Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No. 5605/IC(A)/2010
F. No.CIC/MA/A/2010/000112
Dated, the 9th July, 2010
Name of the Appellant : Shri Bimal Kumar Khemani
Name of the Public Authority : Indian Oil Corporation Ltd.
Facts
:
1. The appeal was scheduled for hearing on 8th July, 2010, but the appellant
did not avail of the opportunity of personal hearing. The appeal is therefore
examined on merit.
2. In response to the RTI application, the CPIO has furnished partial
information, while the remaining information has been refused u/s 8 (1) (d) of the
Act. When the appellant filed his first appeal before the Appellate Authority of the
respondents, the Appellate Authority passed an order dated 20th October, 2009
for providing the documents asked for by the appellant. In his appeal before the
Commission, the appellant has alleged that aforesaid order of Appellate Authority
have not been complied with.
Decision:
3. The CPIO is directed to furnish the information as per the order passed by
the Appellate Authority of the respondent vide his letter dated 20.10.2009. The
1
information should be furnished within 15 days from the date of receipt of this
decision. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioneri
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Shri Bimal Kumar Khemani, Braj Prant, 2/40 D, Janakpuri, Marris Road,
Aligarh-202001, U.P.
2. Shri Rajesh Sharma, DGM (LPG) & PIO, Punjab State Office, Indian Oil
Corporation Ltd., Indian Oil Bhawan, Plot No. 3, Sector-19-A, Chandigarh-
160019.
i
“All men by nature desire to know.” – Aristotle
2