CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2008/00617
Dated, the 12th December, 2008
Appellant : Shri Madhukar S. Borkar
Respondents : The United India Insurance Company Limited
This matter was heard on 11.12.2008 in response to Commission’s
hearing notice dated 11.11.2008. Appellant was absent, while the respondents
were represented by Shri P.K. Khandare, Manager.
2. A perusal of the RTI-application dated 28.08.2007 of the appellant shows
that he has asked for information related to a third-party, viz. Mr.Ashok
Yamsanwar. The information solicited is about the details of an insurance claim
of the third-party.
3. Respondents have rightly declined to disclose this information under
Section 8(1)(j) of the RTI Act. There is no reason why insurance related
information of third-party be disclosed to an applicant under the RTI Act on such
a vague plea as “trace out the dishonest investigator and protect honest person”
and so on. There is no public interest that may be cited to abide by the request of
the appellant in this case.
4. Appeal is accordingly rejected.
5. Copy of this decision be sent to the parties.
( A.N. TIWARI )
INFORMATION COMMISSIONER
Page 1 of 1