Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No. 5944/IC(A)/2010
F. No.CIC/MA/A/2010/000613
Dated, the 22nd September, 2010
Name of the Appellant : Smt. Shanti Devi
Name of the Public Authority : Indian Oil Corporation Ltd.
Facts
:
1. The appeal was scheduled for hearing on 22nd September, 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 replied and furnished the
information except the personal information of a third party. Being dis-satisfied
with CPIO’s response, the appellant has pleaded for providing complete
information.
Decision:
3. The appellant has neither responded to the notice for hearing nor he has
indicated as to what is the public interest in disclosure of information, which has
been refused to him under section 8 (1) (j) of the Act. This appeal is therefore
considered unnecessary and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioneri
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
i
“All men by nature desire to know.” – Aristotle
1
Name & address of Parties:
1. Smt. Shanti Devi W/o Shri Nalini Ranjan, 1/112/1, Awas Vikas Colony,
Dist: Mainpuri-205001, UP.
2. Shri Y.K. Gupta, DGM & PIO, Indian Oil Corporation Ltd., Marketing
Division, UP State Office-II, E-8, Sector-I, Noida-201301.
2