Central Information Commission Judgements

Mr.Paresh M Vyas vs Insurance Division on 9 November, 2010

Central Information Commission
Mr.Paresh M Vyas vs Insurance Division on 9 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/A/2010/000472


Appellant                  :             Shri Paresh M.Vyas, Mehsana(through video conferencing)

Public Authority           :             Oriental Insurance Company Ltd, New Delhi
                                         (Mr.V.V.Mohalla- on behalf of FAA)

Date of Hearing            :             9 November 2010

Date of Decision               :          9 November 2010

Facts

:-

The applicant preferred RTI request dated 17/07/2008 before the CPIO, The
Oriental Insurance Company Limited, New Delhi and sought information through 6
points pertaining to employees from the administrative side moving towards the
marketing side as Development Officers from 01/01/1987 to 02/07/2008 — enclosed
herewith as Annexure A.

2. The CPIO vide his order of 27/08/2008 provided points wise information covering
previous eight years.

3. Not being satisfied the applicant preferred appeal dated 07/12/2008 before the
First Appellate Authority who disposed of the matter vide his order of 18/12/2008 by
providing additional information.

4. Not being satisfied by the above orders the applicant presented second appeal
before the Commission. The matter was heard today. Appellant was heard through video
conferencing. Respondent was present in person as above.

Decision

5. After hearing both parties the Commission directs as follows:

Points (i) – (iii): Commission notes that information for a period of eight years has
already been provided to the applicant. Respondent is directed to locate information for
the period prior to 2000 and if available provide the same to the appellant.

Point (iv): Respondent is directed to provide additional information if any along with
copy of the rules.

Point (v): Respondent is directed to provide additional information along with details.

Point (vi): Commission observes that the information sought is not clear. Appellant is
directed to provide clarification to the respondent who will then take action to provide the
information if available to the appellant as per the provisions of the RTI Act.

6. Action as above to be completed within four weeks of receipt of order.

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

(T.K.Mohapatra)
Under Secretary & Dy. Registrar
(Tel: 011-26105027)

Copy to:-

1. Shri Paresh M.Vyas,
Advocate & Labour Consultant, 44,
3rd Floor,
M.G.Shopping Centre,
Opp. to Ganapati Temple,
Raj Mahal Road,
Mehsana-324001.

2. The CPIO,
Oriental Insurance Co Ltd,
Oriental House,
A-25/27, Asaf Ali Road,
New Delhi-110002.

3. The Appellate Authority
Oriental Insurance Co Ltd,
Oriental House,
A-25/27, Asaf Ali Road,
New Delhi-110002.