Central Information Commission Judgements

Shri Abhay Kumar vs The New India Assurance Company … on 19 February, 2009

Central Information Commission
Shri Abhay Kumar vs The New India Assurance Company … on 19 February, 2009
                CENTRAL INFORMATION COMMISSION
                              .....

F.No.CIC/AT/A/2008/00595
Dated, the 19th February, 2009.

Appellant : Shri Abhay Kumar

Respondents : The New India Assurance Company Limited

In pursuance of the Commission’s notice dated 14.01.2009, this matter
came up for hearing on 18.02.2009. Appellant was absent when called, while the
respondents were represented by the CPIO, Shri P.K. Sinha, Chief Manager.

2. The matter in this appeal is related to appellant’s RTI-application dated
28.01.2008, replied to by the CPIO on 26.03.2008.

3. The purpose of this appeal is unclear. Appellant’s RTI-query is regarding
the receipt of a communication dated 19.03.2007 apparently sent to him by the
CPIO in connection with an RTI-petition. He wants to know the date on which
this information reached his hands.

4. CPIO stated that although they have the information regarding when the
above information was despatched to the appellant, they have no record about
when it really reached appellant’s hands. Nevertheless, the information has
already been provided to him through CPIO’s communication dated 26.03.2007
all over again.

5. Now that the information has admittedly reached the appellant, there is no
case for this appeal. Consequently, the appeal is closed.

6. Matter disposed of with these directions.

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

( A.N. TIWARI )
INFORMATION COMMISSIONER

AT-19022009-01.doc
Page 1 of 1