CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No.CIC/LS/A/2011/000905
Appellant : Shri P.V. Mohammad
Respondent : Indian Oil Corporation Ltd, Kochi
Date of Hearing : 9.6.2011
Date of Decision : 9.6.2011
FACTS
:
Heard today dated 9.6.2011. Appellant not present. The IOCL is
represented by Shri Ullas M Kamath, Dy GM & Shri Sanjay Padiyath, Dy
Manager (Law). They are heard.
2. The matter, in short, is that vide RTI application dated 19.4.2010, the
appellant had requested for information on 06 pars regarding Survey No
253/9-1 and 253/9-2 and the matters related therewith. This was responded
to by the CPIO vide letter dated 21.5.2010.
3. During the hearing, Shri Kamath submits that additional updated
information has since been provided to the appellant. Besides, the appellant
was permitted to inspect the relevant file in December, 2010.
4. In the premises, the appeal has become infructuous. Dismissed.
Sd/-
(M.L. Sharma)
Central Information Commissioner
Authenticated true copy. Additional copies of orders shall be supplied
against application and payment of the charges, prescribed under the Act, to
the CPIO of this Commission.
(K.L. Das)
Deputy Registrar
Address of parties :-
1. Shri Ullas M Kamath
Indian Oil Corporation Ltd,
Kerala State Office, Panamoilly Avenue,
Panampilly Nagar, P O Cochin-682036
2. Shri P.V. Mohamed
Saabeel, Valiyaparampil,
Kulasekharapathy, Pathanamthitta,
Kerala State-689645