Central Information Commission Judgements

Shri. S.R. Aggarwal vs I.O.C.L. on 15 April, 2010

Central Information Commission
Shri. S.R. Aggarwal vs I.O.C.L. on 15 April, 2010
               Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in

                                                           Decision No.5310/IC(A)/2010
                                                           F. No.CIC/MA/A/2010/000003
                                                             Dated, the 15th April, 2010

Name of the Appellant:                  Shri. S.R. Aggarwal

Name of the Public Authority:           I.O.C.L.
         i
Facts

:

1. The appellant was heard on 15/4/2010.

2. The appellant has grievances regarding supply of Paraffin Wax. In this
context, he has asked for information vide his application dated 22nd December
2008, regarding the details of candle industries, which are provided paraffin wax
by the respondent. The CPIO and the Appellate Authority have replied and
furnished partial information while the remaining information has been refused to
him u/s 8(1)(d) of the Act on the ground that the information asked for are
protected under the provisions of commercial confidence. Being dissatisfied with
the response, the appellant has pleaded for providing complete information.

3. During the hearing, it emerged that the appellant did not possess the valid
license for supply of paraffin wax. He also mentioned that the officials of the
respondent are not co-operating with him for regular supply of petroleum
products asked for by him.

Decision:

4. The parties have business and commercial relationship. In the garb of
seeking information, the appellant has questioned the respondent for non-supply
of paraffin wax for his company even though he did not possess the valid license
for the purpose.

5. As there are no provisions under the Act for redressal of grievances of the
respondent’s clients and that the CPIO has correctly invoked section 8(1)(d) of
the Act for denial of information relating to the industries, which receive

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi

1
commercial supply of paraffin wax, this appeal is considered unnecessary and is
thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner ii

Authenticated true copy:

(M.C. Sharma)
Deputy Registrar

Name & address of Parties:

1. Sh. S.R. Aggarwal, GC-39 Pul Pahaladpur, Indira Gandhi Road, New
Delhi – 110 044.

2. Sh. S.S. Bapat, CPIO, IOCL, World Trade Centre, Babar Road, New Delhi

– 110 001

3. Sh. Gautam Datta, Appellate Authority, IOCL, Indian Oil Bhawan, G-9 Ali
Yavar Jung Marg, Bandra (E), Mumbai-400 051.

ii
“All men by nature desire to know.” – Aristotle

2