Central Information Commission Judgements

Shri Gurdial Sharma vs Life Insurance Corporation Of … on 30 July, 2008

Central Information Commission
Shri Gurdial Sharma vs Life Insurance Corporation Of … on 30 July, 2008
                CENTRAL INFORMATION COMMISSION
                              .....

F.No.CIC/AT/A/2008/00399
Dated, the 30th July, 2008.

Appellant : Shri Gurdial Sharma

Respondents : Life Insurance Corporation of India

This matter came up for hearing on 24.07.2008 pursuant to Commission’s
hearing notice dated 09.06.2008. Appellant was absent, while the respondents
were represented by Shri B.D. Gupta, Manager (P&IR).

2. Upon hearing the respondents and perusing the documents filed by both
parties, it is noticed that the RTI-request of the appellant, dated 02.06.2007
required the respondents to inform him in precise terms as to how the benefits
accruing from Policy No.470323067 (Jeevan Adhar) will be made over to the
beneficiary. Respondents have given to the appellant all manner of replies citing
examples and inviting his attention to the policy terms and so on, but have never
told him precisely as to how and what payments will be made to his nominee in
case of the policyholder’s death. This is all that the appellant wants to know, and
there’s no reason why this information should not be disclosed to him. It is
appreciated that it may not be possible to calculate parts of the payables before
the death of the policyholder actually occurs. This part of the information cannot
be provided as of now, but there should be no reason not to provide to the
appellant actual information which can be tabulated and transmitted to him.
Appellant’s anxiety seems to be about how much his disabled son would be
entitled to receive from the policy in case of the appellant’s unfortunate demise.
There is no reason why his anxiety should not be set at rest by the service-
provider, viz. the respondent-public authority.

3. In view of the above, it is directed that within two weeks from the date of
the receipt of this order, the CPIO shall transmit to the appellant the details as
requested by the appellant through his RTI-application relating to the whole life
policy taken by him and as mentioned by him in his RTI-request.

4. Appeal allowed.

5. Copy of this decision be sent to the parties.

Sd/-

( A.N. TIWARI )
INFORMATION COMMISSIONER

Page 1 of 1