Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 3182 /IC(A)/2008
F. No. CIC/MA/A/2008/01005
Dated, the 28th August, 2008
Name of the Appellant : Shri Anand Somani
Name of the Public Authority : B.P.C.L.
Facts
:
1. The appellant was heard through a representative on 28.08.2008.
2. The appellant has submitted his 2nd appeal dated 8.06.2008 against the order
of the Appellate Authority of 25.01.2008.
3. During the hearing, he stated that the information asked for relate to the
details of expansion of retail outlet network under the land linked category in a few
states, which has been denied on the ground of commercial confidence.
4. He also pleaded for condonation of prescribed period of 90 days for filing 2nd
appeal before the Commission. He stated that the relevant documents were
misplaced, due to which 2nd appeal could not be filed within 90 days.
1
If you don’t ask, you don’t get – Mahatma Gandhi
1
Decision:
5. The ground for condonation of prescribed period of 90 days for filing 2nd
appeal against the decision of Appellate Authority is not acceptable. This appeal is
therefore not maintainable and 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:
1. Shri Anand Somani, R/o B/G-1, Chintamani Apartment, R.L. Park, Bhayander
9East) 4001105.
2. Shri Vinod Giri, GM (Mktg. Coordn.) & CPIO, B.P.C.L., Bharat Bhawan, 4 & 6,
Currimbhoy Road, Ballard Estate, Mumbai-400001. (Ref. BPCLD/R/2007/426
Dt. 1.11.07).
2
All men by nature desire to know – Aristotle
2