Central Information Commission Judgements

Shri Jawant Singh vs Life Insurance Corporation Of … on 16 March, 2009

Central Information Commission
Shri Jawant Singh vs Life Insurance Corporation Of … on 16 March, 2009
               CENTRAL INFORMATION COMMISSION
                             .....

F.No.CIC/AT/A/2008/01513
Dated, the 16th March, 2009.

Appellant : Shri Jawant Singh

Respondents : Life Insurance Corporation of India

This second-appeal was heard on 05.03.2009 pursuant to Commission’s
notice dated 06.02.2009.

2. Appellant was absent when called. Respondents were represented by
Shri R.P. Mittal, Manager (CRM) & CPIO. Appellant’s RTI-application dated
10.09.2008 sought information regarding a certain registered Trust created under
Married Women’s Property Act, 1874 by one, Mr.Amar Singh Jain relating to a
Policy No.25835196.

3. In response, through the communication dated 30.09.2008 CPIO informed
appellant that Form Nos.3144, 2 and 300 could be photocopied and provided to
him. Appellant was called upon to deposit Rs.6/- towards photocopying charges
to transmit the above-mentioned information.

4. Appellate Authority, through his order dated 05.11.2008, upheld the
decision of the CPIO.

5. Appellant has now come before the Commission in second-appeal
demanding that the copy of the listed Trust Deed ⎯ which he claims was with
the LIC authorities ⎯ by Mr.Amar Singh Jain should be provided to him and not
what the CPIO had offered to give in his communication dated 30.09.2008.

6. In his written-submission, appellant has accused the Zonal Office of the
LIC of colluding with one Mrs.Kamla Devi and others in order to provide to her
wrongful gain by tampering with the policy document. He has stated in detail
about how the fact of tampering with the document was manifest on the policy
document itself.

7. This matter is of the year 1977 when Mr.Amar Singh Jain approached LIC
in regard to the registered Trust mentioned above. Appellant has brought up the
subject of tampering of records and collusion between LIC and Smt.Kamla Devi,
after a considerable length of time. It is not within the jurisdiction of this
AT-16032009-03.doc
Page 1 of 2
Commission to go into whether or not such records were tampered with, if at-all,
and when, if at-all, such tampering occurred. Appellant has other fora where he
could prove his charge.

8. For the purpose of this RTI appeal, suffice it to say that the respondents
have categorically stated that the registered Trust Deed as mentioned in the
RTI-petition of the appellant was never entrusted to the LIC’s custody by
Mr.Amar Singh Jain. As such, respondents claimed that they don’t hold the
requested information.

9. As now it is clear from the submission of the respondents that the
requested information is not held by them, it is not possible to authorize its
disclosure to the appellant. However, should the appellant wish to inspect the
file held by the LIC in relation to the above-mentioned Policy, he may do so by
filing a petition before the CPIO within two weeks of the receipt of this order for
inspection of records. In case such a plea is received by the CPIO within the
time stipulated above, he shall intimate to the appellant a day and time when he
can inspect the records and the place where such inspection shall be conducted.
Appellant shall be allowed to take such copies including certified copies of the
documents requested by him following the inspection.

10. Appeal disposed of with these directions.

11. Copy of this direction be sent to the parties.

( A.N. TIWARI )
INFORMATION COMMISSIONER

AT-16032009-03.doc
Page 2 of 2