Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.4786/IC(A)/2009
F. No.CIC/MA/A/2009/000592
Dated, the 10th December, 2009
Name of the Appellant: Smt. Ranjana Vinod Kejriwal
Name of the Public Authority: B.P.C.L.
i
Facts
:
1. The appeal was heard on 10/12/2009 in absence of the appellant.
2. The CPIO stated that the appellant has a family dispute regarding re-
constitution of Dealership,
3. The CPIO has already advised her to furnish the proof of being a legal
heir of the original Proprietor, which she is yet to submit.
Decision:
4. In the garb of seeking information, the appellant has raised issues relating
to re-constitution of Dealership. Since this is the matter of redressal of
grievances and that there are no provisions under the Act to deal with such
matters, this appeal is considered unnecessary and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
ii
“All men by nature desire to know.” – Aristotle
1
Name & address of Parties:
1. Smt. Ranjana Vinod Kejriwal, D-1/001, Sector-II, Shanti Nagar, Mira Road
(E), Thane – 401 107.
2. Shri. N. Ramadorai, CPIO, BPCL, Bharat Bhawan, 4 & 6 Currimbhoy
Road, Ballard Estate, Mumbai – 400 001.
3. Shri. S. Mohan, Director (HR) & AA, BPCL, Bharat Bhawan, 4 & 6
Currimbhoy Road, Ballard Estate, Mumbai – 400 001
2