Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.3736/IC(A)/2009
F. No.CIC/MA/A/2009/00059
Dated, the 27th February, 2009
Name of the Appellant: Shri. Shri. Gurwinder Singh
Name of the Public Authority: H.P.C.L.
i
Facts
:
1. The appeal was scheduled for hearing on 27/2/2009. But, the appellant
did not avail of this opportunity of personal hearing.
2. On perusal of the documents submitted by the appellant, it is observed
that the CPIO has duly replied and furnished a point-wise response. He has,
however, refused to furnish the documents relating to a third party after seeking
concurrence u/s 11(1) of the Act.
Decision:
3. As the appellant has not responded to the notice for hearing and that he
has not indicated as to what is the public interest in disclosure of information
relating to a third party, this appeal was unnecessary and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
ii
“All men by nature desire to know.” – Aristotle
1
Name & address of Parties:
1. Shri. Gurwinder singh, Vill. Sadhewal, Nangal Road, Shri Anandpur Sahib,
Distt. Ropar, Punjab.
2. Shri. S.K. Gupta, Sr. Regional Manager & CPIO, Hindustan Petroleum
Corporation Ltd., LPG Bottling Plant, Dhaha, P.O. Mandialan, Distt.
Hoshirpur – 144 105. (Punjab)
3. Shri. G.A. Shirwaikar, Executive Director – LPG & AA, HPCL, 8 shoorji
Vallabhdas Marg, P.N. No.155. Mumbai – 400 001.
2