Central Information Commission Judgements

Mr.Sushil Kumar Srivastava vs Insurance Division on 1 June, 2011

Central Information Commission
Mr.Sushil Kumar Srivastava vs Insurance Division on 1 June, 2011
                                  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/2010/001937 

 Appellant               :    Sh. Sushil 
KumarSrivastava, Kanpur      
Public Authority              :         The New India Assurance 
Co. Ltd., Kanpur
                              (Shri P.K. Jaiswal, CPIO and 
Sh.Inderjit 
                              Singh, FAA - through 
videoonferening)

Date of Hearing               :          01 June 2011

Date of Decision              :         01 June 2011

Facts

:­ 

1. Shri   SK   Srivastav   sought   information   pertaining 
to   training   imparted   to   employees   Of   the   New   India 
Assurance   Company   Limited,   Regional   office,   Kanpur 
pertaining   to   introduction   of   Corporate   IT   Security 
Policy and Corporate e­mail policy by preferring RTI 
application dated 6 July 2010 before the CPIO.

2. The CPIO, vide order dated 26 July 2010 provided 
information   that   guidelines   pertaining   to   the   above 
mentioned policy  in the shape of Do’s and Don’ts had 
been circulated to all the operating offices.

3. Appellant   preferred   appeal   dated   27   July   2010 
before   the   first   appellate   authority.   Matter   was 
decided   vide   FAA   order   dated   23   August   2010   by 
upholding the order of the CPIO.

4. Not   being   satisfied   by   the   above   orders   the 
appellant   preferred   second   appeal   before   the 
Commission.   Matter   was   heard   today   through 
videoconferencing.   Both   parties   were   present   at 
Kanpur   and   made   submissions.   Respondent   stated   that 
they   had     provided   the   appellant   with   information 
that   no   training   had   been   imparted   to   the   employees 
Appeal : No. CIC/DS/A/2010/001937 

 
2

vide   their   letter   dated   14   October   2010   in   response 
to another RTI application dated 8 July 2010.

Decision notice

5. After   hearing   both   parties,   the   Commission   is 
satisfied that full and complete information has been 
provided to the appellant even though in response to 
another subsequent RTI application. Commission closes 
the  case  with directive  to  the appellant  to be  more 
careful   while   responding   to   RTI   applications   since 
CPIO and first appellate authority had provided vague 
and   incomplete   information   to   the   appellant   in 
response   to   his   RTI   application.   They   are   warned   to 
take   adequate   care   to   provide   precise,   complete   and 
specific information to appellants in response to RTI 
applications in future. 

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

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

Copy to:­

1. Shri Sushil Kumar Srivasava
15/60, Green House, Civil Lines
Kanpur

2. The CPIO
The new India Assurance Co. Ltd.,
Regional Office,  
15/60, Green House, Civil Lines
Kanpur­420000

3. The Appellate Authority
The new India Assurance Co. Ltd.,
Regional Office,  
15/60, Green House, Civil Lines
Kanpur­420000
 
Appeal : No. CIC/DS/A/2010/001937 

 
3

 

   

Appeal : No. CIC/DS/A/2010/001937