Central Information Commission Judgements

Mr. Girish Prasad Gupta vs Indian Oil Corporation Limited … on 5 May, 2010

Central Information Commission
Mr. Girish Prasad Gupta vs Indian Oil Corporation Limited … on 5 May, 2010
                Central Information Commission
                         2nd Floor, August Kranti Bhawan,
                     Bhikaji Cama Place, New Delhi - 110 066
                              Website: www.cic.gov.in

                                                  Decision No. 5401 /IC(A)/2010

                                                    F. No.CIC/MA/A/2010/000100

                                                          Dated, the 5th May, 2010

Name of the Appellant              : Shri Girish Prasad Gupta

Name of the Public Authority       : Indian Oil Corporation Ltd.

Facts

:

1. The appeal was scheduled for hearing on 5th May, 2010, but the appellant
did not avail of the opportunity of personal hearing. The appeal is therefore
examined on merit.

2. The appellant has asked for documents submitted to the respondent for
award of dealership, the details of which are indicated in the RTI application. The
CPIO has furnished a point-wise response, but, he has refused to furnish certain
information u/s 8 (1) (d), (e) and (j) of the Act. Being dissatisfied with CPIO’s
response, the appellant has pleaded for providing the copies of documents
submitted by the empanelled candidates.

Decision:

3. The documents submitted by aspirants of LPG dealership should ideally
be put in public domain so as to demonstrate transparency in functioning of both,
the respondent and the perspective dealers. There is therefore no justification for

1
denial of information on basis of which decision regarding award of dealership
are taken by the respondent as per the accepted guidelines and policies.

4. The CPIO is therefore directed to consider the disclosure of the relevant
information after due application of section 10 (1) of the Act. He may ensure that
personal information, namely PAN and TAN number, bank account and deposits,
etc are withheld. The information should thus be furnished within 15 days from
the date of receipt of this decision, failing which penalty proceedings u/s 20 (1) of
the Act would be initiated.

5. With these observations, this appeal is disposed of.

Sd/-

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

Authenticated true copy:

(M.C. Sharma)
Deputy Registrar

Name & address of Parties:

1. Shri Girish Prasad Gupta, Vill. Shokhara-2, Rajendra Path, PO: Barauni,
Dist. Begusarai-851112, Bihar.

2. Shri Sandeep Makkad, Central Public Information Officer, Indian Oil
Corporation Ltd., Bihar State Office, Loknayak Jaiprakash Bhawan, Dak
Bunglow Chowk, Patna-800001. (Ref. No. BSO/LPG/RTI Dt. 22/09/09).

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

2