Central Information Commission Judgements

Mr.Ram Naryan Dhayam vs Insurance Division on 4 October, 2010

Central Information Commission
Mr.Ram Naryan Dhayam vs Insurance Division on 4 October, 2010
              Central Information Commission
Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama 
                     Place, New Delhi­110066
     Telefax:011­26180532 & 011­26107254 website­cic.gov.in

      Complaint/ Appeal : No. CIC/DS/A/2010/000161 


Appellant /Complainant         :      Shri   Ram Narayan 
Daima, Rajasthan
Public Authority:              The New India Assurance Co. 
                               Ltd., Gorakhpur(Shri P.K. 
                               Jayaswal, CPIO, Mr. Gopal, 
                               Sr.Mgr.& CPIO, Gorakhpur, Sh. 
                               C.K. Gola, DGM, AA,
                               Mumbai - through video 
conferencing)

 Date of Hearing               :      4/10/2010

Date of Decision               :      4/10/2010 

Facts

:­ 

1. RTI   application   dated   6.10.2008   was   preferred 
before   the   CPIO,   The   New   India   Assurance   Co.   Ltd., 
Gorakhpur   by   Shri   Ram   Narayan   Daima   seeking 
information   regarding     delay   in   release   of   arrears 
due   to   him   along   with   names   of   those   officials   who 
had caused  this delay. 

2. The CPIO vide his   order of 13.10.2008 informed 
him that arrears could not be released since details 
had not been provided to them by the Regional Offices 
at Jaipur and Kanpur. 

3. The   applicant   preferred   appeal   before   the   FAA 
dated   21.10.2008   which   was   disposed   of   vide   FAAO   of 
18.3.2009  in  which  Sr. Divisional  Manager,  Gorakhpur 
Divisional Office was warned for not having forwarded 
appeal   to the FAA at HO, Mumbai  with directions to 
be more careful in future.   He also   stated in this 
order   that   opportunity   of   personal   hearing   was   not 
given to the applicant since the arrears had already 
been released on 26.11.2008. 

4. However,   in   the   meanwhile   applicant   preferred 
appeal   before   the   Commission   which   was   heard   today 
through   video   conferencing.   Respondents   appeared   as 
above. Applicant did not appear. 

5.   Respondent   once   again   submitted   that     all 
actions had been completed on their part. 

Decision

6. Commission is satisfied with the action taken by 
the   respondent   and   particularly   with   the   orders   of 
FAA who has taken care to alert officers charged with 
responsibilities   under the RTI Act to be careful in 
implementing     the   provisions   of   the   Act   while 
disposing of RTI applications.   

Sd/­

(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(Tarun Kumar)
Joint Secretary & Addl. Registrar
 
Copy to:­

1. Shri Ram Narayan Daima
House No. 286, Se tor­5, 
Gandhinagar, Suba Colony
Chittorgarh (Rajasthan)

2. Shri P.K. Jayaswal,
CPIO, The New India Assurance Co. Ltd.,
Branch Office­421301
Shahi Building, Cinema Road
Gorakhpur­273001

3. The Appellate Authority
The New India Assurance Co. Ltd.,
Regd. & Head Office – New India Assurance Bldg.,
87, M.G. Roard,
Mumbai­400001