CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2008/00817
Dated, the 17th November, 2008.
Appellant : Shri Gopal Soni
Respondents : The New India Assurance Company Limited
This second-appeal originated in the RTI-application of the appellant
dated 10.03.2008 and the reply of the CPIO dated 27.03.2008. The Appellate
Authority gave his decision on 02.05.2008.
2. Matter was heard on 12.11.2008 in pursuance of Commission’s notice
dated 20.09.2008
3. From what could be seen from the orders of the Appellate Authority,
answers to queries at items 1, 2 and 8 of the petitioner’s RTI-application were
not furnished to the appellant on the ground that these queries fell outside the
scope of Section 2(f) of the RTI Act. This surmise of the Appellate Authority
doesn’t seem to be correct. The information requested herein, if it is in the
control of the public authority, will have to be disclosed to the appellant.
4. It is, therefore, directed that information relating to the appellant’s
queries at 1, 2 and 8 shall be disclosed to him by the CPIO within two weeks of
the receipt of this order.
5. As regards queries at items 3 and 7, the Appellate Authority was right in
holding that these were no specific questions about identifiable information and,
therefore, need not be disclosed.
6. Queries at 4, 6 and 9 relate to JIPSA, which is not itself a public authority
being an Association of Insurance Companies. As such, the public authority was
not obliged to provide any answer relating to JIPSA and its functioning. The
contention of the Appellate Authority is accordingly upheld.
7. Appeal is partly allowed.
8. Copy of this decision be sent to the parties.
( A.N. TIWARI )
INFORMATION COMMISSIONER
Page 1 of 1