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
Complaint: No. CIC/DS/C/2010/000431
Dated:-28/09/2010
Complainant : Smt. Vimla Suman, Hardoi
Public Authority : National Insurance Co. Ltd, Shahjahanpur
ORDER
The Commission has received a petition from Smt. Vimla Suman, stating that her RTI-
application of NIL filed with the CPIO, National Insurance Co. Ltd, Divisional Office, Sadar
Bazar, Shahjahanpur, has been replied by the CPIO vide letter dated 17/11/2009.
2. On perusing the papers submitted by the complaint, it is observed that she has not availed
the first-appellate channel u/s 19(1) of the RTI Act and has approached the Commission directly.
3. In view of above, the complainant is advised to file her first-appeal before the Appellate
Authority, under section 19(1) of the RTI Act within four weeks of the receipt of this order. The
Appellate Authority to take action as mandated under the RTI-Act, 2005 with a speaking order in
the matter.
4. In case the complainant still feels dissatisfied with the decision of AA, then she can
approach the Commission in second-appeal in prescribed format, along with complaint, if any.
5. The matter is closed at Commission’s end.
-sd-
(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:
(T. K. Mohapatra)
US & Dy. Registrar
Copy to:-
1. Smt. Vimla Suman,
W/o Shri Chetram Suman,
D-49, Awas Vikas Colony,
Hardoi
2. The CPIO,
National Insurance Co. Ltd,
Divisional Office,
Sadar Bazar, Shahjahanpur