Central Information Commission Judgements

Shri Dharamveer Sharma vs M/S. The Kotak Mahindra Life … on 3 September, 2008

Central Information Commission
Shri Dharamveer Sharma vs M/S. The Kotak Mahindra Life … on 3 September, 2008
                        dsUnzh; lwpuk vk;ksx
                  Central Information Commission

                                     Case No. CIC/AT/C/2008/00320
                                                   Dated: 3.09.2008


Complainant: Shri Dharamveer Sharma
Respondent:    M/s. The Kotak Mahindra Life Insurance Co. Ltd.


                               ORDER

This is the complaint filed by Shri Dharamveer Sharma, Meerut
Cantt against M/s. The Kotak Mahindra Life Insurance Co. Ltd., New
Delhi regarding deemed refusal of his RTI application dated 19.9.2007.

2. The matter was placed before the Commission.

3. The order of the Commission is as under:

“The information solicited herein does not pertain to any
public authority, but to a private entity, viz. M/s. Kotak Mahindra
Life Insurance Co. Limited. Hence, it is not covered by the RTI Act.
As such, the complaint is not maintainable, which is closed at the
Commission’s level. Complainant may be informed of accordingly.”

Sd/-

(D.C. Singh)
Asstt. Registrar
Copy to:

Shri Dharamveer Sharma,
H. No. -130,
Jamun Mohalla, Lal Kurti,
Meerut Cantt.