Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No. 4932/IC (A)/2009
F. No. CIC/MA/C/2009/000348
Dated, the 31st December, 2009
Name of the Appellant : Sh. Anwar Ahmad
Name of the Public Authority : IOCL
1
Facts
:
1. On perusal of the documents submitted by the appellant, it is observed that
the information asked for pertain to HPCL. The appellant has however, submitted his
RTI application to IOCL, another public authority. The CPIO, IOCL has duly transferred
the application U/s 6 (3) of the Act to the HPCL, but the appellant has not pursued the
matter with the concerned public authority. He has directly complained to the U.P.
Information Commission, Lucknow, which has transferred the complaint to this
Commission.
Decision:
2. The appellant is advised to submit a copy of his RTI application to the
concerned CPIO, who may be custodian of information.
3. This complaint is unnecessary and is thus disposed of
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated True Copy:
(M.C. Sharma)
Deputy Registrar
Name & Address of Parties:
1. Sh. Anwar Ahmad, S/o Sh. Ansar Ahmad, Near Badi Masjid, Kasba – Budhana,
Distt: MuzaffarNagar
2. Sh. N.P. Singh, Chief Manager & APIO, IOCL Mktg. Division, UPSO-II, E-8,
Sector – I, Noida – 201 301
3. The Appellate Authority, IOCL Mktg. Division, UPSO-II, E-8, Sector – I, Noida –
201 301
1
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
“All men by nature desire to know.” – Aristotle