Central Information Commission Judgements

Sh. Apparao Chadaram vs B.P.C.L. on 27 October, 2008

Central Information Commission
Sh. Apparao Chadaram vs B.P.C.L. on 27 October, 2008
             Central Information Commission
                          2nd Floor, August Kranti Bhawan,
                      Bhikaji Cama Place, New Delhi - 110 066
                              Website: www.cic.gov.in

                                                         Decision No.3397/IC(A)/2008

                                                          F. No.CIC/MA/A/2008/01290

                                                        Dated, the 27th October, 2008

Name of the Appellant:                Sh. Apparao Chadaram

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

:

1. The appellant did not avail of the opportunity of personal hearing on
22/10/2008. The appeal is, therefore, examined on merit.

2. The appellant has asked for documents relating to a third party, which has
been denied u/s 8(1)(j) of the Act.

Decision:

3. The appellant has not responded to the notice for hearing nor indicated as
to what is the public interest in disclosure of the information asked for. This
appeal is unnecessary and is thus disposed of.

Sd/-

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

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi

1
Name & address of Parties ii :

1. Sh. Apparao Chadaram, H. No.58-3-12/1, Ramunaidu Colony,
Marripalem, Vishakhapatnam – 530 018

2. Sh. V.K. Bharadwaj, Chief Manager (Marketing Corporate) & CPIO, BPCL,
Bharat Bhavan, 4 & 6 Currimbhoy Road, Ballard Estate, P.B. No.688,
Mumbai – 400 001.

3. Sh. S. Mohan, Director (HR) & appellate Authority, BPCL, Bharat Bhavan,
4 & 6 Currimbhoy Road, Ballard Estate, P.B. No.688, Mumbai – 400 001.

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

2