Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5103/IC(A)/2010
F. No.CIC/MA/A/2009/000892
Dated, the 2nd February, 2010
Name of the Appellant: Shri. S. Balagopalan
Name of the Public Authority: H.P.C.L.
i
Facts
:
1. The appeal was scheduled for hearing on 1st February 2010. But, the
appellant did not avail of the opportunity of personal hearing. The appeal is,
therefore, examined on merit.
2. The appellant has asked for information relating to petrol, diesel and
kerosene dealers. The CPIO has replied and furnished the information, on the
basis of available records. Yet, the appellant is not satisfied. Hence, this appeal
before the Commission.
Decision:
3. An information seeker is expected to ask for information as per section 2(f)
and (j) of the Act. The appellant is accordingly advised to seek inspection of the
relevant records on a date and time convenient to both the parties within 15
working days from the date of issue of this decision. Accordingly the appellant
should identify the information, which should be furnished to him, as per the
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
provisions of the Act. If any information is to be refused, the CPIO should
indicate the grounds for doing so for review, if necessary, by the Commission.
4. With these remarks, the appeal is 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. Balagopalan, No.33, 2nd Vanniar Veethi, Kanuvapettai, Villianur
P.O., Puducherry-605 110.
2. Sh. A.K. Raj, CPIO, HPCL, III floor, Thalamuthu Natarajan Bldg., 1 Gandhi
Irwin Road, P.B. No.3045, Egmore, Chennai – 600 008.
3. Sh. M.S. Damle, Appellate Authority, HPCL, 8, Shoorji Vallabhdas Marg,
Post Box No.155, Mumbai – 400 001.
ii
“All men by nature desire to know.” – Aristotle
2