Central Information Commission Judgements

Mr.Deepti S Singh vs Insurance Division on 23 May, 2011

Central Information Commission
Mr.Deepti S Singh vs Insurance Division on 23 May, 2011
                   CENTRAL INFORMATION COMMISSION
                  Room No.-307, 2nd Floor, B-Wing, August Kranti Bhawan
                         Bhikaji Cama Place, New Delhi-110066.
                         Telefax:011-26180532 & 011-26107254
                                   Website : cic.gov.in

                                                                      Date : May 23, 2011

                       Complaint No. : CIC/DS/C/2011/000342


Complainant                  :      Mrs. Deepti S. S., Mumbai (Maharashtra).
Public Authority             :      Insurance Regulatory and Development Authority,
                                    Hyderabad (Andhra Pradesh).


                                          ORDER

The Commission has received a complaint petition, dated 31/12/2010 (Diary
No.:2298/2011) from Mrs. Deepti S. S., in respect of his/her RTI-application on 25/08/2010
filed with the CPIO, Insurance Regulatory and Development Authority, Parishram
Bhavan, 3rd Floor, Basheer Bagh, Hyderabad-500004 (Andhra Pradesh) (A Copy of RTI
application is enclosed). Thereafter, the petitioner filed 1st Appeal before the First
Appellate Authority of Public Authority. From the perusal of documents on record, it is
seen that the same has not been adjudicated upon by the First Appellate Authority.

2. 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 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
st
the 1 Appellate Authority, before whom the complainant can file first appeal, if any.

Page 
1
iv. 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.

3. 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.

4. 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.

5. 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.

(Smt. Deepak Sandhu)
Information Commissioner (DS)

Authenticated true copy:

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

Copy to :-

1. Mrs. Deepti S. S.

7 / 64, Sewa Samiti Nagar,
S. S. CHS. Ltd., Sion (E),
Mumbai-400037 (Maharashtra).
Contact No. : 096991 17272.

2. Central Public Information Officer
Insurance Regulatory and Development Authority,

Parishram Bhavan,

Page 
2
3rd Floor, Basheer Bagh,

Hyderabad-500004 (Andhra Pradesh).

-:-

Page 
3