Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5382/IC(A)/2010
F. No.CIC/MA/C/2010/000087
Dated, the 3rd May, 2010
Name of the Appellant: Shri. Inder Pal Singh
Name of the Public Authority: H.P.C.L.
Facts
: i
1. On perusal of the documents submitted by the petitioner, it is noted that
he has sought for action taken report in respect of various complaints submitted
to the respondent. The petitioner has alleged that the CPIO has not furnished
the information. Hence, this complaint before the Commission.
Decision:
2. The CPIO is directed to furnish the information sought for within 15
working days from the date of receipt of this decision, failing which penalty
proceedings u/s 20 (1) of the Act would be initiated.
3. The petitioner is advised to re-submit a copy of his RTI application to the
concerned CPIO of the respondent, for ready reference, at the earliest. He
should ensure that the information is specified as per Section 2(f) of the Act.
4. The complaint is thus disposed of.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
Sd/-
(Prof. M.M. Ansari)
Central Information Commissionerii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Sh. Inder Pal Singh, Peer Wala Mohalla, Jamai Pura, Village Asora, Hapur
– 245 101 (U.P.)
2. The CPIO, Hindustan Petroleum Corpn. Ltd., Loni LPG RO, Vill. Tilla
Shahbajpur, PO: Loni, Dist: Ghaziabad – 201 102 (U.P.)
3. The Appellate Authority, Hindustan Petroleum Corpn. Ltd., Loni LPG RO,
Vill. Tilla Shahbajpur, PO: Loni, Dist: Ghaziabad – 201 102 (U.P.)
ii
“All men by nature desire to know.” – Aristotle
2