Central Information Commission Judgements

Shri Dhanna Lal Baikha vs Life Insurance Corporation Of … on 29 May, 2009

Central Information Commission
Shri Dhanna Lal Baikha vs Life Insurance Corporation Of … on 29 May, 2009
                 CENTRAL INFORMATION COMMISSION
                               .....

F.No.CIC/AT/A/2008/01546
Dated, the 29th May, 2009.

Appellant : Shri Dhanna Lal Baikha

Respondents : Life Insurance Corporation of India

Pursuant to Commission’s notice dated 08.04.2009, this matter
came up for hearing on 21.05.2009. Appellant was absent when called.
Respondents were present through Shri Suresh Kumar Tak, Manager
(CRM) and Shri K.C. Sharma, Manager (P&IR).

2. It is seen that respondents have informed the appellant that the
documents listed in his RTI-application dated 27.08.2008, which were of
the year 1996, have been destroyed after following the weeding-out
procedure laid down by the public authority. In a communication dated
01.04.2009, received from the Branch Manager, Sanganer, it has been
stated that the documents requested by the appellant were destroyed
in the month of August 2006 with other weeded-out files. A copy of the
communication from the Branch Manager, Sanganer is attached to this
order as Annexe for the information of the appellant.

3. As the documents are now admittedly destroyed, there is no
possibility of their disclosure to the appellant.

4. Appeal directed to be closed.

5. Copy of this direction be sent to the parties.

( A.N. TIWARI )
INFORMATION COMMISSIONER

AT-29052009-10.doc
Page 1 of 1