Central Information Commission Judgements

Smt.Fulijharo Devi vs Insurance Division on 21 December, 2010

Central Information Commission
Smt.Fulijharo Devi vs Insurance Division on 21 December, 2010
                     Central Information Commission
 Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama Place, New 
                                 Delhi­110066
             Telefax:011­26180532 & 011­26107254 website­cic.gov.in


                     Appeal  : No. CIC/DS/A/2010/001093 


Appellant /Complainant         :      Smt. Fulijharo Devi, Patna

Public Authority               :       Life Insurance Corpn. Of India, Patna
                                      (Sh. B.K. Das, CPIO and Sh. M.K. 
Vasne, AA­
                                      Through videoconferencing)

Date of Hearing                :      21 /12/2010

Date of Decision               :      21 /12/2010 

Facts

:­ 

1. The  applicant preferred RTI application dated 21 December, 2009 
before the CPIO, LIC of India, Divisional Office, Patna seeking information 
through five points in respect of Policy No. 514872143  on the life of her 
late son Shri Sanjay Kumar – enclosed herewith as Annexure­A.

2. The CPIO vide his order of 2 January 2010 denied disclosure of 
information citing the provisions of section 8(1)(e)(j) and (g) of the Act. 

3. The applicant preferred appeal dated 20 January 2010 against the 
above   order   before   the   First   Appellate   Authority.     The   matter   was 
adjudicated upon vide FAA order dated 11 February 2010 by upholding the 
order of the CPIO and also providing a speaking order   in response to 
information sought at para 5 of the RTI application by quoting from the 
relevant portion of section 39 of the Insurance Act 1938 as follows :­

“……the nominee is statutorily recognized as a payee who can give 
a valid discharge to the Corporation for payment of policy money to the 
Nominees in accordance with that section.”

4. Not being satisfied and being aggrieved by the above decisions, the 
applicant preferred second appeal before the Commission.   The matter 
was heard today through   videoconferencing.   Both parties were present 
as above and presented arguments.  Appellant showed the original policy 
bond   document   at   the   hearing   and   stated   that   the     nominee   was   the 
mother  of  the  life   assured  but  the  payment  of  policy  money  had  been 
made   to   the   wife   of   the   life   assured   through   fraudulent   means   and 
therefore they sought to have the requested information.  Respondent on 
the other hand stated that they had taken action as per the prescribed 
procedure before releasing the policy money to the nominee who was the 
wife of the life assured. 

Decision

5. After hearing both parties, Commission directs as follows :­

Point:2  :   Respondent   to   provide   a;   copy   of   the   rules   as 
prescribed in the manual for processing of claims to the appellant 
along with information that the said rules have been followed while 
processing the death claim case in respect of the above mentioned 
policy. 

Point 3 :  Respondent to provide the designation of the authority in 
the Company who had authorized release of payment as above. 

Point 4  : Respondent to provide to the appellant the name of the 
nominee in the said policy. 

Point 5 : Respondent to provide a copy of the rules governing the 
status of nomination in the event of the remarriage of the nominee.

6. Above  information to be provided within two weeks of receipt of the 
order. 

7. Commission takes note of the fears expressed by the appellant that 
the information provided to them may be misleading or false.  Therefore, 
while guarding the privacy guaranteed to the third party by the RTI Act in 
respect   of   his   /   her     personal   information   which   does   not   have   any 
relationship with public interest or activity, the Commission  directs the 
CPIO to present himself before the Commission on       27.1.2011 at 
3.30 PM at  NIC State Centre, 3rd. Floor, Technology Bhawan Bailey 
Road, Patna­800015, e­mail :  sop_bih@hub.nic.in  – Contact officer 
& No. – Mr. Sanjay Kumar, Scientist­D,   0612­2220964 / 2236198 / 
2545964 (new) in person along with  copy of all  the rules  governing the 
subject     matter   of   the   RTI   application   and   all   the   original   documents 
pertaining to policy number  514872143 so that the commission can satisfy 
itself regarding the accuracy of the information provided to the appellant 
who is a senior citizen of about 80 years of age and who has lost a young 
son. 

8. The appellant is free to be present through videoconferencing at the 
above mentioned NIC Centre on the same date and time.

9. Ordered as above.  

  

(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(T. K. Mohapatra)
Under Secretary & Dy. Registrar
Tel No. 011­26105027

Copy to:­

1. Smt. Flulijharo Devi
C/o Jagat Narain Singh,
West of B/97, Housing colony, 
Lohiabagar, Kabjarbagh, Patna­20

2. The CPIO
Life Insurance Corpn. Of India, 
Patna Divisional Office, 
Jeevan Prakash, Mazharul Haque Path
PB No.135, Patna­800001 (Bihar)

3. The Appellate Authority
 Life Insurance Corpn. Of India, 
Patna Divisional Office, 
Jeevan Prakash, Mazharul Haque Path
PB No.135, Patna­800001 (Bihar)