Central Information Commission Judgements

Ms.Tani Kapoor vs Ministry Of Commerce And Industry on 10 August, 2011

Central Information Commission
Ms.Tani Kapoor vs Ministry Of Commerce And Industry on 10 August, 2011
                            Central Information Commission
                              2nd Floor, Room No. 305 B-Wing,
                                    August Kranti Bhawan
                                     Bhikaji Kama Place
                                          New Delhi
                                                                   Case No. CIC/SS/A/2011/000735

        Name of Appellant                       :       Ms. Tani Kapoor
                                                              (The Appellant was present)



        Name of Respondent                      :       Export Guarantee Corporation of India Ltd.
                                                        Udyog Vihar, Gurgaon
                                                        (Represented by Sh. P.L. Thakur, 
                                                        DGM&RM, Sh. Suneel Kumar, Asst. 
                                                        Manager, Sh. I. N. Jha, AGM & Sh. R. 
                                                        Mhalingam, CPIO & GM)


        The matter was heard on                 :       4.08.2011


                                                    ORDER

 

  The RTI application dated 17.12.2010 filed by Ms. Tani Kapoor, is concerning the 
rejection   of   her   claim   by   the   Export   Credit   Guarantee   Corporation   of   India   which 
provides Export Credit Insurance Services to exporters. Point­wise reply to 17 questions 
asked by the Appellant in her RTI application dated 19.01.2011 have been replied to by 
the PIO vide his letter dated 19.01.2011.  The FAA, before whom the Appellant had filed 
an appeal against the reply of the CPIO, has also upheld the reply of the PIO.  Aggrieved 
with the reply of the Respondent the Appellant has filed the present appeal before the 
Commission.

During   the   hearing   the   Appellant   submitted   that   she   has   not   been   given 
appropriate replies to her RTI questions by the Respondent.  The Respondent on the other 
hand submit that the complete file regarding rejection of the claim of the policy holder, 
that is the Appellant herself, has been provided to the Appellant  in reply to another RTI 
application on this same issue.  They also submit that they have replied to the questions 
in the present RTI application even though the questions are in the nature of questioning 
the decision of the Respondent with respect to the rejection of her claim.  

After   hearing   the   parties   and   on   perusal   of   the   relevant   documents,   the 
Commission finds that requisite information, as per record and permissible under the RTI 
Act has been provided to the Appellant.  [

The matter is disposed of on the part of the Commission.

(Sushma Singh) 
                                                                          Information Commissioner 
10.08.2011

 

Authenticated true copy

(K. K. Sharma)
OSD & Dy. Registrar

 Copy to:

1. Ms. Tani Kapoor

315, Bhera Enclave, 

Pachim Vihar

New Delhi­110063

2. The Public Information Officer

Export Credit Guarantee Corporation of India Ltd.

3rd Floor, Udyog Minar, Vanjya Kunj, 

Udyog Vihar, Phase 5,

Gurgaon­122016
[[

3. The Appellate Authority

Export Credit Guarantee Corporation of India Ltd.

World Trade Tower, 4th Floor,

Barakahamba Lane, Connaught Place

New Delhi­110001