CENTRAL INFORMATION COMMISSION
...
F.No. CIC/AT/A/2008/00979
Dated, the 31st December, 2008
Appellant : Mrs. Seetha Sampath Kumar
Respondents : United India Insurance Co. Ltd.
This matter came up for hearing on 24.12.2008 in response to Commission’s notice
dated 17.11.2008. Respondents were present through Shri P N Balasubramanian, Regional
Manager, while the appellant was represented by her counsel, Shri R. Azhagumani.
2. Upon hearing the parties and on perusing the records, it is noticed that barring the
item 2 (ii) of appellant’s RTI-application dated 05.01.2008, CPIO through his
communication dated 12.03.2008 had adequately replied to all the appellant’s queries in
his RTI-application dated 05.01.2008.
3. On consideration of all aspects of the matter, it is felt that item 2(ii) of appellant’s
RTI-application is required to be answered more specifically. The CPIO is, therefore,
directed that he shall, within 2 weeks of the receipt of this order, transmit a fresh reply to
the appellant corresponding to item 2(ii) of his RTI-application dated 05.01.2008.
4. Appeal is disposed of with these directions.
5. Copy of this order be sent to the parties.
(A.N. TIWARI)
Information Commissioner
Authenticated by
(D.C. SINGH)
Assistant Registrar
Page 1 of 1