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/SM/A/2009/001142
Appellant /Complainant : Shri S.S.Jain, New Delhi
Public Authority : Life Insurance Corpn. Of India,
New Delhi ( Sh. B.C. Biswas,
Regional
Manager (CRM), CPIO, Smt. Chitra
Shankar, Secy.(Mktg.), AA, Sh.Ajay
Chhabra, Asstt .Secy )
Date of Hearing : 14 /06/2010
Date of Decision : 14 /06/2010
Facts
:
1. Vide his RTI request dated 1.12.2008 the appellant Shri S.S. Jain sought
information pertaining to property owned by LIC of India which are given out on rent or
lease basis in Northern Zone, New Delhi. The information sought by the appellant
was provided to him by the CPIO vide his order dated 20.12.2008.
2. Not being satisfied by the information provided copies of which were also not
attested, the appellant preferred first appeal dated 16.2.2009 before the FAA who
vide his order dated 13.3.2009 disposed of the matter and asked the appellant to
return the papers provided to him so that they could be attested. He also informed
that information provided to him pertained to properties under Zonal office, New Delhi
and he was free to seek information from CPIOs of the Divisional Offices under the
Northern Zone in respect of properties handled by them and for which information was
not available at Zonal Office, Delhi.
3. The appellant preferred second appeal before the Commission challenging the
above orders.
4. The matter was heard today. Both parties were present as above.
Decision
5. The appellant stated that the respondents have provided him with list of
tenants and lessees but they had not given the name of the building / property leased
out to them against the name of each tenant.
6. Respondents are directed to provide this information to the appellant within 3
weeks of the receipt of this order.
7. Appellant also desired to know whether the lease deed of the tenants were
continuing or had expired. Respondents are directed to indicate whether leased deed
has expired or is due for renewal in the said list.
8. Respondents stated that they had provided information to the appellant for
properties held under the charge of the Zonal office and 3 Divisional Offices. In
respect of the other 14 Divisional offices under the Zonal office, Delhi, Commission
directs respondents to forward the RTI application to the CPIOs of each Division who
may be directed by the Zonal office to provide the requested information to the
appellant individually on payment of prescribed fee. The appellant stated that he
would pay consolidated fee in respect of division at the Zonal headquarters which was
accepted by the respondents.
9. The above information to be provided and action to be completed by
respondents within 3 weeks of the receipt of this Commission’s order.
(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:
(Tarun Kumar)
Joint Secretary & Addl. Registrar
Copy to:
1. Shri S.S.Jain,
C3A/84B,Janakpuri,
New Delhi110058
2. Shri B.C.Biswas,
Regional Manager(CRM), CPIO,
Life Insurance Corpn. Of India,
CRM Department, Northern Zonal Office,
12th Floor, Jeevan Bharati Bldg.,
124, Connaught Circus,
New Delhi1110001.
3. The Appellate Authority,
Life Insurance Corpn. Of India,
CRM Department, Northern Zonal Office,
12th Floor, Jeevan Bharati Bldg.,
124, Connaught Circus,
New Delhi1110001.