Central Information Commission Judgements

Mr.Charanjeet Singh vs Insurance Division on 20 July, 2011

Central Information Commission
Mr.Charanjeet Singh vs Insurance Division on 20 July, 2011
                     CENTRAL INFORMATION COMMISSION
                   Room No.296, II Floor, B Wing, August Kranti Bhawan,
                         Bhikaji Cama Place, New Delhi-110066.
                           Telefax : 011-26180532 / 26107254.
                                    Website : cic.gov.in

                                                                         Date : July 20, 2011

                        Complaint No. : CIC/DS/C/2011/000998

Complainant                 :      Shri Charanjit Singh Bhatia, Rohini (Delhi).
Public Authority            :      Insurance Ombudsman Office, Chandigarh.


                                           ORDER

The Commission has received a petition, dated 24/01/2011 (Diary No.:110145/2011)
from Shri Charanjit Singh Bhatia, Rohini (Delhi) stating that his/her RTI-application of
dated 27/11/2010 filed with the CPIO, Office of the Insurance Ombudsman, SCO 101-
103, Batra Building, 2nd Floor, Sector 17-D, Chandigarh-160017 has not been replied by
the CPIO (copy of the RTI Application enclosed).

2. The matter is remanded back to the CPIO with the following directions:

i. In case, no reply has been given by CPIO to the complainant to his/her RTI request,
the CPIO should furnish a reply to the complainant within two weeks of receipt of
this order.

ii. In case, CPIO has already given reply to the complainant in the matter, he/she
should furnish a copy of his/her reply to the complainant within one week of receipt
of this order.

iii. CPIO should invariably indicate to the complainant the name and address of
the 1st Appellate Authority, before whom the complainant can file first appeal, if any.
A copy of CPIO’s reply will be endorsed to the Commission clearly indicating the
case number and reason for delay, if any, in providing information.

Page 
1

3. The CPIO is also directed to show cause as to why a penalty should not be imposed
on him for not providing the information within the stipulated time frame mentioned
under section 20 of the RTI Act, 2005.

4. In case the complainant is not satisfied with the reply received from the CPIO, he/she,
under section 19(i) of the RTI Act, may file first-appeal before the FAA within the
time prescribed under the RTI Act.

5. On receipt of the first appeal from the petitioner as per the above directions, FAA
should dispose of the appeal within the period stipulated in the RTI Act.

6. In case complainant still feels aggrieved by the decision of FAA, he/she shall be free
to approach the Commission in second appeal under section 19(3), along with
complaint u/s 18, if any, within the prescribed time limit.

7. The replies / comments of the CPIO should be reached in the Commission within ten
(10) working days from the date of issue of this notice.

(Smt. Deepak Sandhu)
Information Commissioner (DS)

Authenticated true copy:

(T. K. Mohapatra)
U.S. & Dy. Registrar
tk.mohapatra@nic.in

Copy to :-

1. Shri Charanjit Singh Bhatia
B-256, Farmer Apartments,
Sector-13, Rohini,
Delhi-110085.

Contact No. : 98919 66073 / 011-2756 3163.

2. Central Public Information Officer
Office of the Insurance Ombudsman,

Page 
2
SCO 101-103, Batra Building,

2nd Floor, Sector 17-D,

Chandigarh-160017.

-:-

Page 
3