Central Information Commission Judgements

Mr.A V Sagar vs Insurance Division on 1 November, 2010

Central Information Commission
Mr.A V Sagar vs Insurance Division on 1 November, 2010
                              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


                                       Appeal : No. CIC/DS/A/2010/001090
                                                                                                          Dated:-01/11/2010

Appellant                                               :         Shri A V Sagar, Kakinada

Public Authority                                         :        LIC of India, Hyderabad

                                                            ORDER

The Commission has received a petition from Shri A V Sagar, stating that his/her RTI-
application of 01/10/2009 filed with the CPIO, LIC of India, South Central Zonal Office, Jeevan
Bhagya Saifabad, Hyderabad-5000063, has not been responded to within the time limit prescribed
under the RTI-Act 2005.

2. Perused papers submitted by the appellant, it is observed that appellant’s RTI-request was replied to
by The CPIO, dated 15/10/2009.

3. The complainant preferred his/her first-appeal on 06/11/2009 before The Appellate Authority,
which has not been decided by AA.

4. In order to avoid multiple proceedings under section 19 and 18 of the RTI Act, viz appeals and
complaints, the matter is remitted to The Appellate Authority, with the following directions:

i. In case the first appeal dated 06/11/2009 has not been disposed of by AA, He should
dispose of the first appeal by passing a speaking order in the matter, within 2 weeks of
receipt of this order.

ii. In case AA has already disposed of the first-appeal, he should furnish a copy of his order
to the complainant with within 1week of receipt of this order.

iii. A copy of First Appellate Order will be endorsed to the Commission clearly indicating
the case number and reason for delay if any in providing information.

5. In case the complainant still feels aggrieved by the decision of AA, he/she shall be free to approach
the Commission in second appeal under section 19(3), along with complaint under section18, if
any, within the prescribed time limit.

6 The matter is closed with the above directions.

-sd-

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

(T. K. Mohapatra)
US & Dy. Registrar
Tele. No. 011-26105027
tk.mohapatra@nic.in

Copy to:-

1. Shri A V Sagar,
S 1, Saptagiri Enclave,
Rajeswari Nagar,
Kakinada-533003

2. The CPIO,
LIC of India,
South Central Zonal Office,
Jeevan Bhagya Saifabad,
Hyderabad-5000063

3. The Appellate Authority
LIC of India,
South Central Zonal Office,
Jeevan Bhagya Saifabad,
Hyderabad-5000063