Central Information Commission
Shri Mahfooz Ahmad vs Indian Oil Corporation Ltd. on 7 August, 2009
Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 4277/IC(A)/2009
F. No. CIC/MA/C/2009/00207
Dated, the 7th August, 2009
Name of the Appellant : Shri Mahfooz Ahmad
Name of the Public Authority : Indian Oil Corporation Ltd.
1
Decision:
The complaint was scheduled for hearing on 06/08/2009, but the complainant did
not avail of this opportunity. The complaint is therefore examined on merit.
The complainant has alleged that the requested information has not been
furnished to him.
The CPIO is directed to furnish the information asked for within 15 working days
from the date of issue of this decision, failing which penalty proceedings u/s 20
(1) of the Act would be initiated.
The appellant should resubmit a copy of his RTI application to the concerned
CPIO for a ready reference at the earliest.
The complaint is thus 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 Mahfooz Ahmad, S/o Shri Manzur Ahmad, Moh: Tanda, Meena
Bazar, Bahedi, Dist. Bareilly, UP.
2. The Public Information Officer & Divisional Manager, Indian Oil
Corporation Ltd., Bareilly, UP.
All men by nature desire to know – Aristotle
2