Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No. 5390 /IC(A)/2010
F. No.CIC/MA/A/2010/0088
Dated, the 3rd May, 2010
Name of the Appellant : Shri Sushant
Name of the Public Authority : Hindustan Petroleum Corporation Ltd.
Facts
:
1. The appeal was scheduled for hearing on 3rd May, 2010, but the appellant
did not avail of the opportunity of personal hearing. The appeal is therefore
examined on merit.
2. The appellant has asked for information in the form of various queries.
The CPIO has replied and furnished partial information, while the remaining
information has been refused to him u/s 8 (1) (d) of the Act. Being dis-satisfied
with the CPIO’s response, the appellant has pleaded for providing complete
information.
Decision:
3. The CPIO has furnished partial information, while the remaining
information has been refused u/s 8 (1) (d) of the Act. The appellant has not
indicated as what is the public interest in disclosure of information relating to third
parties or those that are of commercial confidence.
1
4. This appeal is considered unnecessary and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioneri
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Shri Sushant, C/o Shri Rohit Kumar Rajak, Budhi Mai Ward, H.No. 142,
Maharajpur, Mandla-481665, MP.
2. Shri D. Chakraverty, Regional Manager & CPIO, HPCL, Jabalpur LPG
RO, HP Gas Bottling Plant, Maneri Industrial Area, Mandla-481886. (Ref.
JLRO/DC/RTI Dt. 30.09.2009).
i
“All men by nature desire to know.” – Aristotle2