Central Information Commission Judgements

Shri. Vikramaditya Gupta vs H.P.C.L. on 25 March, 2010

Central Information Commission
Shri. Vikramaditya Gupta vs H.P.C.L. on 25 March, 2010
             Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in

                                                            Decision No.5238/IC(A)/2010
                                                            F. No.CIC/MA/A/2009/000981
                                                             Dated, the 25th March, 2010

Name of the Appellant:                  Shri. Vikramaditya Gupta

Name of the Public Authority:           H.P.C.L.
         i
Facts

:

1. The appeal was scheduled for hearing on March 22, 2010. The appellant,
however, did not avail of the opportunity of personal hearing. The appeal is,
therefore, examined on merit.

2. On perusal of the documents submitted by the appellant it is noted that he
has asked for certain information in the form of various queries, which relate to
booking and delivery of LPG cylinders.

Decision:

3. The CPIO has duly replied and furnished a point-wise response. As there
is no denial of information, 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

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. Vikramaditya Gupta, Ward No.8A, Moh: Chakhusen, PO: Khusurpur,
Patna – 803 202.

2. Sh. S.K. Sinha, CPIO, Hindustan Petroleum Corpn. Ltd., Patna LPG
Region, 6th floor, Loknayak Jai Prakash Bhawan, Dak Bunglow Chowk,
Patna – 800 001.

3. Sh. G.A. Shirwaikar, Appellate Authority, Hindustan Petroleum
Corporation Ltd., 8, Shoorji Vallabhdas Marg, Mumbai – 400 001.

2