Central Information Commission Judgements

Mr.Pradip Narayan Shrivastva vs Insurance Division on 28 March, 2011

Central Information Commission
Mr.Pradip Narayan Shrivastva vs Insurance Division on 28 March, 2011
              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/2010/001692 

 Appellant /Complainant        :       Sh. Pradip Narayan 
Shrivastava, Kanpur
Public Authority               :      The New India Assurance 
Co.Ltd.,Mumbai
                                (Sh. Vinay Batra, Manager, 
HO, CPIO­
                               Through videoconferencing)

Date of Hearing                :      28 March 2011
      
Date of Decision               :      28 March 2011
Facts:­ 

1.    RTI application dated 2 March 2010 was preferred 
by   the   appellant   before   the   CPIO,   the   New   India 
Assurance Company Limited, Mumbai  - enclosed herewith 
as Annexure A.

2.    CPIO vide his order dated 22 April 2010 informed 
that the matter pertained to  2000, 2001 and 2003 and 
that these records being very old were not available 
and therefore information could not be provided.

3.    Appellant   preferred   appeal   dated   24   May   2010 
before   the   first   appellate   authority.   Matter   was 
disposed   of   vide   FAA   order   dated   14   June   2010   vide 
which CPIO is directed to provide information within 
15 days of receipt of the order. Appellant preferred 
second appeal before the Commission. Matter was heard 
today   through   videoconferencing.   Both   parties   were 
present as above and made submissions.

                        Decision notice
 4.   It   was   brought   to   the   Commission's   attention 
that   identical   matter   addressed   through   RTI 
application dated 7 January 2010 by the appellant had 
already been disposed of by Commission's order dated 
3 March  2011.  Respondent   stated  that  he had not  yet 
received the order. Respondent is directed to peruse 
the  order  on the  website  of the  Commission  and  take 
action   accordingly.   Appellant   stated   that   if   the 
respondent   furnished   information   as   per   Commission's 
order quoted above he would be satisfied.

5.   Respondent   is   directed   to   take   action   as   above 
within two weeks of receipt of the order. 

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


(T. K. Mohapatra)
Under Secretary & Dy. Registrar
Tel No. 011­26105027

Copy to:­

1.    Sh. Pradip Narayan Shrivastava
     124/123, C­Block, Govind Nagar
     Kanpur­208006

2.   The CPIO
     The New India Assurance Co. Ltd.,
     Head Office, New India Assurance Bldg.,
     87, M.G. Road, Mumbai­400001
.

3. The Appellate Authority
Head Office, New India Assurance Bldg.,
87, M.G. Road, Mumbai­400001.