Central Information Commission Judgements

Dr.Amandeep Aggarwal vs Insurance Division on 19 August, 2010

Central Information Commission
Dr.Amandeep Aggarwal vs Insurance Division on 19 August, 2010
                                                  1


                            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
                            Complaint No. CIC/DS/C/2009/000006

Complainant             :      Dr. Amandeep Aggarwal, Distt. Sangrur
Public Authority        :      IRDA, Hyderabad(Shri Anantha Krishnan for CPIO)
                               (through video conferencing)

Date of Hearing         :       19/08/2010

Date of Decision        :       19/08/2010

Facts

:-

The appellant Dr. Amandeep Agarwal sought information from CPIO, IRDA,
Hyderabad, vide his RTI application of 15/08/2009 regarding complaints received by IRDA
against TPAs, nature of complaint, action taken on the complaint, including copy of inquiry
report and penalty imposed on TPA. Appellant also sought information regarding last renewal
of license of the TPA. This information was required for the period 01/11/2006 to 30/07/2009
in respect of all registered TPAs. The appellant also asked for duly authenticated copies of the
documents based on which license to registered TPA, namely, E-Meditac Solutions Limited
was issued. He also desired to know whether the said TPA was authorised to use another
name, namely Instant Healthcare Private Limited under its licensing conditions. The
applicant also requested inspection of records.

2. Not receiving a response from the CPIO, the appellant preferred complaint before the
Commission which was heard today through video conferencing.

3. Appellant did not appear. Respondent was present as above.

4. Respondent stated that CPIO had responded to the RTI application vide his letter of
18/09/2009 with partial information which was available with them. However, they have
put in serious effort to access this information from various sources within IRDA and have
been able to put together data in respect of 400 complaints against 27 TPS. They also
informed that, vide their letter of 16/07/2010, they have already provided part information to
the applicant.

DECISION
2

5. Respondents are directed to provide full and complete information, as available with
them, to the appellant, within one week of receipt of this order.

6. The Commission takes the opportunity to draw the attention of the Chairman, IRDA,
to the obligations of public authorities as defined u/s 4 of the Act which calls for steps to be
taken by every public authority to provide as much information suo moto to the public at
regular intervals in the interest of transparency and service-client relationship.

7. The public authority which is essentially performing the role of a service-provider in the
field of health-care shall, in pursuance of its mandate u/s 4 of the Act, put up on its website
information relating to complaints received by the authority, copy of the investigation report
based on firings consequent to receiving the complaint and conclusion drawn by the
competent authority in IRDA on the issue.

8. Furthermore, details of the penalty imposed and action recommended against the
delinquient TPA/Insurance Company should also be put in public domain. In such cases,
where the authority decides to drop a particular case, following complaint received by it,
reasons for dropping the case should also be placed in the public domain.

9. Since this is an ongoing process, respondent is provided 03 weeks time to start disclosures
as above and complete the same within 12 weeks of receipt of this order.

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

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

Copy to:-

1. Dr. Amandeep Aggarwal,

S/o late Prof. R.D. Aggarwal,
C/o Aggarwal Generate & Dental linic,
Longowal, Distt. Sangrur, Punjab-148106.

2. The CPIO,
3

IRDA, Parishrama Bhawan, 3rd Floor,
Basheerbagh, Hyderabad.

3. Appellate Authority,
IRDA, Parishrama Bhawan, 3rd Floor,
Basheerbagh, Hyderabad.