Central Information Commission Judgements

Shri. Kuldip Narayan Lal vs Indian Oil Corporation Limited … on 12 August, 2010

Central Information Commission
Shri. Kuldip Narayan Lal vs Indian Oil Corporation Limited … on 12 August, 2010
              Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in

                                                            Decision No.5749/IC(A)/2010
                                                            F. No.CIC/MA/A/2010/000428
                                                            Dated, the 12th August, 2010

Name of the Appellant:                  Shri. Kuldip Narayan Lal

Name of the Public Authority:           I.O.C.L.

Facts

: i

1. Both the parties were heard on 12/8/2010.

2. In the course of hearing, the CPIO agreed to furnish a fresh response and
provide a point-wise reply to all the queries made by the appellant.

Decision:

3. As agreed during the hearing, the CPIO would furnish a fresh response
and provide a point-wise reply to all the queries made by the appellant within 15
working days from the date of receipt of this decision.

4. The appeal is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissionerii

Authenticated true copy:

(M.C. Sharma)
Deputy Registrar

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
ii
“All men by nature desire to know.” – Aristotle

1
Name & address of Parties:

1. Shri. Kuldip Narayan Lal, 34, Nehru Nagar, Agra (U.P.)

2. Shri. Y.K. Gupta, CPIO, IOCL, Marketing Division, UPSO-II, E-8, Sector-1,
NOIDA-201 301.

3. Shri. Indrajit Bose, Appellate Authority, IOCL, Marketing Division, UPSO-

II, E-8, Sector-1, NOIDA-201 301.

2