Central Information Commission Judgements

Shri. Nitin Kumar Mishra vs Iocl on 9 April, 2010

Central Information Commission
Shri. Nitin Kumar Mishra vs Iocl on 9 April, 2010
              Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in

                                                            Decision No.5280/IC(A)/2010
                                                            F. No.CIC/MA/A/2009/001029
                                                                Dated, the 9th April, 2010

Name of the Appellant:                  Shri. Nitin Kumar Mishra

Name of the Public Authority:           IOCL
         i
Facts

:

1. The appeal was scheduled for hearing on 9/4/2010. 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 certain information relating to LPG
connections. The CPIO has furnished a point-wise response by way of
answering all the queries asked by the appellant. Yet, the appellant is not
satisfied. 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 u/s 8(1) of the Act, this appeal is
considered unnecessary and is thus disposed of.

Sd/-

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

Authenticated true copy:

(M.C. Sharma)
Deputy 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. Sh. Nitin Kumar Mishra, 3/49, Moh: Senapati Street, Dist: Farukhabad –

209 625 (U.P.)

2. Sh. Indrajit Bose, GM & CPIO, IOCL, Marketing Division, UPSO-II, E-8,
Sector-I, NOIDA – 201 301.

3. Sh. Gautam Datta, Appellate Authority, IOCL, Indian Oil Bhawan, G-9, Ali
Yavar Jung Marg, Bandra (E), Mumbai – 400 051.

2