Central Information Commission Judgements

Shri. Sudhakar B Deshmukh vs H.P.C.L. on 30 June, 2009

Central Information Commission
Shri. Sudhakar B Deshmukh vs H.P.C.L. on 30 June, 2009
              Central Information Commission
                          2nd Floor, August Kranti Bhawan,
                      Bhikaji Cama Place, New Delhi - 110 066
                              Website: www.cic.gov.in

                                                         Decision No.4113/IC(A)/2009
                                                         F. No.CIC/MA/A/2009/000344
                                                          Dated, the 30th June, 2009

Name of the Appellant:                Shri. Sudhakar B Deshmukh

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

:

1. The appeal was scheduled for hearing on 30/6/2009. But, the appellant
could not avail of this opportunity. The appeal is, therefore, examined on merit.

2. On perusal of the documents submitted by the appellant, it is observed
that he has asked for information relating to LPG dealers and the delivery of gas
services. The CPIO and the Appellate Authority have duly replied, with which the
appellant is not satisfied. Hence, this appeal before the Commission.

3. In his appeal before the Commission, the appellant has alleged that the
respondent has provided incomplete and misleading information and that the
replies were not given in the regional/local language in which the RTI application
was submitted.

Decision:

4. Under Section 2(f) of the Act, an information seeker is expected to ask for
information, which is available in any material form. Accordingly, a requester is
not expected to elicit views and opinion of the CPIO through various forms of
queries, as attempted in the instant case. An information is also to be provided
in the form in which it exists or maintained by the respondent. In case the
documents are available in the local/regional language, they should be provided
in the same form. The parties are accordingly advised.

5. As there is no denial of information, the appellant is advised to seek
inspection of the relevant records and documents, so as to identify and specify

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

1
the required information, which should be furnished to him as per the provisions
of the Act.

6. The appeal is accordingly disposed of.

Sd/-

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

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

Name & address of Parties:

1. Shri. Sudhakar B Deshmukh, Deshmukh Hospital, Near Municipal Council
Building, Nai Abdi, Udgir: Dist. Latur 413 517.

2. Shri. Sanjay Adsul, SRM & CPIO, H.P.C.L., Aurangabad LPG Regional
Office, H-1 MIDC Chikalthana, Aurangabad – 431 210

3. Shri. Shirwaikar, ED & Appellate Authority, H.P.C.L., 8 Shoorji Vallabhdas
Marg, Mumbai – 400 001.

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

2