Central Information Commission Judgements

Shri Chitra Kumar Mishra vs Hindustan Petroleum Corpn. Ltd. on 27 April, 2009

Central Information Commission
Shri Chitra Kumar Mishra vs Hindustan Petroleum Corpn. Ltd. on 27 April, 2009
                      Central Information Commission
                           2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi-110066
                                Website: www.cic.gov.in

                                                         Decision No. 3924/IC(A)/2008

                                                           F. No. CIC/MA/A/2009/00241

                                                             Dated, the 27th April, 2009

Name of the Appellant                 :       Shri Chitra Kumar Mishra

Name of the Public Authority          :       Hindustan Petroleum Corpn. Ltd.

         1
Facts

:

1. The appeal was scheduled for hearing on 23/04/2009, but the appellant
did not avail of this opportunity. The appeal is therefore examined on merit.

2. On perusal of the documents submitted by the appellant, it is observed
that the CPIO and Appellate Authority have furnished a point-wise response and
thus the requested information has been furnished, except the details of supply
and distribution of LPG cylinders. The information has been refused u/s 8 (1) (d)
of the Act. Being not satisfied with the CPIO’s response, the appellant has
pleaded for supply of complete information.

Decision:

3. Under section 4 (1) (b) (xiii) of the Act every public authority is required to
disclose particulars of recipients of concessions, permits or authorizations
granted by it. Accordingly, there is no justification for withholding any part of

If you don’t ask, you don’t get – Mahatma Gandhi

1
information relating to the beneficiaries of LPG including supply and distribution
of LPG cylinders, which is subsidized by the Government. The denial of
information u/s 8 (1) (d) of the Act is untenable. The CPIO is therefore directed o
arrange to supply the requested information within one month from the date of
issue of this decision, failing which penalty proceedings u/s 20 (1) of the Act
would be initiated.

4. The appeal is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

Name and address of parties: 2

1. Shri Chitra Kumar Mishra, 41, Telecom Colony, Kala Kuan, Alwar-301001,
Rajasthan.

2. Shri P. Rajendra Kumar, SRM & CPIO, HPCL Ajmer LPG Regional Office,
Vill: Gaderi, PO: Ashapura, Nasirabad, Ajmer.

All men by nature desire to know – Aristotle

2