Central Information Commission Judgements

Mrs. Kiran Tiwari vs Indian Oil Corporation Ltd. on 23 September, 2008

Central Information Commission
Mrs. Kiran Tiwari vs Indian Oil Corporation Ltd. on 23 September, 2008
                      Central Information Commission
                           2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi-110066
                                Website: www.cic.gov.in

                                                           Decision No. 3320 /IC(A)/2008

                                                              F. No. CIC/MA/A/2008/01122

                                                        Dated, the 23rd September, 2008

Name of the Appellant                :       Mrs. Kiran Tiwari

Name of the Public Authority         :       Indian Oil Corporation Ltd.
         1
Facts

:

1. The appellant did not avail of the opportunity of personal hearing on
22.09.2008. The appeal is therefore examined on merit.

2. The appellant has asked for a copy of the marks sheet indicating the score of
marks, under different parameters, by the candidates who participated in a selection
process for LPG dealership. She has also asked for copies of applications submitted
by the candidates, who are identified in her application.

3. The CPIO and Appellate Authority have replied but refused to provide the
documents asked for u/s 8(1) (e) of the Act on the ground that the information asked
for has no relationship with any public activity. Being not satisfied with the response,
the appellant has pleaded for providing the documents asked for.

Decision:

4. The appellant has asked for the documents submitted by the third parties.
The appellant has not indicated as what is the public interest in disclosure of
information. Hence, denial of information u/s 8 (1) (e) of the Act is justified.

If you don’t ask, you don’t get – Mahatma Gandhi

1

5. As regards the disclosure of the score of marks by the candidates is
concerned, there is no justification for withholding the information, which forms the
basis for preparing the merit list for award of dealership. The CPIO is therefore
directed to furnish the marks sheet of the candidates who participated in the said
selection process within 15 working days from the date of issue of this decision.

6. The appeal is thus disposed of

Sd/-

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

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

Name and address of parties: 2

1. Mrs. Kiran Tiwari w/o Shri Anant Kumar Tiwari, Behind Maya Lodge,
Benisagar, Mohalla Panna, Panna, Madhya Pradesh.

2. Shri S.K. Diwan, GM (MPSO) & CPIO, Indian Oil Corporation Ltd., Indian Oil
Bhawan, 16, Area Hills, Jail Road, Bhopal-6420011, P.M.

3. Shri Gautam Datta, Executive Director (HR) & ppellate Authority, Indian Oil
Corporation Ltd., Marketing Division, G-9, Ali Yauar Jung Marg, Bandra
(East), Mumbai-400 051.

All men by nature desire to know – Aristotle
2