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
Adjunct to Complaint: No. CIC/DS/C/2010/000580
Appellant : Shri Jaswant Singh, Pithoragarh(through video
conferencing)
Public Authority : Life Insurance Corporation of India, Mumbai
(Mr.Rao-CPIO, Mr.Rawat-AA,through video conferencing)
Date of Hearing : 10 November 2010
Date of Decision : 10 November 2010
Facts
:-
The applicant Shri Jaswant Singh sought information from the CPIO, LIC of India,
Mumbai vide his RTI application dated nil. Not receiving a response he preferred
complaint before the Commission against which notice was issued to the respondent to
show cause why penalty should not be imposed on the CPIO for not having acted as per
the provisions of the RTI Act while handling this request.
2. The matter was heard today through videoconferencing. Both parties were present
as above. Respondent stated that they had not received the RTI application. Appellant
stated that he had since the original RTI application addressed to the respondent at the
address of the Commission. Appellant was also not clear as to the nature of information
sought by him as his RTI application was rather vague.
Decision
3. Commission accepts the plea made by the respondent through written submissions
dated 26/10/2010 and drops proposed penalty proceedings.
4. Commission forwards the RTI application of the applicant and directs CPIO, LIC
of India, Haldwani, to provide the following information to the appellant:
(i) Recorded reasons for termination of the agency of the appellant along with
reasons for withholding commission due against the business done by the agency.
(ii) Provide a copy of the rules followed for termination of the agency of the
appellant.
(iii) Provide a copy of the investigation report prior to termination of the agency.
5. Above action is to be completed within 04 weeks of receipt of the order.
6. A perusal of the RTI application submitted by Shri Jaswant Singh shows that he
has used intemperate and inappropriate language which is not permissible. He is warned
not to make unsubstantiated serious allegations against public servants while exercising
his rights under the RTI Act. The CPIO is directed to ignore such portions in the RTI
letter of the appellant.
(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy
(T.K.Mohapatra)
Under Secretary & Dy. Registrar
(Tel: 011-26105027)
Copy to:-
1. Shri Jaswant Singh Jagvagi,
Tehsil Ward, DD Hat,
Janpad-Pithoragarh,
Uttarakhand.
2. The CPIO,
Life Insurance Corporation of India,
14th Floor,
Yogashema,
Jeevan Bima Marg,
Mumbai-420021.