Central Information Commission Judgements

Mr.Pawan Sharma vs Insurance Division on 17 August, 2010

Central Information Commission
Mr.Pawan Sharma vs Insurance Division on 17 August, 2010
                    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/Complaint: No. CIC/DS/A/2010/000067 


Appellant /Complainant                  :     Shri C.Pawan  Sharma, 
Sahibabad 
Public Authority                         :     National Insurance 
Co. Ltd.,N.Delhi
                                        ( Ms. Minaxi 
Shatadal,Manager, CPIO
                                        Sh.Amrit Singh, Regional 
Manager,AA)
Date of Hearing                          :     17/08/2010

Date of Decision                   :     17 /08/2010


Facts

:­ 

1.   Shri   C.Pawan   Sharma   vide   his   RTI   application   dated 
28.8.2009 sought information from the CPIO, National Insurance 
Co. Ltd., New Delhi vide 4 questions as follows :­

i) Was   Mr.   B.K.   Sharma   was   authorized   by   us   to 
participate   in   the   executive   election   of   general 
assembly   of   Rajnigandha   Flat   &  Shop   Owners   Welfare 
Association,   Sahibabad,   Ghaiabad   to   be   held   on 
13.11.2005, 

ii) Was he present that election 

iii) Was he elected in the executive committee and did he 
accepted it,  & 

iv) Relevant and vital evidence  to prove that Sh. B.K. 

Sharma was present in the election, was  elected and 
the report given by him was correct. 

2. The   CPIO   vide   his   reply   dated   1.10.2009   informed   the 
appellant that Shri B.K. Sharma was authorized by the Company 
and was present at the meeting as the Company representative 
only.  Consequently answers to points 3 & 4 are covered. 

3. Being   aggrieved   and   not   being   satisfied   Shri   Sharma 
preferred   appeal   before   the   FAA   which   was   not   adjudicated 
upon. 

4. Being aggrieved and not being  satisfied Shri Sharma has 
preferred second appeal before the Commission. 

5. The   matter   was   heard   today.     Appellant   did   not   present 
himself.  Respondents were present as above. 

6. Respondents stated that the First Appeal was not received 
by   them   and   became   aware   of   it   only     after   receiving 
Commission’s notice.  They stated that the appellant  has not 
sought   information   through   his   First   Appeal   but   has   only 
expressed   his   disagreement   with   the   information   provided   by 
the CPIO. 

Decision 

7. The Commission is satisfied that full and complete 
information has been provided to the appellant.  No further 
action is warranted. 

 

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

(T.K.Mohapatra)
Under  Secretary & Dy. Registrar

Copy to:­

1. Shri C.Pawan Sharma
G­111, Rajnigandha Apartments
 Sahibabad (UP)

2. Ms. Minaxi Shatadal
Manager, CPIO
National Insurance Co. Ltd.,
Jeevan Bharathi Tower­11, Level­IV,
New Delhi­110001

3. Sh. Amit Singh
Regional Manager, 
National Insurance Co. Ltd.,
Jeevan Bharathi Tower­11, Level­IV,
New Delhi­110001