Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 3871/IC(A)/2008
F. No. CIC/MA/A/2009/00185
Dated, the 16th April, 2009
Name of the Appellant : Shri Nand Kishore Singhania
Name of the Public Authority : Hindustan Petroleum Corporation Ltd.
1
Facts
:
1. The appellant did not avail of the opportunity of personal hearing on
15.04.2009. The appeal is therefore examined on merit.
2. On perusal of the documents submitted by the appellant, it is observed
that he has grievances regarding the supply of domestic cylinders. He has
sought for information in the form of various queries. The CPIO and Appellate
Authority have replied with which the appellant is not satisfied. In his appeal
documents submitted before the Commission, the appellant has expressed his
disagreements with the views expressed by the respondent..
Decision:
3. An information seeker is expected to clearly specify the required
information as per section 2 (f) of the Act, which requires that the information
If you don’t ask, you don’t get – Mahatma Gandhi
1
should be available in any material form. He is not expected to elicit views and
opinion of the CPIO in any form of query. The appellant is accordingly advised.
4. There are no provisions under the Act for redressal of grievances of the
customers of the respondent. Since the appellant has not responded to the
notice for hearing, it is presumed that he is no more interested in pursuing the
matter.
5. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name and address of parties: 2
1. Shri Nand Kishore Singhania, 44-A, Ashirwad Colony, Fulchur Peth,
Gondia, Dist: Gondia-441601.
2. Shri N.B. Ingole, SRM & CPIO, Hindustan Petroleum Corporation Ltd.,
Nagpur LPG Regional Office, Khari LPG Filling Plant, Khari, Nagpur-
441108.
All men by nature desire to know – Aristotle
2