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 3, Cited by 0]

Central Information Commission

Gaurav Parwani vs Chief Commissioner Of Income Tax (Cca) , ... on 17 February, 2026

                                के ीय सू चना आयोग
                          Central Information Commission
                             बाबा गंगनाथ माग, मुिनरका
                           Baba Gangnath Marg, Munirka
                           नई िद ी, New Delhi - 110067


File No: CIC/CCITJ/A/2024/114083

Gaurav Parwani                                        .....अपीलकता/Appellant


                                        VERSUS
                                         बनाम

CPIO,
Office of the Income Tax
Officer Ward 1(1), Jaipur,
Room No. B-3, Ground Floor,
C.R. Building, Statue Circle,
Jaipur - 302005                                       .... ितवादीगण /Respondent

Date of Hearing                     :    02.02.2026
Date of Decision                    :    11.02.2026

INFORMATION COMMISSIONER :               Vinod Kumar Tiwari

Relevant facts emerging from appeal:

RTI application filed on            :    15.02.2024
CPIO replied on                     :    07.03.2024
First appeal filed on               :    25.03.2024
First Appellate Authority's order   :    24.04.2024
2nd Appeal/Complaint dated          :    02.05.2024

Information sought

:

1. The Appellant filed an RTI application dated 15.02.2024 (offline) seeking the following information:
CIC/CCITJ/A/2024/114083 Page 1 of 6
"उपरो त वषय म वन नवेदन है क मुझे न न बंदओ ु ं के आधार पर सूचना के अ धकार के तहत स य छाया तय स हत सूचना उपल ध करवाने क कृपा कर।
1- यह क ीमती श पा जेठानी / पारवानी नवासी 77/53 अरावल माग मानसरोवर जयपुर-302020 िजसका पैन काड नंबर AUSPJ3838P है । के संबंध म जानकार दे कर अनु हत कर।
2- यह क वष 2018-19 से अब तक तवष आयकर ववरणी भर जा रह है अथवा नह ं य द भर जा रह है तो कृपया सम त वष क स य तलप उपल ध करवाई जाए।
3- यह क उपरो त पैन काड म गत 5 वष से आयकर के ोत के प म आयकर वभाग म जो ट डीएस के प म रा श ा त हुई है उसका यौरा उपल ध करवाएं साथ ह यह भी जानकार द क उपरो त ट डीएस अदा करने वाल सं था का नाम एवं पता भी उपल ध करवाया जाए।
4- कृपया यह भी जानकार दे व आयकर वभाग म श पा जेठानी / पारवानी वारा य द ट डीएस लेम कया गया है तो कस वष म कतना तथा कस बक म आयकर वभाग वारा रफंड भुगतान कया गया है, संपूण यौरा उपल ध करवा कर अनु हत कर।
5- यह भी जानकार उपल ध करवा कर अनु हत कर क उपरो त पैन काड सं या AUSPJ3838P पर वतमान समय म अं कत नाम श पा पारवानी से पूव श पा जेठानी था वतमान समय म आयकर वभाग म कौन से नाम का उपयोग कया जा रहा है जानकार उपल ध करवा कर अनु हत कर।
6- यह क उ त सूचना जन हत म आव यक है एक करण यायालय स वल यायाधीश एवं महानगर मिज ेट म सं या 08 जयपुर महानगर ( थम) म वाद सं या 060/2022 के संबंध म आव यक है ।"
CIC/CCITJ/A/2024/114083 Page 2 of 6

2. The CPIO furnished a point-wise reply to the Appellant on 07.03.2024 stating as under:

       सं या चाह गई सूचना                    दया गया जवाब
       2       यह क वष 2018-19 से अब तक करदाता के वारा वष 2018-19 से

तवष आयकर ववरणी भर जा 2020-21 तक क आयकर ववरणी रह है अथवा नह ं य द भर जा रह दा खल नह ं क गई है एवं करदाता है तो कृपया सम त वष क वारा वष 2021-22 से 2023-24 स य त लपी उपल ध करवाई तक क आयकर ववरणी दा खल जाए। क गई है िजसक स या पत तल पी दया जाना स भव नह ं है तथ िजन वष म आयकर ववरणी दा खल क गई है उन वष म दशाई गई आय का यौरा न न सारणी अनुसार है -

                                              न.व. Gross          Taxable
                                                    Total         Income
                                                    Income
                                              2021- Rs.           Rs. NIL/-
                                              22    6,770/-
                                              2022- Rs.           Rs. NIL/-
                                              23    4,27,520/-
                                              2023- Rs.           Rs.
                                              24    6,46,670/-    4,84,750/-
       3       यह क उपरो त पैन काड म गत 5 करदाता के वारा वष 2018-19 से
               वष से आयकर के    ोत के प म 2020-21 तक क आयकर ववरणी

आयकर वभाग म जो ट .डी.एस. दा खल नह ं क गई है एवं करदाता के प म रा श ा त हुई है उसका वारा वष 2021-22 से 2023-24 यौरा उपल ध करवाए साथ ह तक क आयकर ववरणी दा खल यह यह भी जानकार द क क गई है िजसके तहत वष 2021- उपरो त ट .डी.एस. अदा करने 22 से 2023-24 म कर यो य आय वाल सं था का नाम एवं पता भी शु य होने के कारण ट .डी.एस. क उपल ध करवाया जाए। कटौती नह ं हो पाई।

