Central Information Commission Judgements

Mr.Punit D Bhatt vs Insurance Division on 30 June, 2011

Central Information Commission
Mr.Punit D Bhatt vs Insurance Division on 30 June, 2011
                                  1


             Central Information Commission
Room No.307, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama 
                     Place, New Delhi­110066
     Telefax:011­26180532 & 011­26107254 website­cic.gov.in

              Appeal : No. CIC/DS/A/2011/000083 

 Appellant /Complainant       :         Shri Punit D. Bhatt, 
Vadodara      
Public Authority              :    IRDA, Hyderabad
                              (Shri DVS Ramesh, CPIO - 
through video
                              Conferencing)

Date of Hearing               :         30 June 2011  
Date of Decision              :         30 June 2011

Facts

:­ 

1. Applicant presented RTI application dated 13 May 
2010   before   the   CPIO,   IRDA,   Hyderabad   seeking 
information about LIC of India’ s CLIA scheme through 
5 points – enclosed herewith as Annexure A.

2. Vide CPIO order dated 26 August 2010 point wise 
information was provided to the appellant.

3. Appellant   preferred   appeal   dated   9   September 
2010 before the first appellate authority.

4. Vide FAA order dated 13 October 2010 the matter 
was  disposed   of by concurring  with  the  order  of the 
CPIO.

5. Applicant   preferred   second   appeal   before   the 
Commission.   Matter   was   heard   today   via 
videoconferencing. Appellant was present as above and 
was   heard   from   Hyderabad.   Respondent   presented 
arguments from Vadodara.

6. Appellant   pursued   the   matter   as   to   whether   LIC 
of   India   had   approached   IRDA   for   obtaining   approval 
for its CLIA scheme and whether such proposal having 
been received had been examined for any violation of 
the   Insurance   Act,   1956.   Respondent   stated   that   he 
was   not   acquainted   with   the   full   facts   and   required 
time to check the same.

Appeal : No. CIC/DS/A/2011/000083  
2

Decision notice

7. In view of the facts recorded above, point 4 of 
the RTI application is remanded back to the CPIO who 
will   provide   information   to   the   appellant   after 
ascertaining whether LIC of India has made reference 
to   I   RDA   in   respect   of   its   CLIA   scheme   and   the 
outcome   of   such   examination   by   the   Insurance 
Regulator.

8. Information   as   above   to   be   provided   within   two 
weeks of receipt of the order. 

 

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

(T. K. Mohapatra)
Under Secretary & Dy. Registrar
 

Copy to:­

1. Shri Punit D. Bhatt
30, Daulat Society
Post : GEB Colony
Gadapaura, Race Course
Vadodara­390015(Gujarat) 

2. The CPIO
IRDA, Parishram Bhavan, 
5­9­58/B, 3rd. Floor
Basheer Bagh, Hyderabad­500004

3.  The Appellate  Authority
IRDA, Parishram Bhavan, 
5­9­58/B, 3rd. Floor
Basheer Bagh, Hyderabad­500004
 
 

   

Appeal : No. CIC/DS/A/2011/000083