Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5930/IC(A)/2010
F. No.CIC/MA/C/2010/000215
Dated, the 21st September, 2010
Name of the Appellant: Shri. Shantaji Jedhe
Name of the Public Authority: I.O.C.L.
Decision: i
1.
The complainant has alleged that the CPIO has not furnished the
information asked for. He has, therefore, pleaded for providing the information.
2. The CPIO is directed to furnish the information on the basis of available
records within 15 working days from the date of receipt of this decision, failing
which penalty proceedings u/s 20(1) of the Act would be initiated. If any
information is refused u/s 8(1) of the Act, the grounds for denial of information
should be clearly indicated for review, if necessary, by the Commission.
3. The complainant is advised to re-submit a copy of his RTI application, for
ready reference, to the concerned CPIO, who may be the custodian of
information. He should ensure that the required information is clearly specified
as per section 2(f) of the Act, which requires that the information should be
available in any material form. He ought not make attempts to elicit views and
ii “If you don’t ask, you don’t get.” – Mahatma Gandhi
1
opinion of the CPIO through various forms of queries, as such queries are not
covered under the definition of information.
4. With these observations, the complaint is disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissionerii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Shri. Shantaji Jedhe, 1312, Clover Highlands, NIBM Road, Kondhwa,
Pune – 411 048.
2. The CPIO, Indian Oil Corporation Ltd., 1st floor, 254-C, Dr. Annie Besant
Road, Worli Colony, Mumbai – 400 030.
3. The Appellate Authority, Indian Oil Corporation Ltd., 1st floor, 254-C, Dr.
Annie Besant Road, Worli Colony, Mumbai – 400 030.
i “All men by nature desire to know.” – Aristotle
ii
2