CIC/CCITJ/A/2024/114083 Page 3 of 6

4 कृपया यह भी जानकार दे वे कर यो य आय शु य होने के कारण आयकर वभाग म श पा जेठानी चाह गई सुचना शु य समझी जाव।

                / परवानी      वारा य द ट .डी.एस.
                  लेम कया गया है तो कस वष म
                 कतना तथा कस बक म आयकर
                 वभाग       वारा   रफंड भुगतान
                 कया गया है , संपूण         यौरा
                उपल ध करवा कर अनु हत
                कर।
       5        यह भी जानकार उपल ध करवा वतमान म पैन काड सं या पर नाम
                कर अनु हत कर क उपरो त              श पा परवानी का उपयोग कया
                पैन काड सं या पर वतमान समय जा रहा है ।
                म अं कत नाम श पा परवानी से
                पूव श पी जेठानी था वतमान
                समय म आयकर वभाग म कौन
                से नाम का उपयोग कया जा रहा
                है जानकार उपल ध करवा कर
                अनु हत कर।

       इसके सं ान म माननीय के           य सूचना अयोग, द ल    वारा पा रत आदे श

Sanjya Gupta Vs CPIO-ITO-1, Bareilly (file No. CIT/CCITL/A/2021/631675) dated 19.09.2022 एवं Rahmat Bano Vs CPIO/ITO/, Ward -3(4), Jodhupur (file No. CIC/CCITJ/A/2019/108747) dated 06.11.2020 आये है िजनम माननीय केि य सुचना आयोग ने Net taxable/Gross taxable income क "Generic details" उपल ध कराने के दशा नदश दये ह।

उपरो त व णत माननीय के य सूचना आयोग, द ल के आदे श क अनुपालना करते हुए कायवाह के तहत आवेदनकता Sh. GAURAV PARWANI वारा चाह गई सूचना का ब दव ु ार ववरण उपर दया गया है ।"

3. Being dissatisfied, the Appellant filed a First Appeal dated 25.03.2024. The FAA vide its order dated 24.04.2024, upheld the reply of CPIO.
CIC/CCITJ/A/2024/114083 Page 4 of 6
4. Feeling aggrieved and dissatisfied, Appellant approached the Commission with the instant Second Appeal.
Relevant Facts emerged during Hearing:
The following were present:-
Appellant: Absent despite notice Respondent: Shri Nandlal Meena, CPIO/ITO, appeared through video conference.

5. Proof of having served a copy of Second Appeal/Complaint on Respondent while filing the same in CIC on 02.05.2024 is not available on record. The Respondent confirmed non-service. Thus, Regulation No. 10 of the Central Information Commission Management Regulations 2007 has not been complied with by the Appellant.

6. The Respondent while defending their case inter alia submitted that the RTI application sought income tax return details, TDS particulars, refund details and PAN-related information of a third party, namely Smt. Shilpa Jethani/Parwani. It was contended that income tax returns and allied details constitute personal information of a third-party and are exempt from disclosure under Section 8(1)(j) of the RTI Act.

7. The Respondent further submitted that, in compliance with settled decisions of the Commission, only generic details of gross total income and taxable income, without disclosing copies of income tax returns or sensitive particulars, were provided to the Appellant.

Decision:

8. The Commission after adverting to the facts and circumstances of the case, hearing the Respondent and perusal of the records, notes that the information sought by the Appellant predominantly relates to income tax returns, TDS details, refunds and PAN-related particulars of a third party, which squarely fall within the ambit of personal information. Disclosure of such CIC/CCITJ/A/2024/114083 Page 5 of 6 information would amount to an unwarranted invasion of the privacy of the third party and is exempt under Section 8(1)(j) of the RTI Act.

9. The Commission further notes that the Respondent has already furnished generic information relating to gross total income and taxable income, in line with earlier decisions of the Commission, without disclosing copies of Income Tax Returns or sensitive personal details. The Commission finds the reply of the CPIO to be reasoned, proportionate and in conformity with the provisions of the RTI Act. The Appellant neither filed any written objection nor presented himself before the Commission to controvert the averments made by the Respondent and further agitate the matter. The Commission finds no infirmity in the action of the Respondent Public Authority.

The appeal is dismissed accordingly.

Sd/-

Vinod Kumar Tiwari (िवनोद कुमार ितवारी) Information Commissioner (सूचना आयु ) Authenticated true copy (अिभ मािणत स ािपत ित) Sd/-

(S. Anantharaman) Dy. Registrar 011- 26181927 Date Copy To:

The FAA, Office of the Addl. Commissioner Of Income Tax, Range 1, Jaipur, Room No. 311, N.C.R. Building, Statue Circle, Jaipur - 302005 CIC/CCITJ/A/2024/114083 Page 6 of 6 Recomendation(s) to PA under section 25(5) of the RTI Act, 2005:-
Nil Powered by TCPDF (www.tcpdf.org)