Central Information Commission Judgements

Mr.Jasvant Singh Jagvagi vs Insurance Division on 19 October, 2010

Central Information Commission
Mr.Jasvant Singh Jagvagi vs Insurance Division on 19 October, 2010
                            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


                                Complaint: No. CIC/DS/C/2010/000580
                                                                                                    Dated:-19/10/2010

Complainant                                          :         Shri Jaswant Singh, Pithoragarh
Public Authority                                      :        LIC of India, Mumbai
                                                     ORDER

The Commission has received a petition from Shri Jaswant Singh, stating that his RTI-
application of NIL filed with the CPIO, LIC of India, I4th Floor,Yogakshema, J.B. Marg,
Mumbai Maharashtra 400021 has not been responded to within the time limit prescribed under the
RTI-Act 2005. A copy of his RTI-application is enclosed.

2. The Commission has decided to treat this petition as a complaint under Section 18 of the
RTI-Act, 2005, and hereby directs the Public Information Officer, to take action as mandated under
the RTI Act 2005.

3. Since the PIO has failed to respond to the RTI-application mentioned above in time, he/she
is, therefore, required to send his/her explanation in writing by 04/11/2010 to show cause as to
why a penalty of Rs.25,000/-for delay in supply of information may not be levied upon him/her.
He/she should also appear before this Commission on at National Informatics Centre 11th Floor,
New Administrative Building, Opposite Mantralaya, Mumbai (Contact Officer- Mr. Hussain
Ali, Sr. Technical Director & Contact Nos. : 022-22046934 / 22837339) on
10/11/2010 at 12:30 pm along with all the relevant files/documents.

4. For this hearing, he/she may bring along with him/her other officials whose assistance has
been sought for replying to the RTI-application.

5. In case the complainant receives the desired information he may also inform to the
Commission through Fax (Fax no. is given above). If the complainant does not receive the desired
information, in response to the present order of the Commission, he may also be present during the
hearing at NIC District Centre, Bachat Bhavan, Collectorate, Takana, Pithoragarh-262501
(Contact Officer- Mr. Gaurav Kumar, Technical Assistant & DIO & Contact Nos. : 05964-
224162 / 228017 on 10/11/2010 at 12:30 pm.

-sd-

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

(T. K. Mohapatra)
US & Dy. Registrar
Tele. No. 011-26105027
Copy to:-

1. Shri Jaswant Singh,
Tehsil Ward, DDHat,
Janpad-Pithoragarh,
Uttrakhand

2. The CPIO,
LIC of India,
I4th Floor,
Yogakshema, J.B. Marg,
Mumbai Maharashtra 400021