Central Information Commission Judgements

Shri Nabadhar Borah vs Lic Of India on 17 November, 2008

Central Information Commission
Shri Nabadhar Borah vs Lic Of India on 17 November, 2008
                                dsUnzh; lwpuk vk;ksx
                        Central Information Commission

                                                Case No. CIC/AT/C/2008/00297
                                                             Dated: 17.11.2008


Complainant: Shri Nabadhar Borah
Respondents: LIC of India


                                        ORDER

This is the complaint filed by Shri Nabadhar Borah, Guwahati against
LIC of India, Maligaon Branch, Guwahati relating to his RTI request dated
4.8.2007 wherein he had asked for the status of request for refund.

2. The complainant alleged that since CPIO vide his reply dated 7.8.2007
had not given the address of AA, he could not file his first appeal. Further,
in his reply, CPIO mentioned the RTI request as “Complaint Letter”.

3. On perusal of written submissions dated 19.4.2008 received from
respondents, it is observed that the grievance of the complainant has been
sorted out. A copy of reply received from respondents is forwarded to the
complainant and the complaint is closed.

4. This issue with the approval of Commission.

Sd/-

(D.C. Singh)
Asstt. Registrar

Copy to:

1. Shri Nabadhar Borah,
17 M.L. Nehtu Road,
Guwahati – 781001. (Complainant)

2. Shri P.K. Barman,
Branch Manager & CPIO,
Life Insurance Corporation of India,
Maligaon Branch Office,
Maligaon Chariali, Guwahati – 781011.