Central Information Commission Judgements

Mr.Gyanendra Kumar Srivastava vs Insurance Division on 7 December, 2010

Central Information Commission
Mr.Gyanendra Kumar Srivastava vs Insurance Division on 7 December, 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  : No. CIC/DS/A/2010/000000685


Appellant /Complainant          :       Sh.Gyanendra Kumar 
Srivastava,Lucknow
Public Authority                :       Life Insurance Corpn. Of India, 
Lucknow
                                        (Shri J.L. Raghuvanshi, CPIO - through 
                                        Videoconferencing)  

Date of Hearing                 :        7/12/2010
Date of Decision                :        7/12/2010 

Facts

:­ 

1. Vide   RTI   application   dated   17   July   2009   the   applicant   sought 
information   from   the   CPIO,   LIC   of   India,   Divisional   Office,   Lucknow 
pertaining to issue of show cause notice dated 14 October 2006 to him 
through seven points – enclosed herewith as Annexure A.

2. The CPIO vide his order of 13 August 2009 provided point wise 
information   which   failed   to   satisfy   the   appellant   who   preferred   appeal 
dated 31 August 2009 before the first appellate authority. The applicant 
also complained that his RTI application was in Hindi and that it was wrong 
on the part of the CPIO to have provided him a response in English.

3. Accordingly,   the   first   appellate   authority   provided   point   wise 
information vide his order of 29 September 2009 in Hindi which also did 
not   satisfy   the   appellant   who   preferred   second   appeal   before   the 
Commission.

4. The   matter   was   heard   today   through   videoconferencing.   Both 
parties  were  present  as  above.  Appellant  stated  that  he   had  not  been 
provided  a   copy  of   the   show  cause  notice  dated  14   October  2006  as 
requested under   Point 1 of his RTI request. He also sought to have file 
notings based on which the respondent had come to the conclusion that 
the   appellant   had   full   knowledge   of   the   disease   of   the   insured. 
Furthermore appellant sought to have copies of the sections quoted in the 
letter which was listed under  Point 3 of his application.

Decision

5. Keeping in view the averments of the appellant and the respondent 
the Commission directs respondent to provide document as sought under 
Point 1 of the RTI application. Respondent is also directed to provide a 
photocopy of the notings based on which the respondent has arrived at the 
conclusion that the appellant had full knowledge of the disease suffered by 
the insured and also provide him with a copy of the rules referred to at 
Point 3.

6. Above information to be provided within two weeks of receipt of the 
order.   

  

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

(T. K. Mohapatra)
Under Secretary & Dy. Registrar
Tel No. 011­26105027

Copy to:­

1. Shri Gyanendra Kumar Srivastava
83­B, V.G.Colony, 
Langraphatak
Alambagh, Lucknow (UP)
 

2. The CPIO
Life Insurance Corpn. Of India, 
Divisional Office, Jeevan Prakash, 
Hazaratganj,
Lucknow­226001 (UP)

3. The Appellate Authority,  
Life Insurance Corpn. Of India, 
Divisional Office, Jeevan Prakash, 
Hazaratganj, Lucknow­226001 (UP)