Central Information Commission Judgements

Mr.Harihar Sharm vs Insurance Division on 10 January, 2011

Central Information Commission
Mr.Harihar Sharm vs Insurance Division on 10 January, 2011
              Central Information Commission
Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama 
                     Place, New Delhi­110066
     Telefax:011­26180532 & 011­26107254 website­cic.gov.in
             Appeal  : No. CIC/DS/A/2010/001284 

Appellant /Complainant         :      Sh.  Harihar Sharma, 
Agra 
Public Authority               :      National Insurance 
Corpn. Ltd.,Kolkata,
                               (Sh.Bhattachrjee, CPIO and 
                               Sh. Amitabh Das, AA - through 
                               videoconferencing)
Date of Hearing                :     10/01/2011
Date of Decision               :     10/01/2011 

Facts

:­ 
 

1. RTI request dated 3 December 2009 was preferred 
by the applicant before the CPIO, National Insurance 
Company   Limited,   Kolkata   seeking   information 
pertaining to the claims to repudiation ratio of the 
company   from   1   April   2004   to   31   March   2009   and 
related   fats.     He   also   south   to   have   information 
regarding   whether   information   available   in   the 
Agent’s   Handbook is the same as or at variance with 
the information available kin the policy bond as well 
as   the   meaning     of   the   terminology   “computer”   and 
nature   of   relationship   that   is   entered   into   between 
the   company   and   the   beneficiary   of   a   cover   note   – 
enclosed herewith as Annexure­A. 

2. The   CPIO   vide   his   order   dated   13   January   2010 
provided   information   as   sought   under   points   4   to   8 
and   promised   to   provide   information   under   points     1 
to   3   on   receipt   of   the   same   from   the   holder   of 
information. 

3. Not   being   satisfied   with   the   order   of   the   CPIO 
the   applicant   preferred   appeal   dated   3   March   2010 
before   the   First   Appellate   Authority   which   was 
disposed  of vide  FAA  order  dated  31 March  2010  vide 
which   CPIO   was   directed   to   provide   information 
requested for by the appellant through points 1,2 and 
3 within two weeks. 

4. Being   aggrieved   and   not   being   satisfied   by   the 
above   orders   the   applicant   preferred   second   appeal 
before   the   Commission.   The   matter   was   heard   today 
through   videoconferencing.   Both   parties   were   present 
as above and presented arguments.   Respondent stated 
that   they   had   complied   data   as   sought   by   the 
appellant through points 1 – 3 for the first time on 
the   request   of   the   IRDA   for   the   year   2008­09   which 
they   would   provide   to   the   respondent.     Information 
for previous years was not available with them. 

Decision

5. After hearing both sides the Commission directs 
as follows :­

Point 1 : the respondent to provide the number of 
claims received and number of repudiations 
for the period 2008­09. 

Point 3 : respondent to provide information as sought 
by the appellant. 

6. During   the   discussion   it   was   amply   clear   that 
the word ‘computer Insurance’ has not been amplified 
to  clarify  that  it does  not cover  laptops  which  are 
mobile thereby misleading proposers to believe   that 
they could make a claim in case of loss / repair for 
laptops.   In accordance with the powers given to the 
Commission   u/s   19(8)(a)(iii)   the   public   authority, 
through   its   CMD   is   directed   to   ensure   that   this 
clarification is provided on the website, policy bond 
and cover note   so as to ensure  transparency to the 
proposer regarding  the scope and degree of insurance 
coverage provided.

7. Information   as above to be provided within two 
weeks of receipt of the order. 

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

(T. K. Mohapatra)
Under Secretary & Dy. Registrar
Tel No. 011­26105027

Copy to:­

1. Shri Harihar Sharma
33, Bhaghya Nagar
Sikandra Road, Agra­282005

2. The Central Public Information Officer
National Insurance Corpn. Ltd. 
3, Middleton Street, 
Kolkata­71

3. The Appellate Authority
National Insurance Corpn. Ltd. 
3, Middleton Street, 
Kolkata­71
 

4. The Chairman­cum ­Managing Director
National Insurance Corpn. Ltd., 
3, Middleton Street,
Kolkata­71