Central Information Commission Judgements

Shri K.V. Jayaprakash vs Life Insurance Corporation Of … on 22 December, 2008

Central Information Commission
Shri K.V. Jayaprakash vs Life Insurance Corporation Of … on 22 December, 2008
                CENTRAL INFORMATION COMMISSION
                              .....

F.No.CIC/AT/A/2008/00834
Dated, the 22nd December, 2008

Appellant : Shri K.V. Jayaprakash

Respondents : Life Insurance Corporation of India

This matter came up for hearing on 17.12.2008 in response to
Commission’s notice dated 12.11.2008. Appellant was absent when called,
while the respondents were represented by Shri D. Ramachandrappa, Manager
(CRM) & CPIO.

2. The short-point for decision in this case is whether the request of the
appellant contained in his RTI-application dated 18.07.2007 be disclosed to him.
In this application, appellant had asked for the details about Agency Registration
Number, date of registration, total amount of commission paid. Respondents
declined to disclose this information citing Section 8(1)(e) and Section 8(1)(j) of
the RTI Act.

3. There is no reason why this variety of information be disclosed to the
appellant. This information is clearly in the personal domain of the third-party,
viz. an LIC Agent named Shri H.H. Purushotham, and hence it attracted
exemption under Section 8(1)(j) of the RTI Act. Besides, it also comprises the
commercial interest of the public authority, viz. the LIC of India as the amount of
commission which LIC pays to its agents is confidential between the LIC and its
agents. In that sense, it also attracts Section 8(1)(d) of the RTI Act.

4. This request for information is covered by Commission’s earlier decision
in Ashish Kumar Agrawal Vs. Oriental Insurance Company Ltd.; Appeal No.
CIC/AT/A/2007/01308; Date of Decision: 29.02.2008, in which it was held that
Agents-related information of an Insurance Company is matter of commercial
confidence of the Company and hence cannot be disclosed under the RTI Act.

5. In view of the above, the decision of the respondents is upheld. Appeal
closed.

6. Copy of this decision be sent to the parties.

( A.N. TIWARI )
INFORMATION COMMISSIONER

Page 1 of 1