Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No. 5957/IC(A)/2010
F. No.CIC/MA/A/2010/000642
Dated, the 23rd September, 2010
Name of the Appellant : Shri Prakash Vilasrao Tujare
Name of the Public Authority : HPCL
Facts
:
1. The appeal was scheduled for hearing on 23 rd September, 2010, but the
appellant did not avail of the opportunity of personal hearing. The appeal is
therefore examined on merit.
2. On perusal of the documents submitted by the appellant, it is observed
that the CPIO has duly replied and furnished the information. The appellant is
however no satisfied, hence this appeal before the Commission.
Decision:
3. As there is no denial of information under section 8 (1) of the Act, the
appellant is advised to seek inspection of relevant records u/s 2 (j) of the Act so
as to satisfy himself with the availability of information. The CPIO is directed to
allow inspection of records within 15 days from the date of receipt of this
decision. Both the parties should mutually decide a convenient date and time for
inspection of relevant records.
1
4. With these observations, the appeal is disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioneri
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Shri Prakash Vilasrao Tujare, R/o Shevgaon, Opp: ST Depot, Dist:
Ahmednagar, Maharashtra.
2. Shri Sanjay Adsul, SRM & CPIO, HPCL, Aurangabad LPG RO, H-1, MIDC
Chikalthana, Aurangabad-431210.
i
“All men by nature desire to know.” – Aristotle2