1
Central Information Commission
Room No.307, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama
Place, New Delhi110066
Telefax:01126180532 & 01126107254 websitecic.gov.in
Appeal : No. CIC/DS/A/2011/000550
Appellant /Complainant : Shri Rakesh Tyagi, New
Delhi
Public Authority : National Insurance Co.
Ltd., N.Delhi
(Mrs.Meenakshi Shatadal,
CPIO, Sh.
R.K.Singhal, CPIO &
Sh.R.Mathur,AA)
Date of Hearing : 21 November 2011
Date of Decision : 21 November 2011
Facts
:
1. Appellant submitted RTI application dated 4
October 2010 before the CPIO, National Insurance
Company Limited, New Delhi to seek information
pertaining to car Insurance claims particularly in
respect of “Total Loss” and “Cash Loss” through six
points – enclosed herewith as Annexure A.
2. Vide CPIO order of 2 November 2010 point wise
information was provided to the appellant.
3. Appellant preferred appeal dated 12 November
2010 before the first appellate authority through
which he sought specific and clear information in
respect of points 4 and 6 of his application.
4. Not receiving a response, appellant preferred
second appeal before the Commission.
5. Matter was heard today. Both parties as above
were present in person and made submissions.
Decision notice
6. Having heard both parties, Commission directs as
follows:
Appeal : No. CIC/DS/A/2011/000550
2Point 4: respondent is directed to provide
definition of Cash Loss and Total Loss as per
their manual.
Point 6: appellant has clarified at the hearing
that the insured has died in the car accident
and wishes to have information regarding whether
the insurance company or the legal heirs are
obliged to sell the wreck of the car as per the
existing rules of the company. A copy of the
rules as applicable will be provided by the
respondent.
7. Information as above to be provided within two
weeks of receipt of order.
8. It is also noted that the CPIO has also signed
on the order of the first appellate authority which
is contrary to the provisions of the RTI Act.
Respondent CPIO is directed to be careful in adhering
to the provisions of the Act in future while
disposing of RTI applications.
(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:
(T. K. Mohapatra)
Dy. Secretary & Dy. Registrar
Tel. No. 01126105027
Copy to:
1. Shri Rakesh Tyagi
B113, Kalkaji
New Delhi110019
2. The CPIO
Deputy Manager
National Insurance Co. Ltd.,
Delhi Regional OfficeI,
Jeevan Bharti TowerII, LevelIV
124, Connaught Circus, N.Delhi
3. The Appellate Authority
Regional Manager
National Insurance Co. Ltd.,
Appeal : No. CIC/DS/A/2011/000550
3
Delhi Regional OfficeI,
Jeevan Bharti TowerII, LevelIV
124, Connaught Circus, N.Delhi
Appeal : No. CIC/DS/A/2011/000550