Central Information Commission Judgements

Shri. Siril Peter vs H.P.C.L. on 10 August, 2009

Central Information Commission
Shri. Siril Peter vs H.P.C.L. on 10 August, 2009
               Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in

                                                            Decision No.4292/IC(A)/2009
                                                            F. No.CIC/MA/A/2009/000540
                                                            Dated, the 10th August, 2009

Name of the Appellant:                  Shri. Siril Peter

Name of the Public Authority:           H.P.C.L.
         i
Facts

:

1. The case was scheduled for hearing on 10/8/2009. But, the appellant did
not avail of this opportunity. The appeal is, therefore, examined on merit.

2. In response to the RTI application for information pertaining to a third
party, the respondent obtained the concurrence of the concerned party and has
accordingly furnished the documents. The appellant has alleged that complete
information has not been furnished to him and that the relevant document
supplied to him has not been certified. The appellant has, therefore, pleaded for
providing complete information after the same is duly certified.

Decision:

3. The CPIO has furnished the information asked for after obtaining the
concurrence of the concerned party. Since the documents in question do not
pertain to the respondent as they are not created and generated by them, it is not
proper to ask the respondent to certify them because the respondent may not

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi

1
have access to the original document. The appellant’s plea is, therefore,
unacceptable.

4. Since there is no denial of information by the CPIO, the appellant is free to
seek inspection of the relevant documents so as to specify and identify the
required documents, which may be furnished to him

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

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner ii

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

Name & address of Parties:

1. Sh. Siril Peter, Amnesty International (India), Opposite Welfare Centre,
1262 North Colony, Bhusawal 425 201. Dist. Jalgaon.

2. Sh. K.S. Shetty, Sr. Manager & CPIO, H.P.C.L. ,8 Shoorji Vallabhdas
Marg, Post Box No.155, Mumbai – 400 001.

3. Pushp Joshi, GM(HR) & AA, H.P.C.L. ,8 Shoorji Vallabhdas Marg, Post
Box No.155, Mumbai – 400 001.

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

2