Central Information Commission Judgements

Ms. Seema Kaushik vs H.P.C.L. on 17 April, 2009

Central Information Commission
Ms. Seema Kaushik vs H.P.C.L. on 17 April, 2009
              Central Information Commission
                           2nd Floor, August Kranti Bhawan,
                       Bhikaji Cama Place, New Delhi - 110 066
                               Website: www.cic.gov.in


                                                           Decision No.3886/IC(A)/2009
                                                           F. No.CIC/MA/A/2009/000224
                                                            Dated, the 17th April, 2009

Name of the Appellant:                 Ms. Seema Kaushik

Name of the Public Authority:          H.P.C.L.
         i
Facts

:

1. The case was scheduled for hearing on 17/4/2009. But, the appellant did
not avail of this opportunity.

2. The appellant has asked for documents submitted by a third party for LPG
distributorship. The CPIO has replied and refused to furnish the information u/s
8(1)(j) of the Act.

Decision:

3. As the appellant has not responded to the notice for hearing nor she has
indicated as to what is the public interest in disclosure of information relating to a
third party, this appeal is considered unnecessary and is thus disposed of.

Sd/-

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

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
ii
“All men by nature desire to know.” – Aristotle

1
Name & address of Parties:

1. Ms. Seema Kaushik, 541, Sanjay Enclave, Opp. GTK Depot, Delhi – 110

033.

2. Shri. Rajiv Khanna, SRM & CPIO, HPCL, Delhi LPG Regional Office, LPG
Bottling Plant, Near Asaudha Rly. Station, Bahadurgarh – 124 505.

3. Shri. G.A. Shirwaikar, ED & Appellate Authority, HPCL, 8, Shoorji
Vallabhdas Marg, Mumbai – 400 001.

2