Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 3128 /IC(A)/2008
F. No. CIC/MA/A/2008/00949
Dated, the 25th August, 2008
Name of the Appellant : Shri Deepak Kumar Srivastav &
Smt. Jayanti Tripathi
Name of the Public Authority : Ministry of Petroleum & Natural Gas
Facts
:
1. Both the parties were heard on 22.08.2008.
2. The appellant had sought for information regarding allotment of retail outlets
and gas agencies to defense personnel under the 8% reservation provided for such
persons.
3. The CPIO of the respondent has replied and informed that information asked
for pertain to Oil Marketing Companies (OMCs). Accordingly, his application was
transferred to the OMCs.
4. The appellant stated that only one company has replied while others have not
provided the information. During the hearing, the appellant pleaded that all the
OMCs should be directed to furnish the information.
1
If you don’t ask, you don’t get – Mahatma Gandhi
1
Decision:
5. The Oil Marketing Companies, namely, Hindistan Petroleum Corporation Ltd.,
Bharat Petroleum Corporation Ltd, Indian Oil Corporation Ltd., etc. are public
authorities and they are duly covered under the provisions of the Act. There is no
reasons why an information seeker should not directly approach them for specific
information. The appellant is accordingly advised.
6. As the CPIO and Appellate Authority have properly replied and furnished the
information available with the respondent, this appeal was unnecessary and 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:
1. Shri Deepak Kumar Srivastava & Smt. Jayanti Tripathi, 4 F, Sir PC Banerjee
Road, Alanganj, Allahabad, Uttar Pradesh.
2. Shri Lal Chandran, Unter Secretary & CPIO, Ministry of Petroleum & Natural
Gas, Shastri Bhawan, New Delhi.
2
All men by nature desire to know – Aristotle
2