Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 3156 /IC(A)/2008
F. No. CIC/MA/A/2008/00965
Dated, the 27th August, 2008
Name of the Appellant : Shri Khagendra Nath Samal
Name of the Public Authority : Hindustan Petroleum Corporation Ltd.
Facts
:
1. The appellant did not avail of the opportunity of personal hearing on
25.08.2008. The appeal is therefore examined on merit.
2. The appellant has asked for documents relating to a third party. The CPIO
has refused to provide the information, after obtaining concurrence of the third party
u/s 11 (1) of the Act. Being not satisfied with the response, the appellant has
pleaded for providing the documents asked for.
Decision:
3. The appellant has not indicated as to what is the public interest in disclosure
of information relating to a third party. The denial of information u/s 11 (1) of the Act
is therefore justified.
4. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
1
If you don’t ask, you don’t get – Mahatma Gandhi
1
Name and address of parties:
1. Shri Khagendra Nath Samal, At & Post: Baliapal, District-Balasore, Orissa-
756026.
2. Sr. Regional Manager (LPG) & CPIO, Hindustan Petroleum Corporation Ltd.,
Bhubaneshwar LPG Regional Office, P.B. 11, Jatni, Distt. Khurda-752050.
2
All men by nature desire to know – Aristotle
2