CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/000762/13520
Appeal No. CIC/SG/A/2011/000762
Relevant facts emerging from the Appeal:
Appellant : Mr. Jyoti Prasad,
House No. 44/345-A,
Opp. Benara Factory,
Bodala, Agra
Respondent : Mr. S. S. Sharma
PIO & Dy. Director
Ministry of Labour & Employment
Employee State Insurance Corporation
Sub Regional Office,
C-22/12, Sector - 57,
Noida - 201301
RTI application filed on : 18.12.2010
PIO replied to application on : 31.01.2011
First Appeal on filed on : 25.01.2011
First Appellate Authority order of : Not enclosed
Second Appeal received on : 09.03.2011
Information Sought:
Details of interest rate of Insurance Policy No. 9182760 of deceased Vijendra Singh and whether any
change in such interest rate will be notified to the family of the deceased.
Reply of the PIO:
No reply received by the applicant within prescribed time-limit.
Grounds for the First Appeal:
No information received by applicant even after lapse of 30 days.
Order of the First Appellate Authority (FAA):
Not enclosed.
Ground of the Second Appeal:
Information provided by the PIO after the Order of FAA is unsatisfactory and misleading.
Relevant Facts
emerging during Hearing:
The following were present
Appellant: Mr. Daya Shanker representing Mr. Jyoti Prasad on video conference from NIC-Agra Studio;
Respondent: Absent;
This matter has been decided earlier vide decision no. CIC/SG/A/2011/000472/12590 on 30 May
2011. It appears that the appeal has been filed again by the Appellant.
Decision:
The Appeal is infructuous.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.
Shailesh Gandhi
Information Commissioner
18 July 2011
(In any correspondence on this decision, mention the complete decision number. (PK))