Central Information Commission Judgements

Shri Ninad Kasulwar vs The New India Assurance Company … on 22 January, 2009

Central Information Commission
Shri Ninad Kasulwar vs The New India Assurance Company … on 22 January, 2009
               CENTRAL INFORMATION COMMISSION
                             .....

F.No.CIC/AT/A/2008/01315
Dated, the 22nd January, 2009.

Appellant : Shri Ninad Kasulwar

Respondents : The New India Assurance Company Limited

This matter was heard on 14.01.2009. Appellant was present through his
representative, Ms.Mili V. Thakkar, whereas the respondents were represented
by Shri J.P.Sheokand, DGM & CPIO.

2. Appellant, through his RTI-application dated 17.07.2008, sought the
following information:-

“My company has preferred claim under Policy no:140700/11/03/01554
and desire to have inspection of entire claim file including following
documents from your office under RTI within the stipulated time.

The inspection of entire claim file for information / documents and file
notings and required from your office for the above claim under above
referred policy is as under:-

1. Copies of all letters written by the Surveyors to your office from the
time of appointment till date on the subject claim (as per IRDA
regulation it is mandatory for your office to provide to the insured).

2. Copies of all letters written to the Surveyors by your D.O. R.O. & H.O.
from the time of appointment till date on the subject claim (as per
IRDA regulation it is mandatory for your office to provide to the
insured)

3. Date wise details of all letters written to us by your office with copies
thereof from the date of our intimation of claim to your office.

4. Copy of any report submitted by the surveyors after their final survey
report dated 19-3-2005 if any (as per IRDA regulation it is mandatory
for your office to provide to the insured).

5. Claim note prepared by Divisional office, Regional office and Head
office in the subject claim.

AT-22012009-01.doc
Page 1 of 2

6. Copies of inspection report carried out by your risk engineers of your
company.

7. Copies of all correspondences between the Insurance company and
their solicitors & advocates till date in the above subject claim.”

3. CPIO, through his communication dated 01.08.2008 and the Appellate
Authority in his decision dated 19.09.2008, declined to disclose the requested
information.

4. I see no reason why this class of information should be withheld from
disclosure. These do not attract any of the exemption-Sections of the RTI Act.

5. Accordingly, it is directed that all files, documents and records related to
appellant’s RTI-queries shall be disclosed to him through inspection of records
on a date and time to be intimated in advance to the appellant within the next two
weeks of the receipt of this order.

6. Accordingly, appeal is allowed

7. Copy of this direction be sent to the parties.

( A.N. TIWARI )
INFORMATION COMMISSIONER

AT-22012009-01.doc
Page 2 of 2