Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No. 5590/IC(A)/2010
F. No.CIC/MA/A/2010/000315
Dated, the 5th July, 2010
Name of the Appellant : Shri N. Murugeshan
Name of the Public Authority : Hindustan Petroleum Corporation Ltd.
Facts
:
1. The appeal was scheduled for hearing on 5th July, 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 information relating to LPG distributorship in
Karur. He has stated that the CPIO has not complied with the orders of the
Appellate Authority dated 17.08.2009, whereby the CPIO was directed to provide
the information.
Decision:
3. The CPIO is directed to furnish the information asked for, as per the
aforementioned orders of the Appellate Authority, within 15 days from the date of
receipt of this decision, failing which penalty proceedings u/s 20 (1) of the Act
would be initiated.
1
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 N. Murugeshan, No. 20, KVB Nagar, Sengunthapuram Post,Karur-
639002.
2. The Central Public Information Officer, Hindustan Petroleum Corporation
Ltd., Chennai LPG Regional Office, Halamuthu Natrajan Building, 3rd
Floor, 1, Gandhi Irwin Road, Bgmore, Cheenia-600008.
3. Shri G.A. Shirwaikar Executive Director-LPG & Appellate Authority (RTI),
HPCL, 8, Shoorji Vallabhdas Marg, PN No. 155, Mumbai-400001. (Ref.
No. LPG/VSM Dated 17/08/2009).
i
“All men by nature desire to know.” – Aristotle2