Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5293/IC(A)/2010
F. No.CIC/MA/C/2010/000054
Dated, the 13th April, 2010
Name of the Appellant: Smt. Kulwinder Kaur
Name of the Public Authority: H.P.C.L.
i
Decision:
1. The complainant has stated that the desired information, which relate to
action taken on a representation submitted to the respondent has not been
indicated to her. Without filing her first appeal, she has submitted complaint on
the ground that the desired information has not been provided to her by the CPIO
of the respondent.
2. On perusal of the RTI application, it is noted that the desired information
has not been specified as per section 2(f) of the Act, which requires that the
information should be available in any material form. The appellant is, therefore,
advised to seek information as per section 2(f) and (j) of the Act. In case, she is
not satisfied with the CPIO’s response, she should, in the first instance, submit
her first appeal before the Appellate Authority of the respondent, before filing an
appeal before the Commission.
3. It is important to ensure that the desired information are available with a
public authority. No attempt should be made to seek information on the basis of
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
presumption about the availability of information, as has been done in the instant
case.
4. The complainant is accordingly advised and this complaint is thus
disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Smt. Kulwinder Kaur, 17 Guru Nanak Nagar, Factory Area, Patiala
(Punjab).
2. The CPIO, Hindustan Petroleum Corporation Ltd., 17 Jamshedji Tata
Road, Mumbai – 400 020.
3. The Appellate Authority, Hindustan Petroleum Corporation Ltd., 17
Jamshedji Tata Road, Mumbai – 400 020.
ii
“All men by nature desire to know.” – Aristotle
2