Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.3716/IC(A)/2009
F. No.CIC/MA/A/2009/00017
Dated, the 25th February, 2009
Name of the Appellant: Shri. Preman K.P.
Name of the Public Authority: I.O.C.L.
i
Facts
:
1. The appellant has sought for information relating to the rules and
procedures followed by the respondent for release of second cylinders. In this
context, he has sought for information in the form of various queries, which has
been duly replied and the issues raised by the appellant has been clarified. The
appellant is, however, not satisfied. Hence, this appeal before the Commission.
2. The appeal was scheduled for hearing on 25/2/2009. But, the appellant
did not avail of this opportunity.
Decision:
3. As there is no denial of information and that the appellant has not
responded to the notice for hearing, it is presumed that he is no more interested
in pursuing the matter.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
4. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name & address of Parties:
1. Shri. Preman K.P., Selection Grade Assistant (Finance), Kannur
University, Kannur University Campus (PO), Kannur – 670 567.
2. Shri. P.M. Nazirudeen, GM & CPIO, Indian Oil Corporation Limited, Kerala
State Office, Panampilly Avenue, Panampilly Nagar P.O., Cochin – 682
036.
3. Shri. Gautam Datta, ED (HR) & Appellate Authority, Indian Oil Corporation
Ltd., Indian Oil Bhavan, G-9 Ali Yavar Jung Marg, Bandra (East), Mumbai
– 400 051.
ii
“All men by nature desire to know.” – Aristotle
2