Central Information Commission
Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi110066
Telefax:01126180532 & 01126107254 websitecic.gov.in
Appeal/Complaint: No. CIC/AT/C/2009/000300
Appellant /Complainant : Shri J.P. Mishra, Lucknow
Public Authority : Life Insurance Corpn. Of India
Sitapur (through Sh. J.L.Rajvanshi
Manager(PS/CRM, CPIO)
Date of Hearing : 20 /05/2010
Date of Decision : 20/05/2010
Facts
:
1. The Appellant Shri J.P.Mishra preferred RTI application dated 6.6.2008 before
CPIO, LIC, Sitapur. Having failed to receive response from the CPIO, he has come
before the Commission under section 18 of the RTI Act.
2. Accordingly show cause notice was issued to the CPIO dated 29.3.2010 to
appear before the Commission and explain why penalty should not be imposed on
him for not having discharge the duties mandated to him under the RTI Act.
3. The matter is heard today.
4. CPIO was present.
Decision
5. CPIO has stated that he had responded to the RTI application vide his letter
dated 15.7.2008. However, he could not provide proof of dispatch. As per directions
of the Commission, he has now faxed a copy of the dispatch register which indicates
that the letter of 15.7.2008 was dispatched by registered post No. 1330 on 17.7.2008.
A copy of the letter dated 15.7.2008 may be sent to the appellant once again by
registered post within one week of the receipt of this order. Accordingly, proposed
penalty proceedings are dropped and the matter is closed at the Commission’s end.
(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:
(Tarun Kumar)
Joint Secretary & Addl. Registrar
Copy to:
1. Shri J.P. Mishra
E III691, Sec. J, Aliganj,
Lucknow (U.P.)
2. Shri J.L.Rajvanshi
Manager(PS/CRM), CPIO, LIC of India
Branch OfficeLalbagh
Infront of Leela Takies
Hazratganj, Lucknow