Central Information Commission Judgements

Mr.Ashwani Kumar vs Insurance Division on 27 September, 2010

Central Information Commission
Mr.Ashwani Kumar vs Insurance Division on 27 September, 2010
                       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


                               Appeal: No. CIC/DS/A/2010/000150


Appellant                 :         Shri Ashwani Kumar

Public Authority          :         LIC of India

Date of Hearing           :         27 September 2010 (Through Video-Conference)

Date of Decision         :          27 September 2010

Facts

:- The applicant Shri Ashwani Kumar sought information from the CPIO LIC of
India, Mumbai through his RTI application of 14 February 2009 regarding action taken
on his letter of 30 may 2008 addressed to Chairman, LIC.

The CPIO vide his order of 16 March 2009 provided information which failed to satisfy
the applicant who preferred appeal dated 13 March 2009 before the first appellate
authority. The matter was disposed of vide first appellate authority order of 17 April 2009
who upheld the order of the CPIO.

The appellant has challenged the above orders before the Commission through his second
appeal which was heard today. Respondent was heard through videoconferencing and
was represented as above. Appellant was present in person.

Decision

After hearing the averments of both parties the Commission holds that full and complete
information has not been provided to the applicant by the respondent. Accordingly the
Commission directs the respondent to provide to the appellant full information regarding
the processing of the above mentioned letter to the point of its final disposal by the
respondent. For this, six weeks time is given to the respondent.

Commission notes with dismay the use of inappropriate and offensive language used by
the appellant in respect of the officials representing the respondent. The appellant is
directed to desist from use of such language in future and confine his RTI applications to
obtaining information under the RTI act.

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

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

Copy to:-

1. Shri Ashwani Kumar
F-178/F2, Dilshad Colony
New Delhi-110095

2. Smt. Srividhya Nair
CPIO
LIC of India
5th Floor (West Wing), Yogakshema
Jeevan Bima Marg, P.O. Box No. -19953
Mumbai-400021

3. The Appellate Authority (RTI Cell),
LIC of India
Central Office, Yogakshema
Charchgate, Mumbai-400021