Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.3886/IC(A)/2009
F. No.CIC/MA/A/2009/000224
Dated, the 17th April, 2009
Name of the Appellant: Ms. Seema Kaushik
Name of the Public Authority: H.P.C.L.
i
Facts
:
1. The case was scheduled for hearing on 17/4/2009. But, the appellant did
not avail of this opportunity.
2. The appellant has asked for documents submitted by a third party for LPG
distributorship. The CPIO has replied and refused to furnish the information u/s
8(1)(j) of the Act.
Decision:
3. As the appellant has not responded to the notice for hearing nor she has
indicated as to what is the public interest in disclosure of information relating to a
third party, 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)
Assistant 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. Ms. Seema Kaushik, 541, Sanjay Enclave, Opp. GTK Depot, Delhi – 110
033.
2. Shri. Rajiv Khanna, SRM & CPIO, HPCL, Delhi LPG Regional Office, LPG
Bottling Plant, Near Asaudha Rly. Station, Bahadurgarh – 124 505.
3. Shri. G.A. Shirwaikar, ED & Appellate Authority, HPCL, 8, Shoorji
Vallabhdas Marg, Mumbai – 400 001.
2