CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2008/00772
Dated, the 22nd December, 2008
Appellant : Shri N. Saini
Respondents : Life Insurance Corporation of India
This matter was heard on 17.12.2008 in response to Commission’s
hearing notices dated 12.11.2008 and 26.11.2008. Appellant was absent when
called, while respondents were present through Shri S.C. Sitole, Manager (CRM)
& CPIO.
2. A perusal of the RTI-application dated 05.02.2008 of the appellant shows
that it has been rejected by the respondents mostly on grounds of the information
being third-party as well as personal to others.
3. On examining the queries of the appellant, it would appear that as query
no.1 is very clearly about information related to third-parties besides being
personal to them, it has been rightly declined to be disclosed to the appellant
under exemption Section 8(1)(j) of the RTI Act.
4. There is, however, no reason why information at Sl.Nos.2, 4 and 5 of the
RTI-application of the appellant not be given to him because these don’t seem to
be covered by any exemption section of the RTI Act.
5. It is accordingly directed that within two weeks of the receipt of this
order, CPIO shall disclose these items of information (i.e. 2, 4 and 5) to the
appellant. Items of information at Sl.Nos.3 and 6 do not merit a response as it is
not centrally maintained by the respondents besides being an information, to cull
which out it would be necessary to examine a large number of and a large variety
of files. This is an information which comes within the frivolous and vexatious
variety. There is no reason to disclose these.
6. Appeal disposed of with these directions.
7. Copy of this decision be sent to the parties.
( A.N. TIWARI )
INFORMATION COMMISSIONER
Page 1 of 1