Central Information Commission Judgements

Shri. Mudit Natani vs B.P.C.L. on 19 March, 2009

Central Information Commission
Shri. Mudit Natani vs B.P.C.L. on 19 March, 2009
               Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in

                                                            Decision No.3779/IC(A)/2009
                                                            F. No.CIC/MA/A/2009/000123
                                                             Dated, the 19th March, 2009

Name of the Appellant:                  Shri. Mudit Natani

Name of the Public Authority:           B.P.C.L.
         i
Facts

:

1. The appeal was heard on 19/3/2009 in absence of the appellant.

2. The CPIO stated that the appellant had grievances regarding LPG
connection. In this respect he has sought for certain information under the
provisions of the Act. He stated that the appellant’s grievance has been
redressed.

Decision:

3. As stated by the CPIO, the appellant’s grievance has been redressed.
Since the appellant has not responded to the notice for hearing, it is presumed
that he is no more interested in pursuing the matter.

4. The appeal is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner ii

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
ii
“All men by nature desire to know.” – Aristotle

1
Name & address of Parties:

1. Shri. Mudit Natani, 4-T-1, Housing Board Shastri Nagar, Jaipur-302 016.

2. Shri. Vinod Giri, CPIO, BPCL, Bharat Bhawan, 4 & 6, Currimbhoy Road,
Ballard Estate, Mumbai – 400 001.

3. Shri. S. Mohan, Appellate Authority, BPCL, Bharat Bhawan, 4 & 6,
Currimbhoy Road, Ballard Estate, Mumbai – 400 001.

2