CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2008/01009
Dated, the 05th January, 2009
Appellant : Shri Arun J. Gedam
Respondents : Life Insurance Corporation of India
This matter came up for hearing on 31.12.2008 in response to
Commission’s notice dated 18.11.2008. Appellant was absent, while the
respondents were present through Shri S.S. Tembhre, Manager (CRM) & CPIO.
2. It appears from the orders of the CPIO and the Appellate Authority dated
26.04.2008 and 21.06.2008 respectively, that the appellant’s RTI-application was
not answered as he had failed to remit the application fee of Rs.10/- in the form
as laid-down in the Right To Information (Regulation of fee and cost) Rules,
2005.
3. Appellant’s second-appeal related to his RTI-application dated
16.04.2008. In his submissions, appellant has stated that non-acceptance of the
Court Fee Stamp as token of payment of the RTI-fee by the CPIO was incorrect.
He has not stated how it was so.
4. No blame can be placed at the doorstep of the respondents for their
adhering to the Rules about the mode of payment of RTI-application fee.
The CPIO and the Appellate Authority were fully within their right to insist that
appellant comply with the RTI Fee and Cost Rules about the mode of payment of
application fee.
5. Appeal fails. Closed.
6. Copy of this decision be sent to the parties.
( A.N. TIWARI )
INFORMATION COMMISSIONER
Page 1 of 1