CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2008/01202
Dated, the 30th January, 2009.
Appellant : Shri Naveen Kumar Peer
Respondents : Life Insurance Corporation of India
This matter was heard on 28.01.2009. Appellant was present in person,
while the respondents were represented by Shri R.S. Solanki, Manager (P&ES)
and Shri Mohan Lal, Manager (CRM) & CPIO. Third-party (Northern Zone
Railway Employees’ Cooperative Society Limited) was present through
Shri Jagan Sharma.
2. A question came up whether the appellant herein qualifies to be a member
of the group in respect of whom the Group Insurance Policy mentioned by him in
his RTI-application dated 17.06.2008 was taken.
3. Appellant, the respondents and the third-party, viz. NZRECSL are
directed to file written-submissions regarding how the group for insurance
purposes was formed and, especially whether the group was co-terminus with the
members of the Cooperative Society, at the point in time when the group
insurance policy was in force. All parties are also required to file
written-submissions regarding the modalities of premium calculation for the
Group Insurance Policy mentioned in the appellant’s RTI-application with
specific comments on whether premium was collected from all members of the
Cooperative Society, or from a certain number of them who constituted the group
for the purpose of insurance policy.
4. These submissions may be filed before the Commission within two weeks
of the receipt of this order.
5. Further hearing may be scheduled.
6. Copy of this direction be sent to the parties.
( A.N. TIWARI )
INFORMATION COMMISSIONER
AT-30012009-40.doc
Page 1 of 1