Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 2891/IC(A)/2008
+F. No. CIC/MA/A/2008/00716
Dated, the 21st July, 2008
Name of the Appellant : Mr. Rajinder Singh
Name of the Public Authority : Bharat Petroleum Corporation Ltd.
Facts
:
1. The appellant did not avail of the opportunity of personal hearing on
21.07.2008. The appeal is, therefore, examined on merit.
2. The appellant had asked for certain information relating to subscription
vouchers, which have been denied u/s 8 (1) (d) of the Act, on the ground that the
information is of commercial confidence. Being not satisfied with the response, the
appellant has pleaded for providing the information asked for by him.
Decision:
3. The appellant has not indicated as to what is the public interest in disclosure
of the information asked for by him, mainly the subscription vouchers of gas
connection. The denial of information u/s 8 (1) (d) of the Act is, therefore, justified.
4. This appeal was unnecessary and is accordingly disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma) 1
Assistant Registrar
If you don’t ask, you don’t get – Mahatma Gandhi
1
Name and address of parties:
1. Mr. Rajinder Singh, Village Nariangarh, P.O. Ghanaur Jattan, Tehsir
Bhawanigarh, Distt: Sangrur (Punjab).
2. Mr. Vinod Giri, GM (Marketing Corporate) & CPIO, Bharat Sanchar Nigam
Ltd., Bharart Bhawan, 4 & 6, Currimbhoy Road, Ballard Estate, P.B. No.
688, Mumbai – 400 001. (Ref:No. BPCLD/R/2007/00604 dated 5th
February, 2008).
2
All men by nature desire to know – Aristotle
2