Central Information Commission Judgements

Shri Kanhaiya Lal Sevag vs Life Insurance Corporation Of … on 16 January, 2009

Central Information Commission
Shri Kanhaiya Lal Sevag vs Life Insurance Corporation Of … on 16 January, 2009
                 CENTRAL INFORMATION COMMISSION
                               .....

F.No.CIC/AT/A/2008/00977
Dated, the 16th January, 2009

Appellant : Shri Kanhaiya Lal Sevag

Respondents : Life Insurance Corporation of India

This matter came up for hearing on 12.01.2009 in the presence of both
parties.

2. The queries of the appellant contained in his RTI-application were the
following:-

3. Respondents stated that they were unable to respond to the appellant’s
query because the files relating to the subject matter of the query were destroyed
as per the procedure for destruction extant at the public authority.

4. Respondents are directed to provide to the appellant within two weeks of
the receipt of this order, a copy of the destruction of record certificate pertaining
to the above-mentioned information.

Page 1 of 2

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

( A.N. TIWARI )
INFORMATION COMMISSIONER

Page 2 of 2