CENTRAL INFORMATION COMMISSION
...
F.No. CIC/AT/C/2008/00436
Dated, the 2nd March, 2009
Appellant : Shri Ashwani Kumar
Respondents : Life Insurance Corporation of India
This matter was heard on 21.01.2009 in response to the Commission’s notice dated
15.12.2008. Appellant was present in person while the respondents were represented by
CPIO. Third-party viz., The Northern Zone Railway Employee’s CTC Society Ltd
(NZRECT) was represented by Shri K.K. Mahajan.
2. Complainant, during the hearing, stated that the information transmitted to him by
the respondents, in compliance with the Commission’s directives dated 07.03.2008 in
appeal No. CIC/AT/A/2008/01209, was (i) not legible and was (ii) not under the
respondents’ (LIC) letterhead.
3. As regards point No. (i), respondents submitted that it might be due to a problem in
the photo-copy-machine that led to transmission of illegible copies of documents to the
complainant. They regretted this unintentional flaw. As regards point No. (ii),
respondents’ submission was that they transmitted the information to the complainant in
the form in which they received it from the third-party viz., NZRECT,.They, therefore,
urged that it would not be appropriate to transmit this information, which originated from
a 3rd-party, to the complainant under the LIC’s letterhead.
4. After hearing both sides and upon perusing the records, it is decided as under:
Point No. (i)
Respondents shall furnish legible copies of documents to the complainant. Time- 2
weeks. No fee or further-fee shall be charged to the complainant.
Point No. (ii)
Respondents’ contention is upheld. There shall be no obligation cast on the
respondents to give this information under LIC letterhead.
5. Complaint disposed of with these directions.
6. Copy of this decision be sent to the parties.
(A.N. TIWARI)
Information Commissioner
Page 1 of 1