Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No. 5917/IC(A)/2010
F. No.CIC/MA/A/2010/000583
Dated, the 21st September, 2010
Name of the Appellant : Shri A Haja Mohideen
Name of the Public Authority : HPCL
Facts
:
1. The appeal was scheduled for hearing on 21st September, 2010, but the
appellant did not avail of the opportunity of personal hearing. The appeal is
therefore examined on merit.
2. On perusal of the documents submitted by the appellant, it is observed
that the appellant has asked for information in the form of various queries, which
have been replied by the CPIO and Appellate Authority of the respondent. Being
dis-satisfied with CPIO’s response, the appellant has pleaded for providing
complete information.
Decision:
3. An information seeker is expected to ask for information as per section 2
(f) and (j) of the Act. A requester is not expected to elicit the views and opinion of
the CPIO through various forms of queries, as has been attempted in the instant
case. The appellant is therefore advised to seek inspection of records so as to
1
clearly specify the required information, which should be furnished to him as per
the provisions of the Act. Both the parties should mutually decide a convenient
date and time for inspection of documents within 15 days from the date of receipt
of this decision.
4. With these observations, the appeal is disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioneri
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Shri A. Haja Mohideen, 23, TPK Road, Opp: Malai Murasu, Madurai-
625001.
2. The Central Public information Officer, HPCL, Madurai Retail RO, No. 7,
IIIrd Floor, Rakesh Towers, Bye Pass Road, Madurai-625010.
i
“All men by nature desire to know.” – Aristotle2