Central Information Commission Judgements

Mr.Nagendra Lal Das vs Insurance Division on 26 October, 2010

Central Information Commission
Mr.Nagendra Lal Das vs Insurance Division on 26 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/2010/000456
                                                                                                          Dated:-22/10/2010

Complainant                                              :         Shri Nagendra Lal Das, Ramgarh

Public Authority                                          :        Insurance Ombudsman, Kolkata

                                                             ORDER

The Commission has received a petition from Shri Nagendra Lal Das, stating that his RTI-
application of 07/07/2009 filed with the CPIO, The Insurance Ombudsman, 29, Netaji Subhash
Road, 4th floor, Kolkata-70000, has not been responded to within the time limit prescribed under the
RTI-Act 2005. A copy of his RTI-application is enclosed.

2. In Case to avoid multiple proceeding under section 19 and 18 of the RTI Act, viz, appeals and
complaints, the matter is remitted to The CPIO with the following directions:

i. In case no reply has been given by CPIO to the complainant to his/her RTI request, The CPIO
should furnish a reply to the complainant within two weeks of receipt of this order.

ii. In case CPIO has already given reply to the complainant in the matter, he/she should furnish a copy
of his/her reply to the complainant within one week of receipt of this order

iii. CPIO should invariably indicate to the complainant the name and address of the 1st Appellate
Authority, before whom the complainant can file first appeal. If any,

iv. A copy of CPIO’s reply will be endorsed to the Commission clearly indicating the case number and
reason for delay if any in providing information.

3. In case the complaint is not satisfied with the reply received from CPIO, he/she, under section 19 (i)
of the RTI Act, may within the time prescribed file first-appeal before the AA.

4. On receipt of the first appeal from the petitioner as per the above directions, AA should dispose of
the appeal within the period stipulated in the RTI Act.

5. In case complainant 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 u/s 18, if any, within the
prescribed time limit.

6. The matter is closed with 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 Nagrendra Lal Das,
Kuju Colliery,
P O-Kuju, Dist-Ramgarh,
Jharkhand

2. The CPIO,
The Insurance Ombudsman,
29, Netaji Subhash Road,
4th floor, Kolkata-70000,