Central Information Commission Judgements

Smt. Saroja Devi vs B.P.C.L. on 26 November, 2008

Central Information Commission
Smt. Saroja Devi vs B.P.C.L. on 26 November, 2008
               Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in

                                                          Decision No.3473/IC(A)/2008
                                                            F. No.CIC/MA/A/2008/01406
                                                        Dated, the 26th November, 2008

Name of the Appellant:                  Smt. Saroja Devi

Name of the Public Authority:           B.P.C.L.
         i
Facts

:

1. Both the parties were heard on 20/11/2008.

2. The appellant has dispute with a dealer controlled retail outlet. In this
context, the appellant has asked the respondent to take necessary action against
the dealer, who has not been paying rent for the leased land to the owner i.e., the
appellant. The appellant has sought to know as to what action has been taken
on the basis of representation submitted by her.

3. The CPIO stated that the dealer of the retail outlet and the appellant on
whose land the petrol pump was located, have disputes which is also pending
before the Court. He also stated that the respondent is in the process of
termination of retail outlet and for the last two years the petrol pump in question
has been closed. Soon after the necessary formalities are completed, the
equipments installed by the respondent would be removed. He also stated that
they have no direct dealings with the appellant and, therefore, the respondent
cannot interfere in the matter of dispute between the two parties, and redress her
grievance relating to the payment of rent.

Decision:

4. The CPIO has duly replied and indicated the action taken on the
representation made by the appellant. He has clearly indicated that the
respondent has initiated the process of termination of retail outlet which is
already closed for the last two years. And after the necessary formalities are
completed, the equipments installed by the respondent would be removed. The

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi

1
CPIO has also clarified that in absence of any direct arrangement between the
appellant and the respondent for payment of rent for the location of retail outlet,
they are unable to pay the rent or any compensation in any other form as
demanded by the appellant.

5. As there is no denial of information and that the matter is already pending
before the Court for adjudication of dispute, it is hoped that the appellant would
get legal relief in the matter.

6. With these observations, the appeal is disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner ii

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

Name & address of Parties:

1. Smt. Saroja Devi, Chitbaragaon (Shastri Nagar), Ballia (U.P.)

2. Sh. Vinod Giri, General Manager (Marketing Corporate) & CPIO, Bharat
Petroleum Corporation Ltd., Bharat Bhavan, 4 & 6 Currimbhoy Road,
Ballard Estate, P.B. No.688, Mumbai – 400 001.

3. Sh. S. A. Narayan, Director (HR) & AA, Bharat Petroleum Corporation
Ltd., 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