Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 4238/IC(A)/2009
F. No. CIC/MA/A/2009/00503
Dated, the 30th July, 2009
Name of the Appellant : Shri N. Subramanian
Name of the Public Authority : Hindustan Petroleum Corporation Ltd.
1
Facts
:
1. The appeal was scheduled for hearing on 29/07/2009, but the appellant
did not avail of this opportunity. The appeal is therefore examined on merit.
2. The appellant has asked for details of LPG customers registered with an
agency identified in his RTI application. The CPIO has replied and furnished a
point-wise response, but the appellant is satisfied with the responses given by
the CPIO and Appellate Authority of the respondent. Hence, this appeal before
the Commission.
Decision:
3. The appellant has not indicated as to which information has been refused
to him. Since there is no denial of information, the appellant is advised to seek
inspection of available records so as to identify and specify the required
information, which should be provided to him as per the provisions of the Act.
If you don’t ask, you don’t get – Mahatma Gandhi
1
4. The CPIO should allow inspection of relevant documents on a date and
time mutually convenient to 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
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name and address of parties: 2
1. Shri M. Subramanian, 8, Ganesh Nagar, Udumalpet Road, Pollachi-
642003, Dist. Coimbatore, TN.
2. Shri M.P. Rethees Kumar, SRM & CPIO, HPCL, Palaghat LPG Regional
Office, Kanjikode, Palghat-678621, Tamil Nadu.
All men by nature desire to know – Aristotle
2