Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.4468/IC(A)/2009
F. No.CIC/MA/C/2009/000208
Dated, the 9th September, 2009
Name of the Appellant: Shri. Ahsan Mohd Ali
Name of the Public Authority: H.P.C.L.
i
Facts
:
1. The case was scheduled for hearing on 10/8/2009. But, the complainant
did not avail of this opportunity. The complaint is, therefore, examined on merit.
2. The complainant has alleged that the CPIO of the respondent has not
furnished the requested information. On perusal of the documents submitted by
him, it is observed that he has asked for information in the form of various
queries, which is not covered u/s 2(f) of the Act.
Decision:
3. The complainant is advised to clearly specify the required information as
per Section 2(f) of the Act, which requires that the information should be
available in any material form. If necessary, he may also seek inspection of
records on a date and time convenient to both the parties.
4. The CPIO is directed to furnish the requested information within 15
working days from the date of receipt of the fresh application, as per the above
direction.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
5. With these observations, the complaint is disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name & address of Parties:
1. Sh. Ahsan Mohd Ali, Moh: Salar, Dist: Barabaki (U.P.)
2. The CPIO & The Regional Manager, Hindustan Petroleum Corpn. Ltd.,
Unnav (U.P.)
ii
“All men by nature desire to know.” – Aristotle
2