Central Information Commission Judgements

Mr.Sajjankumar R Aggarwal vs Insurance Division on 18 August, 2011

Central Information Commission
Mr.Sajjankumar R Aggarwal vs Insurance Division on 18 August, 2011
               CENTRAL INFORMATION COMMISSION
                Room No.-307, 2nd Floor, B-Wing, August Kranti Bhawan
                      Bhikaji Cama Place, New Delhi-110066.
                               Telefax:011-26180532
                                   website:cic.gov.in

                                                                Date : 18.08.2011

                         Appeal No. : CIC/DS/A/2011/000392


Appellant            :      Shri Sajjankumar R. Agrawal, Ahmedabad
Public Authority     :      National Insurance Co. Ltd., Ahmedabad


                                       ORDER

The Commission has received an appeal petition, dated 13.12.2010(Diary
No:89142) from Shri Sajjankumar R. Agrawal, Ahmedabad in respect of
his/her RTI-application dated 22.10.2010 filed with the CPIO, National
Insurance Co. Ltd., Divisional Office, Ahmedabad.

2. On Perusal of the papers submitted by the appellant, it is observed that appellant’s
RTI-request was replied to by the CPIO/ Assistant Manager, Ahmedabad
Divisional Office, National Insurance Co. Ltd. vide letter No. 300100/2010-11
dated 08.11.2010 .

3. The Appellant preferred his/her first-appeal dated Nil before the First Appellate
Authority, which has not been decided by FAA (Copy of First Appeal is
enclosed).

4. In order to avoid multiple proceedings under section 19 and 18 of the RTI Act,
viz. appeals and complaints, the matter is remanded back to the First Appellate
Authority, with the following directions:
i. In case, the first appeal dated 9.9.2010 has not been disposed of by FAA,
he should dispose of the first appeal by passing a speaking order in the
matter, within 2 weeks of receipt of this order.
ii. In case, FAA has already disposed of the first-appeal, he should furnish
a copy of his order to the Appellant within one (1) week of receipt of
this order.

iii. A copy of First Appellate Authority order will be endorsed to the
Commission clearly indicating the case number and reason for delay, if
any, in providing information.

5. In case, the Appellant still feels aggrieved by the decision of FAA, he/she shall be free to
approach the Commission in second appeal under section 19(3), along with
complaint under section18, if any, within the prescribed time limit.

(Smt. Deepak Sandhu)
Information Commissioner (DS)

Authenticated true copy:

(T. K. Mohapatra)
US & Dy. Registrar

Copy to:-

1. Shri Sajjankumar R. Agrawal,
D-53, Satellite Apartment,
Jodhpur Char Rasta
Satellite Road
Ahmedabad

2. Central Public Information Officer
(Under RTI Act.)
National Insurance Co. Ltd., Ahmedabad
Divisional Office
Jaswant Chambers, Lal Darwaja,
Near Rupali Cinema
Ahmedabad-380001

1. First Appellate Authority (under RTI Act)
National Insurance Co. Ltd.,
Regional Office
Hashubhai Chambers Near Townhall, Ellis
Bridge, Ahmedabad-380006