Central Information Commission Judgements

Smt. Mukesh Kumari vs Hindustan Petroleum Corporation … on 9 August, 2010

Central Information Commission
Smt. Mukesh Kumari vs Hindustan Petroleum Corporation … on 9 August, 2010
                Central Information Commission
                         2nd Floor, August Kranti Bhawan,
                     Bhikaji Cama Place, New Delhi - 110 066
                              Website: www.cic.gov.in

                                                   Decision No. 5718/IC(A)/2010

                                                    F. No.CIC/MA/A/2010/000412

                                                      Dated, the 9th August, 2010

Name of the Appellant              : Smt. Mukesh Kumari

Name of the Public Authority       : HPCL


Facts

:

1. The appeal was heard in absence of the appellant on 9th August, 2010.

2. The CPIO stated that the appellant has asked for information relating to
the procedure for award of dealership, the details of which are already available
on the website of the respondent. The appellant was advised to submit the costs
of providing the information, but the appellant did not respond nor deposited the
necessary costs of providing the information.

Decision:

3. The appellant is advised to deposit the costs of providing the information
as prescribed under RTI Rules. The information should be furnished within 10
days from the date of receipt of the necessary deposit from the appellant.
Alternatively, the appellant may access the information from the website of the
respondent, as advised by the CPIO.

1

4. With these observations, this appeal is disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioneri

Authenticated true copy:

(M.C. Sharma)
Deputy Registrar

Name & address of Parties:

1. Smt. Mukesh Kumari, W/o Shri Surendra Pal, VPO: Bahu Akbarpur, Dist:
Rohtak, Haryana.

2. Shri Sanjay Kaushki, SRM & CPIO, HPCL, E-22, Industrial Area, Court
Road, Panipat-132103.

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

2