Central Information Commission Judgements

Mr.Swatantra Beer Singh vs Insurance Division on 7 February, 2011

Central Information Commission
Mr.Swatantra Beer Singh vs Insurance Division on 7 February, 2011
                   CENTRAL INFORMATION COMMISSION
                   Room No.296, II Floor, B Wing, August Kranti Bhawan,
                         Bhikaji Cama Place, New Delhi-110066.
                         Telefax:011-26180532 & 011-26107254
                                       website:cic.gov.in

                                                                     Date : February 07, 2011

                         Appeal No. : CIC/DS/A/2010/001632

Appellant                          :      Shri Swatantra Veer Singh, Firozabad (Uttar
Pradesh).
Public Authority           :       L.I.C. of India, Firozabad Branch (Uttar Pradesh).


                                           ORDER

The Commission has received an appeal petition, dated 10/05/2010 (Diary
No:45969/2010) from Shri Swatantra Veer Singh in respect of his/her RTI-application
on 23/02/2010 filed with the CPIO, Office of the Branch Manager, Life Insurance
Corporation of India, Branch – I, Rani Wala Compound, Firozabad (Uttar Pradesh).

2. On Perusal of the papers submitted by the appellant, it is observed that appellant’s RTI-

request was replied to by the CPIO, letter No.:NIL, dated 05/05/2010.

3. The Appellant preferred his/her first-appeal on 27/03/2010 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 remitted to the First Appellate Authority, with the
following directions:

i. In case the first appeal dated 04/04/2010 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.

Page 
1
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.

6 The matter is closed with the above directions.

(Smt. Deepak Sandhu)
Information Commissioner (DS)

Authenticated true copy:

(T. K. Mohapatra)
US & Dy. Registrar
Tele. No. 011-26105027
tk.mohapatra@nic.in

Copy to:-

1. Shri Swatantra Veer Singh
11 / 269, Arya Nagar,
Firozabad (Uttar Pradesh).

2. Central Public Information Officer

Page 
2
Office of the Branch Manager,
Life Insurance Corporation of India,
Branch – I, Rani Wala Compound,
Firozabad (Uttar Pradesh).

3. First Appellate Authority under RTI
Life Insurance Corporation of India,
Divisional Office,
Jeevan Prakash, Sanjay Palace,
Agra (Uttar Pradesh).

-:-

Page 
3