1
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/2009/000060
Appellant : Smt. Arti Bahuguna, Pauri Gharwal
Public Authority : The Oriental Insurance Co. Ltd., Delhi(through Shri S.P. Singh,
Manager, CPIO; & Shri V.V. Mohlla, Manager, for AA)
Date of Hearing : 07/06/2010
Date of Decision : 07/06/2010
Facts
:-
The appellant Smt. Arti Bahuguna vide her RTI application dated 14/05/2009 sought
information from CPIO, the Oriental Insurance Company Limited, New Delhi regarding the
circumstances surrounding the charge-sheeting of her husband Shri Vimal Bahuguna in the
case of vehicle accident claim by Shri Rajendra Singh Topal for vehicle No.UP 06/3233. She
sought information whether her husband was issued charge-sheet for close proximity or
antedating. She also sought information as to why the hearing of the above mentioned case is
held during the period when the gates of Badrinath and Kedarnath are opened.
2. The CPIO vide his reply dated 01/06/2009 informed that the RTI application have been
received on 21/05/2009 and that information would be provided to the appellant when it was
received from the concerned Department.
3. Not being satisfied by the CPIO’s order, the appellant preferred first appeal dated
18/06/2009 which was not adjudicated upon by the FAA.
4. The appellant has come before the Commission in second appeal.
5. The matter was heard today. Respondents were present. Appellant did not appear.
Respondents in their written submission has stated that CPIO had sent in reply to the appellant
on 22/07/2009 and FAA had adjudicated on the matter vide his order dated 23/07/2009.
Copies of both letters were submitted at the hearing.
DECISION
6. It is observed that in CPIO’s letter dated 22/07/2009, information has been provided
that the charges against Shri Bimal Bahuguna are in respect of antedating.
7. Information sought at point (2) was not clear to the CPIO. The Commission too has
not understood the nature of the information sought by the appellant through this point.
8. In respect of point (3), information has been denied being third party information.
9. The Commission is not satisfied with the denial of information in respect of point (3)
wherein the appellant had sought to know reasons for fixing hearings by the BO Shri V.K.
Garg and others only at the time of the opening of the gates of Lord Badrinath & Kedarnath.
2
10. Reasons, as available, for fixing the dates of hearing may be provide to the appellant
within 02 weeks of receipt of this order.
11. Delay in providing information, which had to be obtained from the other offices, has
been explained by the respondents, which is accepted.
12. With these directions, the matter is closed at the Commission’s end.
(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:
(Tarun Kumar)
Joint Secretary & Addl. Registrar
Copy to:-
1. Smt. Arti Bahuguna,
Near SP Office,
Pauri Gharwal.
2. The Central Public Information Officer,
Under RTI Act, 2005,
The Oriental Insurance Co. Ltd,
Regional Office: Thapar Plaza Building,
G. T. Road, Ghaziabad-201001.
3. The First Appellate Authority,
Under RTI Act, 2005,
The Oriental Insurance Co. Ltd,
Oreintal House, P.B. No. 7037, A-25/27,
Asaf Ali Road, New Delhi-110002.