Central Information Commission Judgements

Col. Ram Kripal Singh vs B.P.C.L. on 6 April, 2010

Central Information Commission
Col. Ram Kripal Singh vs B.P.C.L. on 6 April, 2010
             Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in

                                                            Decision No.5266/IC(A)/2010
                                                            F. No.CIC/MA/C/2010/000044
                                                                Dated, the 6th April, 2010

Name of the Appellant:                  Col. Ram Kripal Singh

Name of the Public Authority:           B.P.C.L.
                                                      i
                                          Decision:

1.     The complainant has alleged that the desired information has not been
furnished to him.

2.      The CPIO is directed to provide the information asked for, as per the
available records, within one month from the date of receipt of this decision
failing which, penalty proceedings u/s 20(1) of the Act, would be initiated.

3.     The complainant is advised to clearly specify the information as per
section 2(f) of the Act and resubmit his application to the concerned CPIO of the
respondent, for ready reference, at the earliest. He would be free to approach

this Commission again, in case any specific information is refused to him u/s 8(1)
of the Act.

4. With these observations, the complaint is disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner ii

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. Col. Ram Kripal Singh, 207 Civil Lines, Nasir Peer Road, Fatehpur – 212
601 (U.P.)

2. The CPIO, Bharat Petroleum Corporation Ltd., Bharat Bhawan, 4&6
Currimbhoy Road, Ballard Estate, Mumbai – 400 038.

3. The Appellate Authority, Bharat Petroleum Corporation Ltd., Bharat
Bhawan, 4&6 Currimbhoy Road, Ballard Estate, Mumbai – 400 038.

2