Central Information Commission Judgements

Mr.Ganesh Chander Valmiki vs Insurance Division on 18 August, 2010

Central Information Commission
Mr.Ganesh Chander Valmiki vs Insurance Division on 18 August, 2010
                      Central Information Commission
 Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama 
                       Place, New Delhi­110066
       Telefax:011­26180532 & 011­26107254 website­cic.gov.in

                 Complaint: No. CIC/SM/C/2009/000880 


Appellant /Complainant                     :      Shri  Ganesh Chander 
Valmiki, Bahraich
Public Authority                            :       Life Insurance 
Corpn.of India, Lucknow
                                           (Shri J.L. Rajvanshi, CPIO 
- through 
                                           Video conferencing)

Date of Hearing                             :      18/08/2010

Date of Decision                      :      18/08/2010

Facts

:­ 

1.   Vide   RTI   application   dated   2.12.2008   addressed   to   the 
CPIO,   LIC   of   India,   Divisional   Office,   Hazratganj,   Lucknow, 
the  appellant   Shri   Ganesh   Chander   Valmiki   sought   information 
pertaining   to   payment   of   his   death   claim   in  respect  of   Shri 
Chhote Lal Valmiki. 

2. Not   receiving     response   from   the   CPIO,   the   appellant 
preferred appeal before the FAA dated 20.12.2008 which was not 
adjudicated upon. 

3. Being   aggrieved   and     not   satisfied,   the   appellant 
preferred  complaint before the Commission. 

4. The   matter   was   heard   today   through   video   conferencing. 
Respondent was present as above. Appellant did not appear. 

5. As per the statement of respondent the CPIO had responded 
to   the   RTI   application     vide   his   letter   dated   15.1.2009   in 
which   he   informed   the   appellant   that   claim   papers   duly 
authenticated  by Nagar Palika  Parishad  had not been received 
by   them.     CPIO   stated   that   even   today   claim   papers   had   not 
been received by them but offered to have the claim processed 
on   the   basis   of     duplicate   set   of   papers   if   the   same   was 
provided to them by the appellant. 

 

Decision 

 6. The   appellant   is   directed   to   provide   a   set   of   claim 
papers   to   the   CPIO   within   2   weeks   of   receipt   of   the   order. 
Commission takes notes of the statement made  by the appellant 
in   para­2   of   his   RTI   application   that   the   said   claim   papers 
have   been   duly   forwarded   by   the   Nagar   Palika   Parshid   and 
several reminders have also been sent by them to  LIC but the 
matter has been pending for over 5 years.   In view of this, 
CPIO is directed to provide copy of his letter dated 15.1.2009 
addressed to the appellant along with proof  of dispatch   to 
the     appellant   copy   to   the   Commission   within   2   weeks   of 
receipt   of   the   order   (giving   reference   of   this   case   No. 
CIC/SM/C/2009/000880).  

7. On     receipt   of   this   information   Commission   will   take   a 
view regarding issue of show cause notice to CPIO. 

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

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

Copy to:­

1. Shri Ganesh Chander Valmiki,
Raipurraja, Near Police Lines Road,
Infront of T.B. Clinic, Bahraich. 

2. Shri J.L. Rajvanshi
CPIO, Life Insurance Corpn.of India,
Hazratganj, Lucknow 

3. The Appellate Authority, 
Life Insurance Corpn.of India,
Hazratganj, Lucknow