Central Information Commission Judgements

Mr.Krishna Kumar Pandit vs Insurance Division on 23 November, 2010

Central Information Commission
Mr.Krishna Kumar Pandit vs Insurance Division on 23 November, 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


                                       Appeal : No. CIC/DS/C/2010/000125
                                                                                                          Dated:-23/11/2010

Appellant                                               :         Shri Krishan Kumar Pandit, Bhagalpur

Public Authority                                         :        LIC of India, Bhagalpur

                                                            ORDER

The Commission has received a petition dated 16/06/2009 from Shri Krishan Kumar Pandit
in respect of his/her RTI-application on 06/03/2009 filed with the CPIO, LIC of India, Bhagalpur
Division office, Ziro Mile, Bhagalpur, Bihar.

2. On Perusal of the papers submitted by the appellant, it is observed that appellant’s RTI-request was
replied to by The CPIO, dated 13/04/2009.

3. The Appellant preferred his/her first-appeal on 13/05/2009 before The Appellate Authority, which
has not been decided by AA. (Copy of First Appeal is enclosed)

4. 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 Appellate Authority, with the following directions:

i. In case the first appeal has not been disposed of by AA, He should dispose of the first
appeal by passing a speaking order in the matter, within 2 weeks of receipt of this order.

ii. In case AA has already disposed of the first-appeal, he should furnish a copy of his order
to the Appellant with within 1week of receipt of this order.

iii. A copy of First Appellate Order will be endorsed to the Commission clearly indicating
the case number and reason for delay if any in providing information.

5. In case the Appellant still feels aggrieved by the decision of AA, he/she shall be free to approach
the Commission in second appeal under section 19(3), along with complaint under section18, if
any, within the prescribed time limit.

6 The matter is closed with the above directions.

-sd-

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

(T. K. Mohapatra)
US & Dy. Registrar
Tele. No. 011-26105027
tk.mohapatra@nic.in

Copy to:-

1. Shri Krishan Kumar Pandit,
S/o Late Shri Mohan Pandit,
Ramdas Gupta Lane, Kumhar Toli,
Ramsar, Bhagalpur-Bihar

2. The CPIO,
LIC of India,
Bhagalpur Division office,
Ziro Mile, Bhagalpur,
Bihar.

3. The Appellate Authority,
LIC of India,
Bhagalpur Division office,
Ziro Mile, Bhagalpur,
Bihar