Central Information Commission Judgements

Mr.Munnu Lal Rajput vs Life Insurance Corporation Of … on 5 August, 2010

Central Information Commission
Mr.Munnu Lal Rajput vs Life Insurance Corporation Of … on 5 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/SM/C/2009/000815-DS

Complainant           :       Shri Munnu Lal Rajput, Distt. Kannauj(UP)
                              (through video conferencing)

Public Authority      :       LIC, Auraiya(through Shri Sanjay Kumar Sharma, A.O.)
                              (through video conferencing)

Date of Hearing       :        05/08/2010

Date of Decision      :       05 /08/2010

Facts

:-

The complainant Shri Munnu Lal Rajput, vide his RTI request dated 09/07/2008,
sought information from the CPIO, LIC, Branch Office Auraiya, vide 06 points pertaining
to agency commission due to him for the period 15/09/2005 to the date of application, in
respect of his agency code No.0024266A.

2. Not receiving a response from the CPIO, the complainant preferred appeal before the
State Information Commission of UP, who, in turn, forwarded the complaint to the Central
Information Commission.

3. The matter was heard today through video conferencing. Both parties were present as
above. Respondent was represented by A.O., Auraiya, who stated that CPIO, Divisional
Office, Agra, whom he was representing, had not provided any reasons for delay in replying
to the RTI application. He also stated that he had received the said application on 11/08/2008
and had forwarded the information to the CPIO, Divisional Office, Agra on the same date.
He stated that CPIO had communicated the said information to the appellant vide his letter
dated 18/10/2008.

4. Appellant, however, submitted that they have received the CPIO’s order only on
09/07/2010. He also stated that even though he was informed that the amount of commission
disbursed to him from 15/09/2005 to date was Rs.23,620.50 by cheque, he had never received
the same.

5. The respondents stated that the cheques had been hand-delivered to the Development
Officer.

DECISION

6. Since information sought has been provided, no further action is called for by the
respondents in respect of the RTI application.

7. In the matter of not providing information within the time frame stipulated under the
Act, the CPIO, Divisional Office, Agra, is directed to show cause why penalty should not be
imposed on him for not carrying out his mandated duties have been performed by him as
defined under the RTI Act, 2005.

2

8. Opportunity of personal hearing is provided to him on 06/09/2010 at 4.00 p.m. when
he must present himself before the Commission along with relevant documents through
video conferencing at NIC, District Centre, Vikas Bhawan, Block Campus, Auraiya-
206122 (Contact Officer: Shri M.M. Khan, Scientist C& DIO & Contact No.05683-
246985) .

9. Ordered accordingly.

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

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

Copy to:-

1. Shri Munnu Lal Rajput,
Village Dharanagar, Post Tirva,
Distt. Kannauj-209732(UP).

2. Shri Sanjay Kumar Sharma,
Administrative Officer,
LIC of India,
Branch Office, Auraiya.

3. The CPIO,
LIC of India,
Divisional Office, Jeevan Prakash,
Sanjay Place, MG Road,
Agra-282002.

4. Sr. Divisional Manager,
LIC of India,
Divisional Office, Jeevan Prakash,
Sanjay Place, MG Road,
Agra-282002.