Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5991/IC(A)/2010
F. No.CIC/MA/C/2010/000221
Dated, the 28th September, 2010
Name of the Appellant: Shri. Rakesh Kumar Gupta
Name of the Public Authority: Bharat Petroleum Corpn. Ltd.
Decision: i
1.
The complainant has alleged that the CPIO has not furnished the
information asked for. He has, therefore, pleaded for providing the information.
2. The CPIO is directed to furnish the information on the basis of available
records within 15 working days from the date of receipt of this decision, failing
which penalty proceedings u/s 20(1) of the Act would be initiated. If any
information is refused u/s 8(1) of the Act, the grounds for denial of information
should be clearly indicated for review, if necessary, by the Commission.
3. The complainant is advised to re-submit a copy of his RTI application, for
ready reference, to the concerned CPIO, who may be the custodian of
information. He should ensure that the required information is clearly specified
as per section 2(f) of the Act, which requires that the information should be
available in any material form. He ought not make attempts to elicit views and
ii “If you don’t ask, you don’t get.” – Mahatma Gandhi
1
opinion of the CPIO through various forms of queries, as such queries are not
covered under the definition of information.
4. With these observations, the complaint is disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissionerii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Shri. Rakesh Kumar Gupta, H. No.166, Ward No.2, Kedarpur, Paonta
Sahib, Dist: Sirmour – 173 025 (H.P.)
2. The CPIO, Office of the Territory Manager, Bharat Petroleum Corporation
Ltd., Panipat (Haryana)
3. The Appellate Authority, Office of the Territory Manager, Bharat Petroleum
Corporation Ltd. Panipat (Haryana)
i “All men by nature desire to know.” – Aristotle
ii
2