Central Information Commission Judgements

Shri Nawab Khan vs Hindustan Petroleum Corporation … on 26 December, 2008

Central Information Commission
Shri Nawab Khan vs Hindustan Petroleum Corporation … on 26 December, 2008
                      Central Information Commission
                           2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi-110066
                                Website: www.cic.gov.in

                                                           Decision No. 3511/IC(A)/2008

                                                             F. No. CIC/MA/C/2008/00432

                                                        Dated, the 26th December, 2008

Name of the Appellant               :       Shri Nawab Khan

Name of the Public Authority        :       Hindustan Petroleum Corporation Ltd.


                                        Decision: 1



1.

The complainant did not avail of the opportunity of personal hearing on
10.12.2008. The complaint is therefore examined on merit.

2. The complainant has alleged that the information sought for have not been
furnished to him.

3. 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 is advised to approach the CPIO
along with his original application for information at the earliest.

4. 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 Nawab Khan, Plot No. 138, Near N.M.C. Library , Siddarth Nagar, Teka
Nagpur-440017.

2. Shri Anurag Shrivastava, Senior Manager & CPIO, Hindustan Petroleum
Corporation Ltd., Near Khapri Railaway Station, Khapri, Distt. Nagpur.

All men by nature desire to know – Aristotle
2