Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5428/IC(A)/2010
F. No.CIC/MA/A/2010/000182
Dated, the 12th May, 2010
Name of the Appellant: Shri. Vinod Sonkar
Name of the Public Authority: I.O.C.L.
Facts
: i
1. The appellant was heard on 12/5/2010.
2. The appellant has asked for information in the form of various queries
which have been duly replied. The appellant is, however, not satisfied.
3. During the hearing, the details of information asked for and the CPIO’s
response were discussed.
Decision:
4. Since there is no denial of information u/s 8(1) of the Act, the appellant is
advised to seek inspection of the relevant records so as to clearly specify the
required information, which should be furnished to him as per the provisions of
the Act. The CPIO is directed to allow inspection of the relevant records.
5. Both the parties should mutually decide a convenient date and time for
inspection of the records within 15 days from the date of receipt of this decision.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
6. With these observations, the appeal is disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissionerii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Sh. Vinod Sonkar, 125, Paschim Vihar Extension, New Delhi – 110 063
2. The CPIO, Indian Oil Corporation Limited, Marketing Division, 2nd floor,
World Trade Centre, Babar Road, New Delhi – 110 001.
3. Sh. S.S. Bapat, Appellate Authority, Indian Oil Corporation Limited,
Marketing Division, 2nd floor, World Trade Centre, Babar Road, New Delhi
– 110 001.
ii
“All men by nature desire to know.” – Aristotle
2