Central Information Commission Judgements

Smt. P Sugunavati vs Bharat Petroleum Corporation … on 4 October, 2010

Central Information Commission
Smt. P Sugunavati vs Bharat Petroleum Corporation … on 4 October, 2010
              Central Information Commission
                       2nd Floor, August Kranti Bhawan,
                   Bhikaji Cama Place, New Delhi - 110 066
                            Website: www.cic.gov.in

                                                        Decision No. 6014/IC(A)/2010

                                                         F. No.CIC/MA/A/2010/000623

                                                          Dated, the 4th October, 2010

Name of the Appellant                 : Smt. P. Sugunavati

Name of the Public Authority          : Bharat Petroleum Corporation Ltd.

                                        Decision:

1.

The appeal was scheduled for hearing on 29th 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 parties, it is noted that the
CPIO has furnished complete information vide his letter dated 21.09.2010.

3. The appellant has neither indicated as to which information has been
refused nor he has responded to the notice for hearing, it is presumed that he is
no more interested in pursuing the matter.

4. With these remarks, the appeal is 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. P. Sugunavati, 5-35-10, 3/18, Brodipet, Guntur-522002, A.P.

2. Shri Ramadorai, Chief Manager – Compliance & Acting CPIO, Bharat
Petroleum Corporation Ltd., Bharat Bhawan, 4 and 6 , Currimbhoy Road,
Ballard Estate, Mumbai-400001.

2