Central Information Commission Judgements

Shri. Deen Dayal Soni vs H.P.C.L. on 24 June, 2009

Central Information Commission
Shri. Deen Dayal Soni vs H.P.C.L. on 24 June, 2009
               Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in

                                                           Decision No.4071/IC(A)/2009

                                                           F. No.CIC/MA/A/2009/000415

                                                             Dated, the 24th June, 2009

Name of the Appellant:                  Shri. Deen Dayal Soni

Name of the Public Authority:           H.P.C.L.

         i
Facts

:

1. The appellant was heard on 24/6/2009.

2. The appellant has asked for the details of gas agencies in the District of
Bhiwani, the number of registered customers with each of them, the details of
supply of LPG and its delivery to the registered customers. The CPIO has
replied and furnished partial information while the remaining information has
been refused to him on the ground of commercial confidence.

3. During the hearing, the appellant alleged rampant corruption in supply and
distribution of LPG gas. He, therefore, desired to know the mismatch between
the supply and demand for LPG in respect of each of the LPG dealers. He
pleaded, therefore, for providing the following information:

• The details of LPG dealers in Bhiwani District;
• The number of registered customers with them in the month of January
2009; and
• The details of supply of LPG cylinders to each of the approved dealers.

4. The appellant also alleged that there was considerable diversion to LPG
cylinders for the commercial users. As a result of which not only the genuine
customers are suffering for want of LPG cylinders but the oil companies are
suffering from revenue losses due to such mal-practices as above.

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi

1
Decision:

5. The appellant’s plea is accepted. The CPIO is directed to furnish the
requested information within one month from the date of issue of this decision,
failing which penalty proceedings u/s 20(1) of the Act would be initiated.

6. The appeal is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner ii

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

Name & address of Parties:

1. Shri. Deen Dayal Soni, Hanuman Gate, Circular Road, Bhiwani – 127

2. Shri. S. Malik, CRM-LPG & CPIO, HPCL, LPG Regional Office, Rohtak
Road, Jind – 126 102. (HRY.)

3. Shri. G.A. Shirwaikar, Executive Director & Appellate Authority, HPCL, 8
Shoorji Vallabhdas Marg, P. N. No.155, Mumbai – 400 001.

ii
“All men by nature desire to know.” – Aristotle

2