Central Information Commission Judgements

Mr.C Pawan Sharma vs Insurance Division on 17 August, 2010

Central Information Commission
Mr.C Pawan Sharma vs Insurance Division on 17 August, 2010
                      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/Complaint: No. CIC/DS/A/2010/000066 


Appellant /Complainant                     :     Shri C.Pawan  Sharma, 
Sahibabad 
Public Authority                            :     National Insurance 
Co. Ltd.,N.Delhi
                                           ( Ms. Minaxi 
Shatadal,Manager, CPIO
                                           Sh.Amrit Singh, Regional 
Manager,AA)
Date of Hearing                             :     17/08/2010

Date of Decision                     :      17 /08/2010

Facts

:­ 

1.   The   appellant   Shri   C.   Pawan   Sharma   vide   his   RTI 
application dated 22.9.2009 sought information  from the CPIO, 
National   Insurance   Co.   Ltd.,   New   Delhi   regarding   copy   of 
letter   and   vouchers  in   respect   of   payment   made   on   behalf   of 
Rajnigandha   Flat   &   Shop   Owners   Welfare   Association   for 
providing services and maintenance etc. 

2. The   CPIO   vide   his   order   dated   3.11.2009     denied 
disclosure  citing  section  8(1)(b)(d) & (j), since  the matter 
was subjudice.

3. Failing   to   be   satisfied     by   the   above   response   the 
appellant   preferred   appeal   before   the   First   Appellate 
Authority dated 24.10.2009 which was not adjudicated upon.  

4. The appellant  approached the Commission in second appeal 
before the Commission. 

5. The   matter   was   heard   today.     Appellant   did   not   appear. 
Respondents were present as above. 

6. The   respondents     reiterated   that   information   sought   by 
Shri   Sharma     had   already   been   provided     to   him   vide   their 
letter   dated   16.9.2009   in   response   to   his   RTI   application 
dated 11.8.2009.   They further submitted that since the copy 
of the letter  / voucher vide which the payments was made was 
missing from the file, the details of payments were obtained 
from   the   Register   maintained   by  the  Establishment   Department 
and provided to the appellant. 

7. Respondents   further   submitted   that   Shri   Sharma   has   been 
asking   the   same   question   through   several   RTI   applications 
which   resulted in diverting scarce resources of the Company 
towards  unproductive efforts.  

 

Decision 

 8. The   Commission   is   satisfied   that   the   information   sought 
by the appellant has been provided to him and the matter is 
closed   with   the   directions   to   the   appellant   not   to   prefer 
vexacious  and frivolous  RTI application.

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

(T.K.Mohapatra)
Under  Secretary & Dy. Registrar

Copy to:­

1. Shri C.Pawan Sharma
G­111, Rajnigandha Apartments
 Sahibabad (UP)

2. Ms. Minaxi Shatadal
Manager, CPIO
National Insurance Co. Ltd.,
Jeevan Bharathi Tower­11, Level­IV,
New Delhi­110001

3. Sh. Amit Singh
Regional Manager, 
National Insurance Co. Ltd.,
Jeevan Bharathi Tower­11, Level­IV,
New Delhi­110001