Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5230/IC(A)/2010
F. No.CIC/MA/C/2010/000004
Dated, the 17th March, 2010
Name of the Appellant: Shri. Shiv Prakash Verma
Name of the Public Authority: B.P.C.L.
i
Decision:
1. On perusal of the documents submitted by the petitioner, it is noted that
the appellant has sought for copies of correspondence between the respondent
and a dealer. The details of which are indicated in his RTI application. He has
stated that the information has not been furnished by the CPIO. Hence, this
petition before the Commission.
2. The CPIO is directed to furnish the information asked for within 15 working
days from the date of issue of this decision failing which penalty proceedings u/s
20(1) of the Act would be initiated.
3. The complaint 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. Shiv Prakash Verma, 25/208 Gunj Mahal, Naya Bans, Lohamandi,
Agra – 282 002.
2. The CPIO, BPCL,Plant Salempur (Mahamayanagar).
3. The Appellate Authority, BPCL, Plant Salempur, (Mahamayanagar)
2