Central Information Commission Judgements

Mr.Dinesh Kumar vs Indian Oil Corporation Limited … on 21 October, 2011

Central Information Commission
Mr.Dinesh Kumar vs Indian Oil Corporation Limited … on 21 October, 2011
              CENTRAL INFORMATION COMMISSION
               Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066




                                 File No.CIC/LS/A/2011/002257


Appellant               :         Shri Dinesh Kumar


Public Authority        :         IOCL.
Date of hearing         :         21.10.2011

Date of Decision        :         21.10.2011


Facts

:-

Heard today dated 21.10.2011. Appellant is present along with Shri S.K. Goel.
IOCL represented by Shri S.L. Rahuria, Chief Manager; Shri Asim Tewari, Senior
Manager and Ms Namita Kumari, Assistant Manager(Law). The parties are heard and
the records perused.

2. The matter, in short is that the appellant’s wife was a candidate for allotment of
petrol pump at Khalilpur Amru, District Moradabad. She, however, was placed at Sl.
No.2 and the petrol pump was allotted to another party. In this context, vide RTI
application dated 4.6.2010, the appellant had sought information on 04 paras, each para
having a number of sub paras. The CPIO had provided parawise information vide letter
dated 27.7.2010. On appeal, the Appellate Authority had passed a cryptic order dated
20.9.2010.

3. The present appeal is directed against the above orders.

4. The appellant requests for inspection of documents and supply of extracts
therefrom as per his requirement. Shri Tewari, however, resists this request on the
ground that the appellant had not sought inspection of the documents in the RTI
application. He also submits that the appellant had gone to the court and the matter has
already been decided against him. Ms. Namita Kumari submits that the LoI has already
been issued to the successful candidate and the entire exercise, at this juncture is futile.
She also submits that the appellant has already availed of the alternative remedies.

5. In the facts and circumstances of the case, it is ordered that the appellant may be
given inspection of the documents relating to the petrol pump in-question and to take
extracts there-from on payment of requisite fee. It is, however, clarified that the
inspection of the Bank Statements, Income Tax Returns, PAN Card number would not be
given to the appellant.

6. This order may be complied with in 04 weeks time.

Sd/-

( M.L. Sharma)
Central Information Commissioner

Authenticated true copy. Additional copies of orders shall be supplied against
application and payment of the charges, prescribed under the Act, to the CPIO of this
Commission.

( K.L. Das )
Deputy Registrar

Address of parties :-

1. The Deputy General manager & CPIO,
IOCL, Marketing Division, UP State Office-II,
E-8, Sec.I, Noida-201301.

2. Shri Dinesh Kumar,
D-16, HIG, Dindayal Nagar, Phase-I, MDA Colony,
Moradabad, UP.