Central Information Commission Judgements

Dr.M L Gupta vs Insurance Division on 11 January, 2011

Central Information Commission
Dr.M L Gupta vs Insurance Division on 11 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/2010/001229 

Appellant /Complainant         :     Dr. M.L. Gupta, Gwalior 
Public Authority               :     United India Insurance 
Co. Ltd., Bhopal/
                               Chennai ( Sh.Swaminathan, 
CPIO, Sh. 
                               Narsimha Rao, and Sh. Vaman 
Rao - 
                               Through videoonferencing) 

Date of Hearing                :     11 /01/2011
Date of Decision               :     11/01/2011 

Facts

:­ 

1. Dr. M.L. Gupta preferred RTI application dated 9 
November 2009 before the CPIO, United India Insurance 
Company   Limited,   Divisional   Office,   Gwalior   seeking 
information   pertaining   to   the   rules   under   which   the 
Regional   Chief   had   the   powers   to   retain   the   request 
for  transfer   application  under  Transfer  and Mobility 
Policy   for   Officers   along   with   grounds   on   which   the 
same   had   been   held   back   in   case   the   Regional   Chief 
was not empowered to do so.

2. The   CPIO   vide   his   order   dated   22   December   2009 
denied disclosure of information on the grounds that 
it was outside the scope of the Act.

3. The  applicant  preferred  appeal  dated  12 January 
2010   before   the   first   appellate   authority   who 
disposed   of   the   matter   vide   FAA   order   dated   15 
February   2010   vide   which   the   order   of   the   CPIO   was 
upheld   and   information   denied   under   section   2(f)   of 
the Act.

4. Being   aggrieved   and   not   being   satisfied   by   the 
above decisions the appellant moved the Commission in 
second   appeal.   The   matter   was   heard   today   through 
videoconferencing. Both parties were present as above 
and presented arguments.

Decision

5. After   hearing   both   parties   the   Commission 
directs   that   information   sought   by   the   appellant 
falls   well   within   the   scope   and   definition   of 
information as defined under section 2(f) of the Act. 
Accordingly   respondent   is   directed   to   provide   full 
and   complete   information   on   all   three   points   as 
sought   by   the   appellant   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. Dr. M.L. Gupta
Dy. Manager, 
United India Insurance Co. Ltd., 
Divisional Office, Gwalior. 

2. The Central Public Information Officer
United India Insurance Co. Ltd.,
Paryawas  Bhawan, Block­II, Floor­II, 
Regional Office, Bhopal

3. The Appellate Authority
United India Insurance Co. Ltd., 
24, Whites Road, 
Chennai­600014