Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 4309/IC(A)/2009
F. No. CIC/MA/A/2009/00535
Dated, the 13th August, 2009
Name of the Appellant : Shri Jitendra Kumar Bajaj
Name of the Public Authority : Oil & Natural Gas Corporation
Facts
: 1
1. The appeal was scheduled for hearing on 12/08/2009, but the appellant
did not avail of this opportunity. The appeal is therefore examined on merit.
2. In response to the RTI application seeking information relating to
advertisements in News Paper and Magazine, the CPIO has furnished a point-
wise response. The appellant is however not satisfied. Hence, this appeal before
the Commission.
Decision:
3. Since the CPIO has not refused any information u/s 8 (1) of the Act, the
appellant is advised to seek inspection of relevant records and files so as to
identify and specify the required information, which should be furnished to him as
per the provisions of the Act. Both the parties should mutually decide a
convenient date and time for inspections of the relevant records and files within
15 working days from the date of issue of this decision.
4. With these observations, the appeal is disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
If you don’t ask, you don’t get – Mahatma Gandhi
1
Name and address of parties: 2
1. Shri Jitendra Kumar Bajaj, H.No. 57/8, New Colony, Palwal, Haryana-
121102.
2. Shri A.K. Jain, GM (Legal) & CPIO, ONGC Ltd,m 5th Floor, South Tower,
Scope Minar, Laxmi Nagar, Delhi-110092.
All men by nature desire to know – Aristotle
2