Central Information Commission Judgements

Mr.Dipen I Shah vs Insurance Division on 29 October, 2010

Central Information Commission
Mr.Dipen I Shah vs Insurance Division on 29 October, 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


                                       Appeal : No. CIC/DS/A/2010/001217
                                                                                                          Dated:-29/10/2010

Appellant                                               :         Shri Dipen I Shah, Ahmedabad

Public Authority                                         :        The Oriental Insurance Co. Ltd, Ahmedabad

                                                            ORDER

The Commission has received a petition from Shri Dipen I Shah, stating that his/her RTI-
application of 25/01/2010 filed with the CPIO, The Oriental Insurance Co. Ltd, 3rd floor, Navjivan
Trust Building, B/h Gujarat Vidyapith, Ashram Road, Navjivan Post Office, Ahmedabad-380014,
has not been responded to within the time limit prescribed under the RTI-Act 2005.

2. Perused papers submitted by the appellant, it is observed that appellant’s RTI-request was replied to
by The CPIO, dated 22/02/2010.

3. The complainant preferred his/her first-appeal on 02/03/2010 before The Appellate Authority,
which has not been decided by AA.

4. In order to avoid multiple proceedings under section 19 and 18 of the RTI Act, viz appeals and
complaints, the matter is remitted to The Appellate Authority, with the following directions:

i. In case the first appeal dated 02/03/2010 has not been disposed of by AA, He should
dispose of the first appeal by passing a speaking order in the matter, within 2 weeks of
receipt of this order.

ii. In case AA has already disposed of the first-appeal, he should furnish a copy of his order
to the complainant with within 1week of receipt of this order.

iii. A copy of First Appellate Order will be endorsed to the Commission clearly indicating
the case number and reason for delay if any in providing information.

5. In case the complainant still feels aggrieved by the decision of AA, he/she shall be free to approach
the Commission in second appeal under section 19(3), along with complaint under section18, if
any, within the prescribed time limit.

6 The matter is closed with the above directions.

-sd-

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

(T. K. Mohapatra)
US & Dy. Registrar
Tele. No. 011-26105027
tk.mohapatra@nic.in

Copy to:-

1. Shri Dipen I Shah,
Shruti Trading Corporation,
4/1-B, Shriji Baug Flats,
B/h Navrangpura Police Station,
Ahemdabad

2. The CPIO,
The Oriental Insurance Co. Ltd,
3rd floor, Navjivan Trust Building,
B/h Gujarat Vidyapith, Ashram Road,
Navjivan Post Office,
Ahmedabad-380014

3. The Appellate Authority
The Oriental Insurance Co. Ltd,
3rd floor, Navjivan Trust Building,
B/h Gujarat Vidyapith, Ashram Road,
Navjivan Post Office,
Ahmedabad-380014