Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.3982/IC(A)/2009
F. No.CIC/MA/A/2009/000305
Dated, the 13th May, 2009
Name of the Appellant: Shri. Suklal Hembram
Name of the Public Authority: B.P.C.L.
i
Facts
:
1. The appeal was scheduled for hearing on 13/5/2009. But, the appellant
did not avail of this opportunity. The appeal is, therefore, examined on merit.
2. The appellant has grievances regarding the management of LPG
Dealership allotted to him. He alleged that the respondent has not been provided
the necessary support as per the accepted guidelines of the respondent.
3. In this backdrop, the appellant has sought for details of the license fee,
lease rent and other facilities provided by the respondent to M/s Anand Gas
Service, Serampore, Hooghly, West Bengal. The CPIO has replied and
furnished partial information while a part of the information has been refused to
him u/s 8(1)(d) of the Act.
4. During the hearing, he stated that the above mentioned gas agency, which
was approved under ST/ST category has been deprived of necessary support
and facility as provided under the guidelines of the respondent. The appellant,
therefore, pleaded for ensuring adequate support to the agency for its effective
functioning.
Decision:
5. The appellant has grievances regarding the operationalisation of M/s
Anand Gas Services. He has alleged that the respondent has not been providing
adequate support for its effective functioning as per the guidelines of the
respondent.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
6. As there are no provisions under the Act for redressal of grievances of the
clients of the respondent, the appellant is advised to submit a representation to
the respondent, which should be examined by the Grievance Forum.
Accordingly, suitable action should be taken to redress the grievances of the
appellant. The respondent is directed to examine and investigate the appellant’s
complaints within one month from the receipt of a fresh representation from the
appellant.
7. The appeal is thus 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. Suklal Hembram, 87/1, G.T. Road, Serampore, Hooghly – 712 203
2. Shri. Vinod Giri, CPIO, B.P.C.L., Bharat Bhavan, 4 & 6, Currimbhoy Road,
Ballard Estate, P.B. No.688, Mumbai – 400 001.
3. The Appellate Authority, B.P.C.L., Bharat Bhavan, 4 & 6, Currimbhoy
Road, Ballard Estate, P.B. No.688, Mumbai – 400 001.
ii
“All men by nature desire to know.” – Aristotle
2