Central Information Commission Judgements

Mr. Dhirendra Prakash Agrawal vs Bharat Petroleum Corporation … on 30 April, 2010

Central Information Commission
Mr. Dhirendra Prakash Agrawal vs Bharat Petroleum Corporation … on 30 April, 2010
              Central Information Commission
                       2nd Floor, August Kranti Bhawan,
                   Bhikaji Cama Place, New Delhi - 110 066
                            Website: www.cic.gov.in

                                                        Decision No. 5377 /IC(A)/2010

                                                            F. No.CIC/MA/A/2010/0024

                                                             Dated, the 30th April, 2010

Name of the Appellant                 : Shri Dhirendra Prakash Agarwal

Name of the Public Authority          : Bharat Petroleum Corporation Ltd.


                                        Decision:

1.

The appeal was scheduled for hearing on 30th April, 2010, but the
appellant did not avail of the opportunity of personal hearing. The appeal is
therefore examined on merit.

2. In response to RTI application for information regarding action taken on a
complaint, the CPIO replied and furnished the information on the basis of
available records.

3. The appellant has not indicated as to which information has been refused
to him, this appeal is therefore considered unnecessary and is thus disposed of.

Sd/-

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

Authenticated true copy:

(M.C. Sharma)
Deputy Registrar

i
“All men by nature desire to know.” – Aristotle

1
Name & address of Parties:

1. Shri Dhirendra Prakash Agrawal, Moh: Alyai, The: Mauranipur, Jhansi-
284204, UP

2. Shri Vinod Giri, GM (Mktg. Corporate) & CPIO, BPCL, Bharat Bhawan, 4
& 6, Currimbhoy Road, Ballard Estate, Mumbai-400001. (Ref. No.
BPCLD/R/2009/1151 Dt. 30.09.09).

2