Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.4750/IC(A)/2009
F. No.CIC/MA/C/2009/000252
Dated, the 2nd December, 2009
Name of the Appellant: Shri. Rama Shankar Pandey
Name of the Public Authority: I.O.C.L.
i
Facts
:
1. The appellant has sought for action taken report on a representation
submitted by him to the Chairman of the respondent. In response to his RTI
application, the CPIO has furnished a point-wise response. Yet, the appellant is
not satisfied. Hence, this complaint before the Commission.
Decision:
2. The appellant has asked for information in the form of various queries
relating to redressal of his grievances, which are not covered under section 2(f)
of the Act, which requires that the desired information should relate to a public
activity and that it should be available in any material form. The appellant is
accordingly advised to seek information as per section 2(f) and (j) of the Act. If
necessary, he should seek inspection of the relevant documents so as to identify
the documents. The appellant is accordingly advised.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
3. Since there is no denial of information u/s 8 (1) of the Act, this appeal is
considered unnecessary and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Shri. Rama Shankar Pandey, E-27 Pragatipur colony, Ratapur, Rai Bariely
(U.P.)
2. Shri. Satish Kumar, Indian Oil Corporation Ltd., Corporate Office, Plot
No.3079/3 Sadique Nagar, J.B. Tito Marg, New Delhi – 110 049.
3. The Appellate Authority, Indian Oil Corporation Ltd., Corporate Office, Plot
No.3079/3 Sadique Nagar, J.B. Tito Marg, New Delhi – 110 049.
ii
“All men by nature desire to know.” – Aristotle
2