CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No.CIC/LS/A/2011/002250
Appellant : Smt. Chitra Devi
Public Authority : HPCL.
Date of hearing : 18.10.2011
Date of Decision : 18.10.2011
Facts
:-
Heard today dated 18.10.2011. Appellant not present. HPCL is represented by
Shri Arvind Lal, Manager.
2. It is noticed that vide RTI application dated 16.09.2010, the appellant had sought
certain information about the award of dealership at location advertised under Serial No.
162 in/around Khurja on NH 91. Vide letter dated 21.10.2010, the CPIO had informed
the appellant about the number of applicants for the outlet in-question but had refused to
supply copies of documents filed by these candidates. The same view was taken by the
Appellate Authority in order dated 10.12.2010 on the ground that the selection process
was under way and, therefore, requested information could not be disclosed.
3. However, during the hearing, Shri Lal fairly submits that the selection process is
now over. This being so, the bar of section 8(1)(g) would not come into play. In the
premises, it is ordered that inspection of the relevant records may be given to the
appellant on a mutually convenient date and time. However, it is clarified that the
inspection of personal documents of the candidates such as Income Tax Returns, Assets
Statement, PAN Card number, Bank Account etc. will not be given to the appellant.
4. This order may be complied with in 06 weeks time.
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 )
Deputy Registrar
Address of parties :-
1. The Chief Regional Manager & CPIO,
HPCL, Vedvyaspuri, Pratapur,
Meerut-250103, UP.
2. Smt. Chitra Devi,
Janta Polytechnic, Jhangirabad, Bhaipur,
Bulandshahar-202391.