Central Information Commission Judgements

Smt. Anupama vs National Insurance Company Ltd. … on 30 January, 2009

Central Information Commission
Smt. Anupama vs National Insurance Company Ltd. … on 30 January, 2009
                                   dsUnzh; lwpuk vk;ksx
                         Central Information Commission
                                              *****

Dated: 30.1.2009
ORDER in Case No. CIC/AT/C/2008/00339

Complainant Smt. Anupama
Vs.

Respondents National Insurance Company Ltd. (NICL)

Hearing held on 20.1.2009

The order of the Commission is as follows:

“This matter was heard on 20.1.2009. Complainant was absent. CPIO and Appellate
Authority present.

It was submitted that the notices dated 22.12.2008 by Central Information
Commission were issued to the wrong person Mr. S.P. Duttagupta – the then Chief Manager.

The delay occurred at the level of APIO (14.9.2007 onward) Ms. R. Bharti – who has
now left the company.

It is noted that no purpose would be served by prolonging the matter in this
complaint. Much of the information sought through complaint’s RTI application dated
7.9.2007 was not only for a period of past 10 years, the purpose and the scope of the query
was not entirely clear. In tone, it was more about seeking respondent’s explanation than about
any identifiable information.

Considering the totality of the circumstances it is decided that the penalty proceedings
need not be pressed further.

Closed.”

Sd/-

(A. N. Tiwari)
Information Commissioner
Authenticated by

Sd/-

(D.C. Singh)
Assistant Registrar