongwith the Secretary (Revenue). Ans.  As   the   notice   itself   has   not   been   received   by   this   office,   no   report  whatsoever has been called from anyone.

Q. 4. Please inform the rules and procedure of the govt. to deal with such notices  against the officers who acted malafide to extracts illegal money. Ans. This   matter   is   not   dealt   by   this   section.     Your   application   is   being  transferred u/s 6 (3) of RTI Act to U.S. (V&L), CBDT for reply of same. Q. 5. Please inform the name of the concerned Secretary who is concerned with  the said 80 CPC notice.

Ans. As per the information available in this office D.S. (ITJ) is one of person  who deals with 80 CPC notices, but not related to complaint against any officer per  say.  Who are the other officers concerned with 80 CPC are not available in this  office.  This information may be available with CPIO o/o J.S. (Admn.), Department  of Revenue, therefore, Q. 6. Please inform the action taken by the Secretary on receipt of this notice. Q. 7. Please inform the name and status of the person who is now dealing with  this 80 CPC notice.

Ans. 6.&7. As clarified above that this notice has not been received by this  office, thus no information is available in this regard."   

48. It is pertinent to mention that in response to para 01 of the RTI application,  Shri Bhardwaj has acknowledged receipt of the said notice in the office of Revenue  Secretary, on 27.7.2011.  But in response to query No. 04 of the RTI application,  Shri   Bhardwaj   mentions   that   the   RTI   application   is   being   transferred   to   Under  Secretary (V&L) CBDT for reply u/s 6 (3) of the RTI Act.  

49. It is common place that as per section 80 of the Code of Civil Procedure, a  notice is required to be issue to the Secretary to the Central Government or the  State Government, as the case may be, before the  institution of a civil suit.  The  appellant had issued the notice to Revenue Secretary, through his counsel.   It is  the Secretary's office who is required to respond to the notice.   Hence, the RTI  application in hand could not have been transferred to CBDT u/s 6(3) of the RTI  Act.  Hence, the CPIO of CBDT is hereby directed to transfer the RTI application  back   to   the   CPIO   of   Office   of   Revenue   Secretary,   for   responding   to   the   RTI  application expeditiously.

(27) CIC/DS/A/2012/000188/LS

50. The appellant does not wish to press the matter.  Hence, it is ordered to  be closed.

(28) CIC/DS/A/2012/000103/LS

51. In the RTI application dated 22.6.2010, the appellant had sought to know  the action taken by the Income Tax Department on the notice sent by Shri Heera  Lal Goyal.   The CPIO, in order dated 16.7.2010, had taken the stand that the  appellant was not seeking any information u/s 2 (f) of the RTI Act.  In my opinion,  the  view  taken  by  the  CPIO  is   not   correct.     The  appellant,   indeed,   is   seeking  information u/s 2 (f) but he is seeking third party information.

52. However,  during  the  hearing,  the  appellant  submits  that   Shri   Heera  Lal  Goyal was his partner, thereby entitling him to seek this information.   I cannot  accept his submission.  Shri Heera Lal Goyal could well have been his partner but  his   privacy   cannot   be   invaded   u/s   8(1)(j)   of   the   RTI   Act.     The   appeal   is  misconceived.  Dismissed.

53. These are long pending matters.  The CPIOs are hereby directed to comply  with   this   Commission's   directions   recorded   hereinabove   in   five   weeks   in   all  respects in each individual case.

M.L.Sharma) 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) Deputy Registrar Address of parties

1. The CPIO & The Income Tax Officer - 12 (2)(1) Room No.137, 1st Floor Aaykar Bhawan M.K.Road Mumbai 400 020

2. The CPIO & The Asst. Commissioner of  Income Tax - 1(1) Aaykar Bhawan M.K.Road Mumbai 400 020

3. The CPIO & The Deputy Commissioner of Income Tax (HQ) Aaykar Bhawan M.K.Road Mumbai 400 020

4. Shri S.P.Goyal 103­A, Krishna Chambers 59, New Marine Lines Mumbai 400 020