CENTRAL INFORMATION COMMISSION
Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
Telefax:011-26180532 & 011-26107254 website:cic.gov.in
Complaint: No. CIC/DS/C/2010/000231
Dated:-24/09/2010
Complainant : Shri Moh. Haseen, Farrukhabad
Public Authority : LIC of India, Farrukhabad
ORDER
The Commission has received a petition from Shri Moh. Haseen, stating that his RTI-
application of 31/08/2009 filed with the CPIO, LIC of India, Branch Office, Awas Vikas Colony,
Farrukhabad, has been replied by the CPIO vide letter dated 05/09/2009.
2. On perusing the papers submitted by the complaint, it is observed that he has not availed
the first-appellate channel u/s 19(1) of the RTI Act and has approached the Commission directly.
3. In view of above, the complainant is advised to file his first-appeal before the Appellate
Authority, under section 19(1) of the RTI Act within four weeks of the receipt of this order. The
Appellate Authority to take action as mandated under the RTI-Act, 2005 with a speaking order in
the matter.
4. In case the complainant still feels dissatisfied with the decision of AA, then he can
approach the Commission in second-appeal in prescribed format, along with complaint, if any.
5. The matter is closed at Commission’s end.
-sd-
(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:
(T. K. Mohapatra)
US & Dy. Registrar
Copy to:-
1. Shri Moh. Haseen,
S/o Shri Mallan Khan,
Prop. Gulshan Jari Art,
Mohalla, Sakhawat Hussain,
Farrukhabad.
2. The CPIO,
LIC of India,
Branch Office,
Awas Vikas Colony,
Farrukhabad,