Central Information Commission
                          2nd Floor, August Kranti Bhawan,
                      Bhikaji Cama Place, New Delhi - 110 066
                              Website: www.cic.gov.in
                                                         Decision No.5339/IC(A)/2010
                                                         F. No.CIC/MA/A/2010/000041
                                                            Dated, the 23rd April, 2010
Name of the Appellant:                Shri. Suresh Kumar Parmar
Name of the Public Authority:         O.N.G.C.
Facts
: i
1. The appeal was scheduled for hearing on 23/4/2010. While the appellant
was present in person, the CPIO was heard through audio conferencing.
2. The appellant alleged that the desired information relating to the Global
Compact Society of which the Senior officials of the respondent are the Office-
bearers, have not furnished the information relating to the activities of the
Society.
3. The appellant has stated that neither the officials of the Society have
replied to the RTI application nor the CPIO and the Appellate Authority of the
respondent have made sincere attempts to provide the information. He also
alleged that the officials of the respondents have adopted an evasive approach to
deal with the disclosure of information relating to the Society, which has been
formed and managed by the major PSUs, including the respondent.
4. The CPIO agreed to review his decision and pleaded for remanding back
the appeal to him. He assured that complete information, as per available
records, would be furnished to the appellant.
Decision:
5. The evidence of record shows that the appellant has approached both the
office-bearers of the Society as well as the CPIO of the respondent for
information. Unfortunately, the RTI application has not been properly examined
by the concerned official. And, an evasive approach has been adopted for denial
of information.
 i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
 6. As pleaded by the CPIO, the appeal is remanded back to the CPIO for
review of the decision of the respondents. The CPIO is directed to furnish the
information asked for, on the basis of available records, at the earliest. The
CPIO may also allow him inspection of the relevant records on a date and time
convenient to both the parties within 15 working days from the date of issue of
this decision
7. The appeal is thus disposed of.
Sd/-
 (Prof. M.M. Ansari)
Central Information Commissionerii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Sh. Suresh Kr Parmar, 3A, Nilgiri 3, Sector 34, NOIDA – 201 307.
2. Sh. A.K. Jain, CPIO, ONGC, 5th floor, South Tower, SCOPE Minar, Laxmi
Nagar, Delhi – 110 092.
3. Sh. S.R. Athawale, Appellate Authority, ONGC, 5th floor, South Tower,
SCOPE Minar, Laxmi Nagar, Delhi – 110 092
 ii
“All men by nature desire to know.” – Aristotle
2