CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2008/00623
Dated, the 17th November, 2008.
Appellant : Shri R. Ravichandran
Respondents : The New India Assurance Company Limited
This second-appeal was heard on 12.11.2008. Appellant was absent in
response to Commission’s notice dated 11.09.2008. Respondents were
represented by Shri P.K. Sinha, Chief Manager and Shri A.K. Malhotra, Deputy
Manager.
2. A perusal of the RTI-query dated 28.07.2007 of the appellant shows that
the purpose of his filing these queries with the public authority was to know the
status and the reasons for the delay in settlement of three medical claims, which
he seems to have lodged on different dates with the public authority.
3. Considering the facts of this case and after hearing the submissions of the
CPIO, it is directed that all the files, documents, records relating to appellant’s
RTI-queries be disclosed to the appellant through inspection, which shall be done
on a day and time to be intimated to the appellant by the CPIO within three
weeks of the receipt of this order.
4. Appellant shall be allowed to take such copies including certified copies
on payment of the requisite fee to be determined by the CPIO.
5. Appeal disposed of with these directions.
6. Copy of this decision be sent to the parties.
( A.N. TIWARI )
INFORMATION COMMISSIONER
Page 1 of 1