Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No. 5342 /IC(A)/2010
F. No.CIC/MA/A/2010/00060
Dated, the 23rd April, 2010
Name of the Appellant : Shri R P S Tyagi
Name of the Public Authority : Oil and Natural Gas Corporation Ltd.
Facts
:
1. The appeal was scheduled for hearing on 23 rd April, 2010, but the
appellant did not avail of the opportunity of personal hearing. The appeal is
therefore examined on merit.
2. In response to the RTI application, the CPIO has informed that the desired
information are not available, hence could not be furnished. Being dis-satisfied
with the CPIO’s response, the appellant pleaded for providing the desired
information.
Decision:
3. The information seeker should ask the information as per section 2 (f) and
(j) of the Act. The appellant is accordingly advised. The requester is not expected
to ask for information on the basis of presumption about the availability of the
information. Nor, he is expected ask for information in the form of various
queries, as has been attempted in the instant case.
4. With these remarks, this appeal is disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioneri
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
i
“All men by nature desire to know.” – Aristotle
1
Name & address of Parties:
1. Shri R P S Tyagi, 246, Krishan Nagar Extension, Dehradun, Uttarakhand.
2. Shri Manoj Barthwal, DGM (HR) & CPIO, ONGC Ltd., Tel Bhavan,
Dehradun, Uttarakhand.
2