Central Information Commission Judgements

Shri. Sanjay vs Indian Oil Corporation Limited … on 27 July, 2010

Central Information Commission
Shri. Sanjay vs Indian Oil Corporation Limited … on 27 July, 2010
              Central Information Commission
                          2nd Floor, August Kranti Bhawan,
                      Bhikaji Cama Place, New Delhi - 110 066
                              Website: www.cic.gov.in

                                                         Decision No.5667/IC(A)/2010
                                                         F. No.CIC/MA/A/2010/000286
                                                             Dated, the 27th July, 2010

Name of the Appellant:                Shri. Sanjay

Name of the Public Authority:         IOCL

Facts

: i

1. The appellant was heard on 27/7/2010.

2. In response to the RTI application for information relating to award of
Retail Outlet Dealership, the CPIO has largely furnished the information. The
information relating to third parties has, however, been refused to him u/s 8(1)(e)
of the Act. Being dissatisfied with the CPIO’s response, the appellant has
pleaded for providing complete information, including the financial details
submitted by the empanelled candidates.

Decision:

3. The CPIO has furnished partial information, while the remaining
information relating to third parties have been refused to him u/s 8(1) (e) of the
Act. Since the process of selection of RO Dealership should be fair and
transparent, the CPIO is directed to allow inspection of the relevant documents
within 15 working days from the date of receipt of this decision, so as to enable
the appellant to identify the required information, which should be furnished to
him. The CPIO would, however, be free to invoke section 10(1) of the Act to
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi

1
withhold personal information such as PAN/TAN, bank account and details of
financial transactions, etc.

4. As regards disclosure of third party information, mainly the documents
submitted by the empanelled candidates, the CPIO is free to seek concurrence of
the third parties u/s 11(1) of the Act.

5. With these observations, the appeal 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. Sanjay, Near Water Tank, Sambhaji Nagar, Mangrulpir, Tal:

Mangrulpir, Dist: Washim.

2. Shri. V.S. Dugar, CPIO, IOCL, (Marketing Division, 254-C, Dr. Annie
Besant Road, Prabhadevi, Mumbai – 400 030.

3. Shri. Deepak Pandya, Appellate Authority, IOCL, (Marketing Division, 254-

C, Dr. Annie Besant Road, Prabhadevi, Mumbai – 400 030.

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

2