Central Information Commission Judgements

Shri K.S. Lalchandani vs The Oriental Insurance Company … on 25 June, 2009

Central Information Commission
Shri K.S. Lalchandani vs The Oriental Insurance Company … on 25 June, 2009
                   CENTRAL INFORMATION COMMISSION
                                 ...

F.No. CIC/AT/A/2009/00102
Dated, the 25th June, 2009

Appellant : Shri K.S. Lalchandani
Respondents : The Oriental Insurance Company Limited

This matter was heard on 14.05.2009 pursuant to Commission’s
notice dated 15.04.2009. Appellant was absent, when called. Respondents
were present through CPIO.

2. Appellant through his RTI-application dated 27.09.2008 sought
following information:

“I request you to provide me the quantum of the figures of
premium solicited by me during the financial six financial years
that is for 2000-2001, 2001-2002, 2002-2003, 2003-2004, 2004-2005,
2005-2006.”

3. From the records submitted by appellant, it is found that AA by his
decision dated 19.11.2008 provided to appellant information pertaining to
financial years 2002-03,2003-04,2004-05,2005-06. However, information
pertaining to the financial year 2000-01 and 2001-02 could not be
furnished to appellant as it was not available with the respondents.

4. Appellant, in his 2nd-appeal, has sought following relief:

“Corrected copy of the performance Record with Business at Ajmer
& Jaipur Sought”,
citing the grounds that “The figure was always been added in the
Performance sheets.”

5. It is noted that relief now sought by appellant is not congruent with
appellant’s RTI- application dated 27.09.2008 (Para 2 above). In original
RTI-application he had asked only ‘the quantum of the figures…’ while,
now in the present petition, he has expanded the scope of his enquiry and
included a new piece of information i.e. “Corrected copy of the
performance Record with Business at Ajmer & Jaipur”.

6. This is not permissible. The first application along with requisite
fee is a key part in RTI-proceedings, based on which the whole process is

Page 1 of 2 

 
carried out through appellate stages. It is, therefore, not possible to allow
information-seekers to add more/new queries at appellate stages.

7. In view of the above the present appeal cannot be allowed.
Rejected.

8. Copy of this decision be sent to the parties.

(A.N. TIWARI)
Information Commissioner
   

Page 2 of 2