Central Information Commission Judgements

Mr.G L Jain vs Insurance Division on 18 May, 2010

Central Information Commission
Mr.G L Jain vs Insurance Division on 18 May, 2010
                                                    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/2009/000010

Appellant                :      Shri G.L. Jain, Mumbai (through video conferencing)
Public Authority         :      LIC of India, New Delhi(through Shri B.C. Biswas,
                                Regional Manager (CRM)/CPIO, Shri Sachindra Sharma,
                                Regional Manager(Legal)/AA; & Shri Gagan Dua, AAO(RTI))

Date of Hearing          :      29/03/2010

Date of Decision         :      29/03/2010

Facts

:-

The appellant Shri G.L. Jain, vide his RTI application of 09/02/2009, addressed to CPIO,
LIC in Delhi, sought information through 10 points pertaining to preservation of files/other
records/original documentary evidence which were part of judicial proceedings, and other related
matters particularly what action is taken by LIC against those officers who are responsible for
destroying records/original evidence during pendency of litigation.

2. The CPIO provided answers to points 1&2 as at Annexure A enclosed herewith. He
denied information on points 3 to 9 on the grounds that the nature of query does not qualify as
information as defined u/s 2(f) of the RTI Act. In respect of point 10, the CPIO described it as
vague and, therefore, did not provide information.

3. Being dissatisfied and aggrieved by the decision of the CPIO, the appellant went in first
appeal on 20/04/2009 which was disposed of vide first Appellate Authority order dated 14/05/2009
which upheld the decision of the CPIO.

4. The matter was heard today. The appellant was present through video conferencing.
The respondents were present as above. Both sides presented their arguments in support of their
positions. The respondents stated that the questions asked were sweeping and general in nature
and no specific case had been brought to their attention.

5. The appellant provided details of a case at LIC, Jodhpur Office at the hearing.

6. The respondents asked for details from the appellant and committed to investigate the
matter on receiving specific information from the appellant.

DECISION

7. The Commission upholds the decision of the CPIO and first Appellate Authority and
directs, that, in case the appellant desires, he can make a fresh RTI application pertaining to the
specific case referred to by him at the hearing.

2

8. The matter is accordingly closed at the Commission’s end.

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

(Tarun Kumar)
Joint Secretary & Addl. Registrar

Copy to:-

1. Shri G.L. Jain,
Flat No,-11, 3rd Floor, Bldg. No. K-2,
A Wing, Jesal Park, Bhayander (East),
Mumbai-401105.

2. The CPIO Under RTI Act, 2005,
LIC of India, CRM Department,
Northern Zonal Office:

12th Floor, Jeevan Bharati Bldg.,
124, Connaught Place, New Delhi-110001.

3. The Appellate Authority,
LIC of India, CRM Department,
Northern Zonal Office:

12th Floor, Jeevan Bharati Bldg.,
124, Connaught Place, New Delhi-110001.