Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No. 5379 /IC(A)/2010
F. No.CIC/MA/A/2010/0090
Dated, the 30th April, 2010
Name of the Appellant : Shri Manohar T Raipure
Name of the Public Authority : Bharat Petroleum Corporation Ltd.
Facts
:
1. The appeal was scheduled for hearing on 30th April, 2010, but the
appellant did not avail of the opportunity of personal hearing. The appeal is
therefore examined on merit.
2. The appellant has asked for access to performance / assessment reports
for the period from 1981 to 2001. The CPIO has already allowed inspection of
documents, but the copies have not been provided to the appellant. The
appellant has, therefore, pleaded to provide copies of the performance reports in
question.
Decision:
3. The appellant has already been allowed access to the reports in question.
There is, therefore, no justification for withholding the documents, which pertain
to the appellant. The CPIO is, therefore, directed to provide the copies of the
1
reports as asked for, free of cost as per section 7 (6) of the Act within 10 days
from the date of receipt of this decision.
4. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioneri
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Shri Manohar T Raipure, 2 D-418, Dheeraj Valley, Sai Baba Complex,
Goreggaon (West), Mumbai-400063,
2. Shri Vinod Giri, GM (Mktg. Corporate) & CPIO, BPCL, Bharat Bhawan, 4
& 6, Currimbhoy Road, Ballard Estate, Mumbai-400001. (Ref. No.
BPCLD/R/2009/00708 Dt. 10.07.09).
i
“All men by nature desire to know.” – Aristotle2