Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No. 5330 /IC(A)/2010
F. No.CIC/MA/C/2010/00076
Dated, the 22nd April, 2010
Name of the Appellant : Shri Amresh Singh Srivastava
Name of the Public Authority : B.P.C.L.
Facts
:
1. On perusal of the documents submitted by the complainant, it is observed
that the complainant has grievances regarding release of gas connection. He had
earlier sent a representation to the respondent on 22.12.2007, which was
subsequently followed by three reminders during the year of 2008. Since there
was no response, the appellant has sought to know, through his RTI application,
the action taken on his representations.
2. The complainant submitted his complaint before the State Information
Commission of Uttar Pradesh, which, in turn, has forwarded the complaint to this
Commission.
Decision:
3. The CPIO is directed to indicate, on the basis of available records, the
action taken on the representations submitted by the complainant within 30 days
from the date of receipt of this decision, failing which penalty proceedings u/s 20
(1) of the Act would be initiated
1
4. The complainant is advised to resubmit a copy of his RTI application
alongwith the copy of his representation to the concerned CPIO for his ready
reference. The complaint is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioneri
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Shri Amresh Singh Srivastava, C/o Swatantra Bharat Inter College,
Tulsipur, Balrampur, UP
2. The Central Public Information Officer, Bharat Petroleum Corporation Ltd.,
Sultanpur LPG Territory, Tikaria Industrial Area, Dist. Sultanpur-227409.
i
“All men by nature desire to know.” – Aristotle2