Central Information Commission Judgements

Mr.Satish Kumar Yadav vs Insurance Division on 26 August, 2010

Central Information Commission
Mr.Satish Kumar Yadav vs Insurance Division on 26 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

            Adjunct to Appeal: No. CIC/DS/A/2009/000067


Appellant /Complainant               :     Shri  Satish Kumar Yadav, 
Faridabad 
Public Authority                       :   The New India Assurance Co. 
Ltd. Delhi/
                                     Mumbai ( Shri Surendra 
Bhatoa,Manager
                                     & CPIO - through video 
conferencing)  

Date of Hearing                       :    26 /08/2010

Date of Decision                     :     26/08/2010

Facts

:­ 

1. Following  the Commission’s  order of 7 June 2010 hearing 
in   respect   of   show   cause   notice   served   on   Shri   S.K.   Yadav, 
Chief Manager,  The New India Assurance Company Limited, head 
office   Mumbai   was   held   today.   Respondents   were   present   as 
above   and   submitted   that   the   matter   of   making   available 
details   of   ACR   to   the   appellant   as   requested   in   his   RTI 
application   of   13   April   2009   was   rejected   by   the   Personnel 
Department   of   their   head   office   on   the   ground   of 
confidentiality and this was communicated to the applicant.

2. However   when   respondent   received   notice   from   the 
Commission   on   the   basis   of   second   appeal   preferred   by   the 
applicant,   the   matter   was   re­examined   after   requesting   the 
appellant for a copy of the second appeal.

3. The   respondent   further   submitted   that   the   New   India 
Assurance   Company   has   arranged   training   programme   for   all 
CPIO’s  and First Appellate  Authorities  at Bangalore in March 
2010 where they learnt of the Commission s decisions allowing 
own marks as recorded in the ACR to be given to the employee 
and   the   same   was   provided   to   Shri   Satish   Kumar   Yadav. 
Respondents   stated   that   they   are   continuously   learning   and 
updating their understanding and knowledge of the RTI Act and 
had requested that penalty not be imposed upon them.

4. In the matter of delay of 21 days in respect of providing 
other information, respondents submitted that information was 
to   be   collected   by   the   regional   office   from   head   office   as 
well as from different sources within the office. This process 
took   some   time.   Meanwhile   respondent   wrote   three   letters   to 
the appellant dated 13th  April 2009, 6th May, 2009 and 18th May, 
2009 informing him of this position and requesting him to wait 
for the information. Respondent also drew the attention of the 
Commission  to  the  fact  that  the  RTI  request  received   on 13th 
April   2009   should   have   been   replied   to   by   18th   may   2009, 
allowing five additional days for transfer of request. However 
during   this   time   the   respondent   wrote   three   letters   to   the 
applicant   assuring   him   that   information   was   being   collected 
and would be dispatched soon thereby demonstrating their good 
intentions.

5. Finally   respondent   averred   that   following   the 
Commission’s order of 7 June 2010 appellant had been given two 
personal hearings  and complete  information  sought  by him was 
provided vide their letter of 16 June 2010.

Decision

6. The Commission accepts the explanation of the respondent 
as credible and drops the proposed penalty proceedings against 
them. 

 

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

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

Copy to:­

1. Shri Satish Kumar Yadav
F­1/12, Sector­10, DLF, 
Faridabad (Haryana)

2. ShriSurendra Bhatoa,
Manager & CPIO, 
The New India Assurance Co. Ltd.,
Delhi Regional Office­I, 
Level­5, Tower­II, Jeevan Bharati Bldg.,
Connaught Circus, New Delhi­110001

3. The Appellate Authority
The New India Assurance Co. Ltd.,
Head Office : New India Assurance Building,
67, M.G. Road, Fort, 
Mumbai­400001.