1
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/2010/001657
Appellant /Complainant : Sh. M. Koti Nagaiah,
Vijayawada
Public Authority : The New India Assurance
Co. Ltd.,Mumbai
/Visakhapatnam
( Smt.Rajeshwari,CPIO
& Sh.Vinay Batra,AA - through
video
Conferencing)
Date of Hearing : 28 March 2011
Date of Decision : 28 March 2011
Facts
:
1. applicant preferred RTI application dated 8
February 2010 before the CPIO, The New India
Assurance Company Limited, Visakhapatnam seeking
information pertaining to rules governing employees
of the Company for obtaining prior sanction from
competent authority while acquiring in movable
properties in his own name /family members, movable
properties costing more than Rs. 25,000 and while
lending/depositing money to any person/Banks and
regarding adherence of these rules by other employees
of the Company – enclosed herewith as Annexure A.
2. The CPIO vide his order dated 15 March 2010
provided part information that did not satisfy the
appellant who preferred appeal dated 4 May 2010
before the first appellate authority. The matter was
disposed of vide FAA order dated 17 May 2010 by
upholding the CPIO’s order.
3. Being aggrieved and not being satisfied by the
above orders, the appellant preferred second appeal
before the Commission. The matter was heard today
through videoconferencing. Both parties were present
as above and presented arguments. Appellant clarified
to the respondent that information sought by him
Appeal : No. CIC/DS/A/2010/001657
2
pertained to the Regional Office Visakhapatnam and
that he would be satisfied if information pertaining
to compliance of the above rules was provided to him
in respect of any two officers from each of the 12
Divisional Offices and the Administrative Officer in
charge of Personnel Department for the period 1994 –
2004.
Decision notice
4. After hearing both sides the Commission directs
respondent to provide information as above – without
providing the names of the third parties to the
appellant within eight weeks of receipt of the order.
Respondent is not required to provide copies of the
property returns etc submitted by the employees to
the respondent.
(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:
(T. K. Mohapatra)
Under Secretary & Dy. Registrar
Tel No. 01126105027
Copy to:
1. Shri M.Koti Nagaiah
Advocate, Door No. 41727A
Varma Gari Street, Near Andhra Bank
Krishna Lanka, Vijaywada13.
2. The CPIO
The New India Assurance Co. Ltd.,
Visakhapatnam RO(620000),
3rd & 4th Floor, Pavan Paradise
471012, Second Lane, Dwarka Nagar
Visakhapatnam=530016
3. The Appellate Authority
The New India Assurance Co. Ltd.,
Appeal : No. CIC/DS/A/2010/001657
3
Regd.& HO, The New India Assurance Bldg.,
87, M.G. Road, Fort, Mumbai400001
Appeal : No. CIC/DS/A/2010/001657