Central Information Commission Judgements

Mr. Gireesh Kumar vs Indian Oil Corporation Limited … on 21 April, 2010

Central Information Commission
Mr. Gireesh Kumar vs Indian Oil Corporation Limited … on 21 April, 2010
              Central Information Commission
                          2nd Floor, August Kranti Bhawan,
                      Bhikaji Cama Place, New Delhi - 110 066
                              Website: www.cic.gov.in

                                                         Decision No.5326/IC(A)/2010

                                                         F. No.CIC/MA/A/2009/000924

                                                            Dated, the 21st April, 2010

Name of the Appellant:                Shri. Gireesh Kumar

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


Facts

: i

1. Both the parties were heard on 21/4/2010.

2. The appellant, an LPG dealer, has grievances regarding commercial
viability of the agency due to stiff competition from the dealers who are operating
in the vicinity of the appellant’s agency. In this context, he has sought to know
the jurisdiction or the area within which different agencies are required to
operate. Being dissatisfied with the CPIO’s response, he has submitted the
complaint before the Commission.

3. During the hearing, the points of dispute between the parties were
discussed. The appellant stated that there are overlapping areas in which the
other dealers are also operating and he was unable to exploit the market due to
administrative influence of the other dealers. He also alleged harassment by the
authorities in the overlapping areas of his operation. He, therefore pleaded for
clear identification of the villages/habitations of his operational areas.

4. The CPIO stated that the area covering about 15 Kms is already defined,
and therefore the appellant should improve his services to reach the customers.
The respondents also assured that additional customers would be transferred in
another few months so as to ensure that the appellant’s agency is economically
viable.

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi

1
Decision:

5. The parties have dispute regarding the business relationship. There is no
reason why they should not amicably resolve the dispute rather than raising
issues under the provisions of the Act.

6. With these remarks, the appeal is disposed of.

Sd/-

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

Authenticated true copy:

(M.C. Sharma)
Deputy Registrar

Name & address of Parties:

1. Sh. Gireesh Kumar, M/s Pallavi Gas Agency, Kalsi, Dehradun
(Uttarakhand)

2. Sh. Y.K. Gupta, CPIO, Indian Oil Corporation Limited, Marketing Division,
UPSO-II, E-8, Sector-I, NOIDA – 201 301.

3. The CPIO/Area Manager, IOCL, 35 Kamla NehruMarg, Civil Lines, Bareilly

– 243 001.

4. Sh. Indrajeet Bose, Appellate Authority, Indian Oil Corporation Limited,
Marketing Division, UPSO-II, E-8, Sector-I, NOIDA – 201 301

ii
“All men by nature desire to know.” – Aristotle

2