Central Information Commission Judgements

Ms. Sughanda Kapoor vs Lic Of India on 20 February, 2009

Central Information Commission
Ms. Sughanda Kapoor vs Lic Of India on 20 February, 2009
                       CENTRAL INFORMATION COMMISSION
                                     ...

F.No. CIC/AT/A/2008/01271
Dated, the 20th February, 2009

Appellant : Ms. Sughanda Kapoor
Respondents : LIC of India

This matter was heard on 05.02.2009 in response to the Commission’s notice dated
07.01.2009. Respondents were present through Shri B.D. Gupta, Manager (P&IR)
whereas the appellant sought exemption from personal appearance.

2. Upon hearing the respondent and after perusing the material before me, it is
considered fit to allow the appellant to access the information, related to her RTI-
application dated 19.06.2008, through inspection of connected file/records/documents. It
is, therefore, directed that the CPIO, on a day, time and place to be identified for the
purpose and to be intimated to the appellant within 2 weeks from the date of the receipt of
this decision, shall allow the appellant to inspect the file connected with his RTI-
application. Appellant shall also be allowed to extract the copies or certified copies of
documents which she may choose from the inspected file.

3. Appeal disposed of with above directions.

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

(A.N. TIWARI)
Information Commissioner

Page 1 of 1