Central Information Commission Judgements

Shri. S.K. Baral vs O.N.G.C. on 8 March, 2010

Central Information Commission
Shri. S.K. Baral vs O.N.G.C. on 8 March, 2010
               Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in

                                                            Decision No.5211/IC(A)/2010
                                                            F. No.CIC/MA/C/2010/000008
                                                              Dated, the 8th March, 2010

Name of the Appellant:                  Shri. S.K. Baral

Name of the Public Authority:           O.N.G.C.
         i
Facts

:

1. On perusal of the documents submitted by the appellant, it is noted that
the appellant has grievances relating to service matters, mainly promotion. In
this backdrop, he has sought for DPC minutes and related file notings. The
CPIO assured that the information would be provided on receipt of the same from
the concerned departments. The CPIO has as yet not furnished the information.
Hence, this complaint before the Commission.

Decision:

2. The CPIO is directed to provide DPC minutes as asked for by the
appellant within 15 working days from the date of issue of this decision, failing
which penalty proceedings u/s 20(1) of the Act would be initiated.

3. The appeal 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. S.K. Baral, 23, Garhi Cantt, Dehradun (Uttarakhand)

2. Sh. S.K. Jain, CPIO, ONGC Limited, 5th floor, South Tower, Scope Minar,
Laxmi Nagar, Delhi – 110 092.

3. The Appellate Authority, ONGC Limited, 5th floor, South Tower, Scope
Minar, Laxmi Nagar, Delhi – 110 092.

2