Central Information Commission Judgements

Shri Om Prakash Gupta vs Indian Oil Corporation Ltd. on 2 July, 2009

Central Information Commission
Shri Om Prakash Gupta vs Indian Oil Corporation Ltd. on 2 July, 2009
                   Central Information Commission
                       2nd Floor, August Kranti Bhawan,
                    Bhikaji Cama Place, New Delhi-110066
                            Website: www.cic.gov.in

                                                     Decision No. 4118/IC(A)/2009
                                                      F. No. CIC/MA/A/2009/00366
                                                          Dated, the 2nd July, 2009

Name of the Appellant             :       Shri Om Prakash Gupta

Name of the Public Authority      :       Indian Oil Corporation Ltd.

Facts

: 1

1. The case was heard on 01/07/2009. The appellant was heard through a
representative, Shri Venkatesh Nayak.

2. The appellant has asked for certain information which relate to a Gas
Agency, which has been suspended by the respondent for its alleged illegal
activities. The information asked for relate to jurisdiction map, NOC obtained
from the competent authority, the details of complaints received against the Gas
Agency on the basis of which it has been suspended, details of LPG consumers
and supply of refilled cylinders within a specific period, etc.

3. The CPIO has replied and furnished a point-wise response, with which the
appellant is not satisfied. Hence, this appeal
before the Commission. During the hearing, the appellant’s representative stated
that he was not satisfied with the responses given to him in respect of items No.
3, 5, 7, 11 & 12 of the original RTI application dated October 4, 2008. He
therefore pleaded for providing the relevant information as asked for by the
appellant.

4. During the hearing, the details of information as requested by the
appellant and the replies given by the CPIO and Appellate Authority were
discussed.

Decision:

5. The appellant has asked for information in the form of various queries
which have been replied, yet the appellant is not satisfied in respect of the

If you don’t ask, you don’t get – Mahatma Gandhi

1
information given to him under items 3, 5, 7, 11 & 12, which relate to disclosure
of jurisdiction map, NOC obtained from the competent authority for being eligible
for dealership and the details of action taken against a dealer on the basis of
various complaints.

6. The CPIO has clarified the issues and answered all the queries made by
the appellant. Had the appellant specified the desired information as per section
2 (f) of the Act, the degree of his dis-satisfaction could have been minimized. The
appellant is therefore advised to clearly specify the information which should be
furnished to him as per the provisions of the Act. For this purpose, he would be
free to seek inspection of relevant records and files to identify the required
information.

7. In so far as the disclosure of documents, as in para 5 above is concerned,
the CPIO is directed to furnish them at the earliest, preferably within 15 working
days from the date of issue of this decision.

8. The appeal is thus disposed of.

Sd/-

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

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

Name and address of parties: 2

1. Shri Om Prakash Gupta, Shyamprasad Mukherjee Marg, Kharsariya, Dist:
Raigarh-496661, Chattisgarh.

2. Shri S.K. Diwan, General Manager & CPIO, Indian Oil Corporation Ltd.,
(Madhya Pradesh State Office), Indian Oil Bhawan, 16, Area Hills Jail
Road, Bhopal-462011.

All men by nature desire to know – Aristotle

2