Central Information Commission Judgements

Veerendra Kumar Sharma Lucknow vs Insurance Division on 23 March, 2010

Central Information Commission
Veerendra Kumar Sharma Lucknow vs Insurance Division on 23 March, 2010
                                                 1

                            CENTRAL INFORMATION COMMISSION
     Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
                       Telefax:011-26180532 & 011-26107254 website: cic.gov.in
                              Appeal No. CIC/SM/A/2009/001080-DS

Appellant               :      Shri Veerendra Kumar Sharma, Lucknow
Public Authority        :      LIC of India, Lucknow(through Shri J.L. Rajvanshi, Manager(CRM/
                               PS/Salary Saving Scheme/CPIO)

Date of Hearing         :      23/03/2010

Date of Decision        :      23/03/2010

Facts

:-

The appellant Shri V.K. Gupta, vide his RTI application of 19/01/2009, sought information
through 18 points Annexure A enclosed herewith.

2. The CPIO provided information in response to points 1,2 & 13 and denied information to
the petitioner on all other points stating that they were not covered under the definition of
information under section 2(f) of the Act.

3. The appellant went in first appeal on 18/02/2009 which elicited an order of the first
Appellate Authority dated 18/04/2009 vide which he upheld the order of the CPIO.

4. The appellant has preferred second appeal before the Commission.

5. The matter was heard today. The appellant was not present. The respondent was present as
above.

DECISION

6. Looking at the nature of the questions sought by the appellant, the Commission upholds the
decision of the CPIO/AA in respect of points 7,10,12,14,15,16 for denial of information since it
was not covered under the definition of information as provided under u/s 2(f) of the Act.

7. However, in respect of points 1,2,3,4,5,6,11,13,17&18, it is observed that information
sought pertains to IRDA Regulations, file noting and progress of a complaint made by the
appellant, information regarding name and duties discharged by their receiving clerk, copy of
Conduct Rules and copy of Schedule prescribed for attending to complaints.

8. It is observed that the CPIO has deliberately sought to deny the request for information and
has also provided incomplete/misleading information.

9. The first Appellate Authority has not only delayed in disposing of the matter beyond the
time stipulated under the Act, he has also without any application of mind disposed of the case by
mechanically upholding the order of the CPIO.

2

10. Even on the points on which information has been provided, the CPIO has been evasive
indicating his unwillingness to change his mental attitude in the light of the progressive regime
rolled out under the Right to Information Act which redefines the relationship between public
authorities and citizens in the discharge of their duties.

11. The information as directed above may be provided to the appellant within 03 weeks of
receipt of this order.

12. The Commission directs the public authority to show cause why the appellant should not be
compensated for the detriment caused to him by the acts of the CPIO and the first Appellate
Authority as enumerated above by awarding compensation of Rs.5000/-. An opportunity will be
provided to the respondents for personal hearing before this Commission in the matter on
23/06/2010 at 11.00 a.m. In case the appellant is not satisfied with the information provided, he
may also present himself at this hearing.

13. The Show Cause notice may be responded to within 03 weeks of receipt of this order.

14. A copy of this order is being forwarded to HOD also.

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

(Tarun Kumar)
Joint Secretary & Addl. Registrar

Copy to:-

1. Shri Veerendra Kumar Sharma,
Rajiv Nagar Kutia, Kale Ki Chakki Ke Samne,
Khaika, Telibagh, Lucknow.

2. The CPIO,
LIC of India, Divisional Office: Jeevan Prakash,
30, Hazratganj, Lucknow-226001.

3. The Dy. General Manager & A.A.,
LIC of India, Divisional Office: Jeevan Prakash,
30, Hazratganj, Lucknow-226001.

4. Shri T.S. Vijayan, Chairman,
LIC of India, “Yogakshema”, West Wing,
Jeevan Bima Marg, P.O. Box No.11709,
Mumbai Pin-400 021.