Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.3053/IC(A)/2008
F. No.CIC/MA/C/2008/00317
Dated, the 12th August, 2008
Name of the Appellant: Sh. Santosh Mishra
Name of the Public Authority: H.P.C.L.
Facts
:
1. The complainant was heard on 11/8/2008.
2. The complainant stated that he had asked for copies of correspondence
with the Bank of India in connection with a tender. The CPIO has furnished the
information relating to the action taken by the respondent, while the third party
documents have been denied u/s 8(1)(j) and 11(1) of the Act.
3. During the hearing, the details of information asked for and the replies
given by the respondent was discussed. The complainant alleged that there has
been suppression of facts by the successful bidder. Hence, he had sought for
information to expose the corrupt practices. He also said that he had also
complained to the vigilance department, the outcomes of which are awaited.
Decision:
4. The CPIO has furnished the information, which pertains to them. While
the third party information had been withheld, which is justified u/s 8(1)(j) of the
Act. Since the complainant has reported the matter about corrupt practices to
the vigilance department, it may be hoped that needful would be done by the
competent authority.
i
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
5. With these observations, the complaint is disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name & address of Parties:
1. Sh. Santosh Mishra, 86, Tilak Path, Indore – 452 003
2. Sh. Baldev Bhatia, SRM (LPG), Indore LPG filling Plant, Gram Rahukhedi,
A.B. Road (NH-3), Dist. Indore – 453 771.
ii
ii
“All men by nature desire to know.” – Aristotle
2