Central Information Commission Judgements

Shri Bhaskar Barua vs Oil India Limited on 21 November, 2008

Central Information Commission
Shri Bhaskar Barua vs Oil India Limited on 21 November, 2008
                      Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                         Bhikaji Cama Place, New Delhi-110066
                                 Website: www.cic.gov.in

                                                            Decision No. 3447/IC(A)/2008

                                                              F. No. CIC/MA/A/2008/01460

                                                         Dated, the 21st November, 2008

Name of the Appellant                :       Shri Bhaskar Barua

Name of the Public Authority         :       Oil India Limited

         1
Facts

:

1. The appellant did not avail of the opportunity of personal hearing on
20.11.2008. The appeal is therefore examined on merit.

2. The appellant has sought for certain information relating to execution of a
contract and the payment released to the concerned party.

3. The CPIO has refused to furnish the information under section 20 of the
Constitution of India. He has however not indicated the grounds for denial of
information. The Appellate Authority of the respondent has upheld the decision of
the CPIO. Being not satisfied with the responses of respondent, the appellant has
pleaded that the CPIO has wrongly invoked section 20 of the Constitution of India for
denial of information.

Decision:

4. The CPIO and Appellate Authority of the respondent have erred. The
appellant has asked for information under the provisions of the RTI Act, which

If you don’t ask, you don’t get – Mahatma Gandhi

1
required that information asked for should be furnished within thirty days, failing
which penalty @ Rs. 250/- per day would be imposed u/s 20 (1) of the Act.
Accordingly, the CPIO is directed to furnish the information within 15 working days,
failing which penalty proceedings would be initiated. A compliance report should be
submitted at the earliest before the Commission.

5. The appeal 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: 2

1. Shri Bhaskar Barua, Flotech Consultants & Services (P) Ltd., Near
Chandmari Railway Crossing, Chandmari Kamrup, Assam.

2. Shri P.C. Khaund, Executive Director (SB) & CPIO, Oil India Limited, Duliajan

– 786602, District-Dibrugarh, Assam.

All men by nature desire to know – Aristotle
2