CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2009/000280
Dated, the 31st July, 2009.
Appellant : Shri Ravinder Chopra
Respondents : Life Insurance Corporation of India
This second-appeal came up for hearing on 30.06.2009. Appellant
was present in person, while the respondents were represented by
Ms.Richaa Kapoor, Secretary (P&IR), Shri Vivek Sharma, Assistant
Secretary (P&IR) and Shri Gagan Dua, AAO (RTI).
2. Appellant’s RTI-application dated 04.09.2008 was replied to by
the CPIO on 01.10.2008 and by the Appellate Authority on 06.12.2008.
Appellant’s queries are discussed below point-wise for decision:-
Query at Sl.No.1: “When the last recruitment in Northern Zone
Divisional Offices of LIC for class III and IV was
made last?”
3. Appellant has accepted the CPIO’s reply. As such, there shall be
no further disclosure obligation as regards this.
Query at Sl.No.2: “Kindly give me the details of the No. of
employees recruited in the respective Divisional
Offices in Northern on the last recruitment in
class III & IV respectively?”
4. CPIO’s reply states that as per the holder of the information, data
pertaining to vacancies notified for various Divisional Offices under
Northern Zone was available with the holder. Information regarding the
exact number of employees recruited in respective Divisions was,
however, not available.
Decision:
5. It is not clear from the CPIO’s reply as to what information
regarding the vacancies notified was provided to the appellant. It is
accordingly directed that this information shall be furnished to him
within one week of the receipt of this order.
AT-31072009-30.doc
Page 1 of 3
6. As stated by the CPIO, information regarding exact number of
employees recruited in respective Divisions was not held by the Zonal
Office. As such, no responsibility can be cast on the respondents to
disclose the same. CPIO may refer the application under Section 5(4) of
the Act to the offices where the information is known to be held with a
request to that office to reply to applicant directly.
Query at Sl.No.3: “During the period from the date of the last
recruitment give me the No. of employees in
Class III and IV:-
(a) Promoted (b) Resigned (c) Death (d) Retired
(e) Termination
upto 31/03/2008.”
7. According to CPIO, this information is not available with the Zonal
Office. As such, no responsibility can be cast on the respondents to
provide it to the appellant.
8. CPIO may refer the application under Section 5(4) of the Act to
the offices where the information is known to be held with a request
to that office to reply to applicant directly.
Query at Sl.No.4: “The exact No. of employees of class III and IV
employees on the date of last recruitment and as
on 31/03/2008.”
9. A part of this information was provided by the CPIO, i.e. the
exact number of employees as on March 2008; but information
regarding the number of Class III & V employees on the basis of last
recruitment was said to be not “readily available with us”.
Decision:
10. It is directed that CPIO shall state clearly to the appellant as to
what is the status of this item of information, i.e. regarding Class III and
IV employees on the basis of last recruitment. Time ⎯ one week.
Query at Sl.No.5: “How the staff strength is assessed in class III and
IV. Please give me the norms, factors and formula
laid down in this respect by the Central Office
Mumbai. Give me the certified copies thereof.”
AT-31072009-30.doc
Page 2 of 3
Decision:
11. Appellant may pay the fee for disclosure of this information as
intimated to him by the CPIO. Thereafter, the CPIO shall furnish the
information to the appellant within 2 weeks of the appellant’s paying
the requisite fee.
Query at Sl.No.6: “Please give me the progress made year wise
(Financial Year) since the date of the last
recruitment till 31/03/2008 in respect of
(a) First premium income
(b) Total premium income
(c) No. of policies
Note:- give the increase in terms of % also.”
12. Information for first premium incomes for the period 2001-2002
onwards and for Total Premium Income since 1998-1999 has been
provided to the appellant by the CPIO. There shall be no further
disclosure obligation for this item of information.
Query at Sl.No.7: “How you got managed the progress as above
made by LIC Division wise in Northern Zone as
above by employing the additional work force,
the modus of their appointment and
remunerations paid to them & under which
code?”
13. CPIO declined to disclose this information as it was beyond the
scope of Section 2(f) of the RTI Act, with which I agree. This inference
is valid.
14. There shall be no disclosure of this information.
15. Appeal disposed of with these directions.
16. Copy of this direction be sent to the parties.
( A.N. TIWARI )
INFORMATION COMMISSIONER
AT-31072009-30.doc
Page 3 of 3