Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5267/IC(A)/2010
F. No.CIC/MA/C/2010/000045
Dated, the 6th April, 2010
Name of the Appellant: Shri. Gopal
Name of the Public Authority: I.O.C.L.
i
Decision:
1.
The complainant has alleged that the desired information has not been
furnished to him.
2. The CPIO is directed to provide the information asked for, as per the
available records, within one month from the date of receipt of this decision
failing which, penalty proceedings u/s 20(1) of the Act, would be initiated.
3. The complainant is advised to clearly specify the information as per
section 2(f) of the Act and resubmit his application to the concerned CPIO for
ready reference, at the earliest. He would be free to approach this Commission
again, in case any specific information is refused to him u/s 8(1) of the Act.
4. With these observations, the complaint is disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Deputy 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. Sh. Gopal, Opp. Dilliwali Kothi, Dibai, Bulandhehr – 203 393 (U.P.)
2. The CPIO & Manager, IOCL, Mathura (U.P.)
3. The Appellate Authority, IOCL, Mathura (U.P.)
2