Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5094/IC(A)/2010
F. No.CIC/MA/A/2009/000889
Dated, the 1st February, 2010
Name of the Appellant: Shri. Krishan Kumar Nirvan
Name of the Public Authority: Hindustan Petroleum Corpn. Ltd.
i
Facts
:
1. The appellant was heard on 29/1/2010.
2. The appellant, being the second empanelled candidate for award of LPG
Dealership, has sought to know the reasons for not issuing him LOI, after the
declaration of ineligibility of the first empanelled candidate.
3. The CPIO has replied and informed that the selection process of LPG
Distributorship, in question, was cancelled as per the order of the Hon’ble
Supreme Court. Hence, LOI was not issued to the appellant.
Decision:
4. The CPIO has replied and furnished the information, on the basis of
available records. The appellant is, however, free to inspect the relevant records
so as to scrutinize and observe the decision making process relating to the
cancellation of the selection process, including the information relating to the
grounds for non issuance of the LOI in his favour. The CPIO should allow
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
inspection of records, on a date and time convenient to both the parties, within 15
working days from the date of issue of this decision.
5. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Sh. Krishan Kumar Nirvan, H. No.276, Ward No.9, Sector-12,
Hanumangarh Junction-335 512 (Rajasthan)
2. Shri. D.P. Gupta, SRM & CPIO, HPCL, Jodhpur Regional Office, Bhagat
Ki Kothi, Jodhpur – 342 005.
3. Shri. G.A. Shirwaikar, ED & Appellate Authority, HPCL, 8 Shoorji
Vallabhdas Marg, P.N. No.155, Mumbai – 400 001.
ii
“All men by nature desire to know.” – Aristotle
2