Central Information Commission Judgements

Mr.Ram Udhakar Thakur vs Insurance Division on 3 November, 2010

Central Information Commission
Mr.Ram Udhakar Thakur vs Insurance Division on 3 November, 2010
                     CENTRAL INFORMATION COMMISSION
 Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-
                                       110066

                   Telefax:011-26180532 & 011-26107254 website:cic.gov.in

                            Complaint No: CIC/DS/C/2010/000622

Appellant                     :       Shri Ram Udgar Thakur, Samastipur

Public Authority              :       Life Insurance Corporation of India, Samastipur
                                      (Mr.Shek Ali Mohammad-CPIO, Mr.Nagendra-AA &
                                      Mr.Bhargav-AOP, through Video Conferencing)

Date of Hearing               :       03 November 2010

Date of Decision               :      03 November 2010

Facts

:-

Applicant preferred RTI request dated 18/01/2010 before the CPIO, LIC of India, Branch
Office, Samastipur through which he sought to have information pertaining to reasons for not
having received information within the time frame stipulated under the RTI Act against RTI
application preferred by him before the CPIO dated 23/09/2009.

2. Not receiving a response from the CPIO, the applicant preferred appeal dated 22/02/2010
before the First Appellate Authority which also was not adjudicated upon.

3. Consequently applicant moved the Commission in second appeal. The matter was heard
today. Respondent was present as above and heard through video conferencing. Appellant did
not appear.

4. Respondents stated that information had not been provided since they had not received
proof of being BPL category by the applicant who sought to have information free of cost under
the provisions viz. sub Section (5) of Section 7 of the Act.

Decision

5. After hearing the submissions of the respondent Commission directs that full and
complete information be provided to the applicant free of cost within 01 week of receipt of the
order.

6. Commission is constrained to state that the case has been handled with extreme
callousness by the respondent who have wasted the time of the Commission and their own time
as well as scarce public resources in trying to obtain Rs.2/- from the applicant by disallowing the
evidence provided by him of his belonging to BPL category. They need to be more careful in
future and to have an open mind and liberal attitude while providing information in response to
RTI applications.

7. In the present case, taking the liberal view the Commission accepts the plea of the
respondents and drops proposed penalty proceedings.

(Smt. Deepak Sandhu)
Information Commissioner (DS)

Authenticated true copy

(T.K.Mohapatra)
Under Secretary & Dy. Registrar
(Tel: 011-26105027)

Copy to:-

1. Shri Ram Udgar Thakur,
Village & Post- Kalyanpur,
Via-Dalsingh Sarai,
Vibhutipur, Dist-Samastipur,
Bihar.

2. The CPIO,
LIC of India,
Samastipur Branch Office,
Kashipur Mohalla,
PO & Distt-Samastipur,
City: Samastipur.

3. The Appellate Authority
LIC of India,
Muzaffarpur,
Giridhar Complex,
Near Jubha Sahni Park,
Muzaffarpur.