CENTRAL INFORMATION COMMISSION
                   Room No.-307, 2nd Floor, B-Wing, August Kranti Bhawan
                         Bhikaji Cama Place, New Delhi-110066.
                                  Telefax:011-26180532
                                      website:cic.gov.in
                                                                  Date : 18.08.2011
                          Appeal No. : CIC/DS/A/2011/001825
Appellant            :       Shri Vijaya J. Shah Lodha, Udaipur
Public Authority     :       Governing Body of Insurance Council, Mumbai
                                         ORDER
The Commission has received an appeal petition, dated 07.07.2011(Diary No:137167) from
Shri Vijaya J. Shah Lodha, Udaipur in respect of his/her RTI-application dated
27.05.2011 filed with the CPIO, O/o Governing Body of Insurance Council, Mumbai
2. On Perusal of the papers submitted by the appellant, it is observed that appellant’s
RTI-request was returned by the CPIO, O/o Governing Body of Insurance Council,
vide letter dated 31.05.2011 but subsequently replied vide letter dated 29.06.2011.
3. The Appellant preferred his/her first-appeal dated 03.06.2011 before the First
Appellate Authority, which has not been decided by FAA (Copy of First Appeal is
enclosed).
4. In order to avoid multiple proceedings under section 19 and 18 of the RTI Act, viz.
 appeals and complaints, the matter is remanded back to the First Appellate
Authority, with the following directions:
i. In case, the first appeal dated 3.6.2011 has not been disposed of by FAA, he
should dispose of the first appeal by passing a speaking order in the matter,
within 2 weeks of receipt of this order.
 ii. In case, FAA has already disposed of the first-appeal, he should furnish a copy
of his order to the Appellant within one (1) week of receipt of this order.
 iii. A copy of First Appellate Authority order will be endorsed to the Commission
clearly indicating the case number and reason for delay, if any, in providing
information.
 5. In case, the Appellant still feels aggrieved by the decision of FAA, he/she shall be
free to approach the Commission in second appeal under section 19(3), along with complaint
under section18, if any, within the prescribed time limit.
 (Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:
(T. K. Mohapatra)
US & Dy. Registrar
Copy to:-
1. Shri Vijaya J. Shah Lodha,
‘SOHAM’ Chaman Farms,
Aara Lane, Badgaon Village
Udaipur-313011
  2.   Central Public Information Officer
        (Under RTI Act.)
        O/o Governing Body of Insurance Council,
Jeevan Seva Annexe, 3rd Floor,
S.V. Road, Santacruz(W),
Mumbai- 400054
3. First Appellate Authority (under RTI Act)
        O/o Governing Body of Insurance Council,
Jeevan Seva Annexe, 3rd Floor,
S.V. Road, Santacruz(W),
Mumbai- 400054