CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No.CIC/LS/A/2011/001162
Appellant : Yogesh Singh Chauhan
Respondent : Indian Oil Corporation Limited
Date of hearing : 9.6.2011
Date of decision : 9.6.2011
FACTS
The matter is heard today dated 9.6.2011. Appellant present
alongwith Shri Ajay Singh Chauhan. The IOCL is represented by Shri S. L. Rahuria,
Sr. Chief Manager and Shri Asim Tiwari, Sr. Manager. They are heard
2. The matter, in short, is that the appellant had applied for allotment of
Kisan Seva Kendra dealership at village Jasmai in Mainpuri District. He, however, was
not selected. In this connection, he had sought certain information from the CPIO
which was denied to him. Hence, he has filed the present appeal.
3. During the hearing, the appellant requests that the marks allotted to
him by the Land Evaluation Committee and by the Liquid Cash Committee be
intimated to him.
4. The request of the appellant is genuine. The CPIO is hereby directed
to supply the above mentioned information to the appellant in one month time.
Besides, the CPIO shall also supply copy of the application running into 101 pages to
him. The appellant will pay the fees as per prevailing rules.
Sd/-
(M.L. Sharma)
Central Information Commissioner
Authenticated true copy. Additional copies of orders shall be supplied against
application and payment of the charges, prescribed under the Act, to the CPIO of this
Commission.
(K.L. Das)
Deputy Registrar
Address of parties :-
1. The CPIO
Indian Oil Bhawan,
65/2, Sanjay Place,
Agra-282002
2. Shri Yogesh Singh Chauhan
S/o Shri SAtya Narayan Singh,
Jasmai, Labour, Bhogaon,
Mainpuri,
Uttar Pradesh