Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No. 5587/IC(A)/2010
F. No.CIC/MA/A/2010/000202
Dated, the 5th July, 2010
Name of the Appellant : Shri Rajesh Kumar Gupta
Name of the Public Authority : Hindustan Petroleum Corporation Ltd.
Facts
:
1. The appeal was scheduled for hearing on 5th July, 2010, but the appellant
did not avail of the opportunity of personal hearing. The appeal is therefore
examined on merit.
2. In response to the RTI application, the CPIO and Appellate Authority have
replied within the stipulated period of thirty days. And, they have advised the
appellant to deposit necessary fees, as prescribed, for providing the information.
It seems that the appellant has not deposited the fees. And, therefore, the
desired information has not been furnished. The appellant has also not deposited
prescribed fee of Rs. 10/- through IPO or Bank Draft or cash, as prescribed.
Decision:
3. There is no denial of information u/s 8 (1) of the Act. The appellant is
therefore advised to deposit the necessary fee, as prescribed, for obtaining the
required documents. In order to minimize the cost implication of obtaining
1
information, the appellant may prefer to inspect the documents so as to minimize
and prioritize his requirements.
4. The appellant is accordingly advised and this appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioneri
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Shri Rajesh Kumar Gupta, Bada Bazar, Kareira , Dist: Shivpuri, Madhya
Pradesh-473660.
2. Shri Debashish Chakravarty, Regional Manager & CPIO, Hindustan
Petroleum Corporation Ltd., Jabalpur LPG Regional Office, LPG Bottling
Plant, Maneri Industrial Area, Tehsil Niwas, Dist: Mandla-481886, M.P.
i
“All men by nature desire to know.” – Aristotle2