Central Information Commission Judgements

Shri. Kaushalendra Jha vs I.O.C.L. & M/O Petroleum & Natural … on 27 February, 2009

Central Information Commission
Shri. Kaushalendra Jha vs I.O.C.L. & M/O Petroleum & Natural … on 27 February, 2009
               Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in

                                                          Decision No.3735/IC(A)/2009
                                                          F. Nos.CIC/MA/A/2009/00057
                                                                 CIC/MA/C/2009/00013
                                                       Dated, the 27th February, 2009

Name of the Appellant:                  Shri. Kaushalendra Jha

Name of the Public Authority:           1.      I.O.C.L.
                                        2.      M/o Petroleum & Natural Gas
         i
Facts

:

1. Both the parties were heard on 27/2/2009.

2. In the course of hearing, the details of information asked for and the
replies given by the concerned CPIOs were discussed. In the complaint
No.CIC/MA/C/2009/00013, the complainant has sought for policy document for
reconstitution of dealership from the Respondent-2, i.e. M/o Petroleum & Natural
Gas. He also asked for clarification whether the deposit at the time of application
for retail outlet is to be shown under saving account or current account. In his
appeal No.CIC/MA/A/2009/00057, he has asked for details of allotment of Retail
Outlet from the Respondent-1, i.e. IOCL.

3. During the hearing, the issues raised by the appellant were clarified. The
CPIO of Respondent-1, agreed to send a suitable reply whereby he would clarify
the points raised by the appellant in his applications to the respondents. The
appellant agreed to resubmit his queries to the concerned CPIO of Respondent-

1.

Decision:

4. As agreed, the appellant would re-submit his application for seeking
clarifications in respect of the issues raised in his applications to the
respondents, as mentioned above. The CPIO of Respondent-1 is directed to
send a suitable reply within 15 working days from the date of receipt of fresh
application from the appellant.

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

1

5. As the matter pertain to the disputes between the parties in respect of
reconstitution of the dealership and allotment of retail outlet, the appellant is
advised to seek legal remedy rather than raising issues in the garb of seeking
information.

6. With these observations, both the appeal and complaint are 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. Kaushalendra Jha, Debasis Bhavan, 3rd floor, Power House Road,
Ward No.4, PS-Tarakeswar, Dist. Hooghly- 712 410, (W.B.)

2. Shri. S.K. Sengupta, CPIO & Dy. GM (Operation), IOCL, “Indian Oil
Bhavan”, 2 Gariahat Road (South), Kolkata – 700 068

3. The CPIO, Ministry of Petroleum & Natural Gas, Shastri Bhawan, New
Delhi – 110 001.

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

2