Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.4075/IC(A)/2009
F. No.CIC/MA/A/2009/000404
Dated, the 24th June, 2009
Name of the Appellant: Smt. Vandana
Name of the Public Authority: H.P.C.L.
i
Facts
:
1. The appeal was scheduled for hearing on 24/6/2009. The appellant,
however, could not avail of this opportunity. The appeal is, therefore, examined
on merit.
2. The appellant has grievances regarding allotment of COCO at Bastara. In
this context, she has sought for certain information under the provisions of the
RTI Act. The CPIO has furnished a point-wise response and has thus furnished
the information. The appellant is, however, not satisfied. Hence, this appeal
before the Commission.
Decision:
3. The appellant has neither responded to the notice for hearing nor
indicated as to which information has been refused to her. This appeal is,
therefore, considered unnecessary and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Assistant 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. Vandana, House No.134, Bishan Sarup Colony, Panipat – 132 103
(Haryana)
2. Shri. Parvinder Singh, CRM & CPIO, HPCL, Panipat Regional Office, E-
22, Industrial Area, Court Road, Panipat.
3. Sh. M.S. Damle, ED & AA, HPCL, 8 Shoorji Vallabhdas Marg, P.N.
No.155, Mumbai – 400 001.
2