Central Information Commission Judgements

Smt. Rekha vs Indian Oil Corporation Limited … on 13 August, 2010

Central Information Commission
Smt. Rekha vs Indian Oil Corporation Limited … on 13 August, 2010
                Central Information Commission
                          2nd Floor, August Kranti Bhawan,
                      Bhikaji Cama Place, New Delhi - 110 066
                               Website: www.cic.gov.in

                                                           Decision No. 5757/IC(A)/2010
                                                            F. No.CIC/MA/A/2010/000451
                                                            Dated, the 13th August, 2010

Name of the Appellant                    : Smt. Rekha

Name of the Public Authority             : Indian Oil Corporation Ltd.

Facts

:

1. The appeal was scheduled for hearing on 12th August, 2010, but the
appellant did not avail of the opportunity of personal hearing. The appeal is
therefore examined on merit.

2. In response to the RTI application, the CPIO has furnished a point-wise
response. There is no denial of information under section 8 (1) of the Act. It
seems that the appellant is not satisfied with CPIO’s response, mainly because
she has asked for information through various forms of queries.

Decision:

3. An information seeker is expected to ask for information as per section 2

(f) and (j) of the Act. A requester is not required to seek answers to various
queries, as has been attempted in the instant case.

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

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

1
Name & address of Parties:

1. Smt. Rekha, W/o Shri Hari Om Kansal, 3/1, Golden Park, Bareilly-243006,
UP.

2. Shri Y.K. Gupta, DGM (RS) & PIO, IOCL, Marketing Division, UP State
Office-II, E-8, Sector-I, Noida-201301.

2