Central Information Commission Judgements

Shri Gopal Soni vs The New India Assurance Company … on 19 June, 2009

Central Information Commission
Shri Gopal Soni vs The New India Assurance Company … on 19 June, 2009
                                 dsUnzh; lp
                                          w uk vk;kx
                                                   s
                      CENTRAL INFORMATION COMMISSION

Case No. CIC/AT/C/2009/000311                                            Dated: 19.6.2009


Complainant:          Shri Gopal Soni
Respondents:          The New India Assurance Company Limited.

The 2nd-appeal-cum-complaint dated 26.10.2008 filed by Shri Gopal Soni, Ajmer,
under the RTI Act, against New India Assurance Co. Ltd. was heard earlier on 30.3.2009.

2. While disposing of the appeal vide Order dated 15.4.2009 in Case No.
CIC/AT/A/2008/01519, the Commission also directed to initiate penalty proceedings against
the CPIO Shri J. P. Sheokhand for obstructing disclosure of information to the appellant by
his failure to comply with the Appellate Authority’s order dated 5.9.2008.

3. Accordingly, a show cause notice dated 22.4.2009 was issued to Shri J. P.
Sheokhand, Dy. General Manager & CPIO vide No. CIC/AT/C/2009/000311. The matter
was also scheduled for hearing on 30.6.2009.

4. CPIO Shri J.P. Sheokhand in his reply dated 28.4.2009 has stated that in compliance
of the AA’s order dated 5.9.2008, a reply was already sent to the appellant Shri Gopal Soni
on 17.9.2008. CPIO also forwarded a copy of proof of dispatch of letter dated 17.9.2008.

5. The Commission finds that there is no non-compliance of AA’s order dated 5.9.2008
by the CPIO and he timely furnished the information to the appellant. As such, the
Commission directed to drop the penalty proceedings against CPIO Shri J.P. Sheokhand.
The hearing fixed for 30.6.2009 is also cancelled.

Sd/-

(D.C. Singh)
Assistant Registrar

1