Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5950/IC(A)/2010
F. No.CIC/MA/A/2010/000619
Dated, the, 22nd September, 2010
Name of the Appellant: Shri. Ambrish Pandey
Name of the Public Authority: I.O.C.L.
Facts
: i
1. The appellant was heard on 22/9/2010.
2. The appellant stated that the CPIO has furnished a point-wise response
with which he was not satisfied. He, therefore, pleaded for allowing inspection of
the records.
Decision:
3. The appellant’s plea is accepted. The CPIO is directed to allow inspection
of the records to identify and specify the information, which should be furnished
to him.
4. Both the parties should mutually decide a convenient date and time for
inspection of records within 15 working days from the date of receipt of this
decision.
5. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissionerii
Authenticated true copy:
ii “If you don’t ask, you don’t get.” – Mahatma Gandhi
i “All men by nature desire to know.” – Aristotle
ii1
(M.C. Sharma)
Deputy RegistrarName & address of Parties:
1. Shri. Ambresh Pandey, Shastri Nagar, Betia Hata, Near Hanuman Mandir,
Gorakhpur.
2. The CPIO, Indian Oil Corporation Ltd., U.P. State Office-1, Indian Oil
Bhavan, TC-39-V, Vibhuti Khand, Gomti Nagar, Lucknow – 226 010.
3. Shri. B.S. Canth, Appellate Authority, Indian Oil Corporation Ltd., U.P.
State Office-1, Indian Oil Bhavan, TC-39-V, Vibhuti Khand, Gomti Nagar,
Lucknow – 226 010.
2