Central Information Commission Judgements

Shri. Rahat vs Hindustan Petroleum Corporation … on 9 August, 2010

Central Information Commission
Shri. Rahat vs Hindustan Petroleum Corporation … on 9 August, 2010
              Central Information Commission
                       2nd Floor, August Kranti Bhawan,
                   Bhikaji Cama Place, New Delhi - 110 066
                            Website: www.cic.gov.in

                                                        Decision No. 5722/IC(A)/2010
                                                         F. No.CIC/MA/A/2010/000379
                                                          Dated, the 9th August, 2010

Name of the Appellant                 : Shri Rahat

Name of the Public Authority          : HPCL

                                        Decision:

1.    Both the parties were heard on 9th August, 2010.

2.    In the course of hearing, the details of information asked for and
responses given by the CPIO and Appellate Authority of the respondent were

discussed.

3. The CPIO stated that he has furnished a fresh response through which the
required information has already been furnished. A copy of CPIO’s reply was
handed over the appellant, who agreed to examine the documents given by the
CPIO. It was also agreed that in case any information is not provided, the
appellant would clearly specify and re-submit his application for information. The
CPIO would suitably response within 10 days from the date of receipt of fresh
application from the appellant.

4. With these observations, the appeal is disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioneri

Authenticated true copy:

(M.C. Sharma)
Deputy Registrar

i
“All men by nature desire to know.” – Aristotle

1
Name & address of Parties:

1. Shri Rahat, S/o Shri Sharkat Ali, Moh: Chhatta, Jalesar, Eta, UP.

2. Shri V.K. Goyal, CRM & CPIO, HPCL, Loni LPG RO, Vill: Tilla
Shabhajpur, PO: Loni, Dist: Ghaziabad, UP.

2