Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5205/IC(A)/2010
F. No.CIC/MA/A/2009/001013
Dated, the 3rd March, 2010
Name of the Appellant: Shri. Sunil Kumar
Name of the Public Authority: I.O.C.L.
i
Decision:
1.
The appeal was scheduled for hearing on 26/2/2010. But, the appellant
did not avail of the opportunity of personal hearing. The appeal is, therefore,
examined on merit.
2. In response to the RTI application, the CPIO and the Appellate Authority
have duly replied and furnished a part of the desired information. The remaining
information has, however, been refused u/s 8(1)(d) of the Act.
3. The appellant has not indicated as to what is the public interest in
disclosure of information, which has been refused to him on the grounds of
commercial confidence.
4. This appeal is therefore considered unnecessary and is thus 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. Sunil Kumar,3rd floor, Time Square Byuilding, Block-B, Sushant Lok-I,
Gurgaon – 122 002. (Haryana)
2. Sh. Gopal Krishan, CPIO, IOCL, World Trade Centre, Barakhamba Lane,
Babar Road, New Delhi – 110001.
3. Sh. S.S. Bapat, Appellate Authority, World Trade Centre, Barakhamba
Lane, Babar Road, New Delhi – 110001.
2