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/2010/001879
Appellant /Complainant : Sh. Harshad Talera,Pune
Public Authority : United India Insurance
Co. Ltd., Pune/
Chennai ( Ms.Merlyn
Shetty,AGM, Sh.Bharambe m
Sh.Narsimha Rao,AA &
Sh.Vaman Rao through video
Conferencing)
Date of Hearing : 23 May 2011
Date of Decision : 23 May 2011
Facts
:
1. The applicant filed RTI application dated 30
March 2010 before the CPIO, The United India
Insurance Company Limited, Pune seeking information
regarding cancellation of his policy, and awarding of
risk code in respect of his property – enclosed
herewith as Annexure A.
2. Vide order dated 3 May 2010 CPIO provided
information which did not satisfy the appellant who
preferred appeal dated 10 May 2010 before the first
appellate authority. The matter was adjudicated upon
vide FAA order dated 9 July 2010.
3. Being aggrieved and not being satisfied by the
above orders the appellant moved the Commission in
second appeal. Matter was heard today through
videoconferencing. Respondent was present at Pune and
Chennai. Appellant was heard from Pune. Appellant
stated that he had written several letters to the
grievance officer of the public authority but had
never received any response. Therefore he had no
choice but to put in an RTI application on the
subject as under the RTI Act he was assured of a
hearing.
Decision notice
Appeal : No. CIC/DS/A/2010/0018979
2
4. After hearing both parties and on perusing the
facts on record the Commission is satisfied that full
and complete information has been furnished to the
appellant. However the appellant is not satisfied
with the allocation of higher risk code to his
property for one year which was later reduced to a
lower risk code thereby causing him financial
detriment. Commission is satisfied that this matter
falls under ‘grievance redressal’. Respondent has
agreed to take the details from the appellant and
have the issue looked into. The Commission is
constrained to observed that on account of the weak
grievance redressal mechanism of the public
authority, the RTI infrastructure is being
overburdened. Respondent is directed to strengthen
their existing grievance redressal system so as to
make it more responsive.
(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:
(T. K. Mohapatra)
Under Secretary & Dy. Registrar
Copy to:
1. Sh.HarshadTalera
5 BJ Road, Sadhu Vasswani Circle
Pune411001.
2. The CPIO
United India Insurance Co. Ltd.,
Pune Regional Office, Bharati Vidyapeeth
Bhawan, 5th Floor, LBS Road
Pune30
3. The Appellate Authority
United India Insurance Co. Ltd.,
Regd.& Head Office,
24, Whites Road, Chennai14.
Appeal : No. CIC/DS/A/2010/0018979