Central Information Commission Judgements

Mr.Vinod Kumar Upadhyay vs Insurance Division on 8 June, 2011

Central Information Commission
Mr.Vinod Kumar Upadhyay vs Insurance Division on 8 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/2010/001912 

 Appellant                   :         Sh. Vinod Kumar 
Upadhyay,Lucknow              
Public Authority              :     LIC of India, Lucknow
                              (Sh. J.L. Rajvanshi, PIO, Sh. 
A.K. Tripathi
                              APIO and Sh. N.H. Ansari, 
Br.Mgr. - 
                              Through videoconferencing)

Date of Hearing               :        08 June 2011   
Date of Decision              :         08 June 2011

Facts

:­ 

1. RTI application dated 22 June 2010 was preferred 
before   the   CPIO,   LIC   of   India,   Divisional   office, 
Lucknow – enclosed herewith as Annexure A.

2. Vide CPIO order dated 22 June 2010 disclosure of 
information was denied under section 8 (1) (j) of the 
Act.

3. Applicant   preferred   appeal   dated   3   July   2010 
before the first appellate authority.

4. Matter was decided vide FAA order dated 19 July 
2010 by upholding the order of the CPIO.

5. Appellant   preferred   second   appeal   before   the 
Commission.   Matter   was   heard   today   through 
videoconferencing.   Respondent   was   present   as   above 
and made submissions from Lucknow. Appellant did not 
appear. Respondent stated that the information sought 
by  the appellant  was  vague  and covered   a  very broad 
and   wide   range.   Therefore   the   first   appellate 
authority   had   written   to   him   twice   to   appear   before 
him so that the exact nature of information sought by 
him   could   be   ascertained.   However   the   appellant   had 
written   back   stating   that   it   was   not   mandatory   for 
Appeal : No. CIC/DS/A/2010/001912 

 
2

him   to   appear   before   the   respondent   as   per   the 
provisions   of   section   19   (5)   of   the   Act   and   he   had 
also   not   provided   any   clarification   regarding   the 
specific information sought by him.

Decision notice

6. After hearing the submissions of the respondent, 
Commission   is   satisfied   that   the   appellant   has   not 
been   specific   regarding   the   information   sought   by 
him. Accordingly the order of the CPIO is upheld. No 
further action is called for. Appeal is dismissed. 

 

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

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

Copy to:­

 1. Shri Vinod Kumar Upadhyay
D­2/338, Setor­D, LDA Colony
KanpurRoad, Lucknow

2. The CPIO
The LIC of India, Regional Office
Jeevan Bhawan, l3rd. Floor, 30 Hazratganj
Lucknow­226001

3. The Appellate Authority
The LIC of India, Regional Office
Jeevan Bhawan, l3rd. Floor, 30 Hazratganj
Lucknow­226001
 
 

   

Appeal : No. CIC/DS/A/2010/001912