Central Information Commission
Mr.Vijay Kumar vs Insurance Division on 8 June, 2012
CENTRAL INFORMATION COMMISSION
Room No.-307, 2nd Floor, B-Wing, August Kranti Bhawan
Bhikaji Cama Place, New Delhi-110066.
Telefax:011-26180532 & 011-26107254
Website : cic.gov.in
Date : June 08, 2012.
Complaint No. : CIC/DS/C/2011/002805
Complainant : Shri Vijay Kumar, Muzaffarpur (Bihar).
Public Authority : United India Insurance Company Ltd., Patna (Bihar).
ORDER
The Commission has received a complaint petition, dated NIL (Diary No.:174799/2011) from Shri Vijay Kumar, Muzaffarpur (Bihar) in respect of his/her RTI-application on 21/08/2011 filed with the CPIO, Branch Manager, United India Insurance Company Ltd., Shri Krishna Puri, Patna (Bihar) (A Copy of RTI application is enclosed). Thereafter, the petitioner filed 1st Appeal before the First Appellate Authority of Public Authority. From the perusal of documents on record, it is seen that the same has not been adjudicated upon by the First Appellate Authority.
2. In order to avoid multiple proceedings under section 19 and 18 of the RTI Act, viz, appeals and complaints, the matter is remanded back to the CPIO with the following directions:
i. In case, no reply has been given by CPIO to the complainant to his/her RTI request, the CPIO should furnish a reply to the complainant within two weeks of receipt of this order.
ii. In case CPIO has already given reply to the complainant in the matter, he/she should furnish a copy of his/her reply to the complainant within one week of receipt of this order.
iii. CPIO should invariably indicate to the complainant the name and address of the 1 st Appellate Authority, before whom the complainant can file first appeal, if any.
iv. A copy of CPIO's reply will be endorsed to the Commission clearly indicating the case number and reason for delay, if any, in providing information.
3. In case the complainant is not satisfied with the reply received from the CPIO, he/she, under section 19(i) of the RTI Act, may file first-appeal before the FAA within the time prescribed under the RTI Act.
4. On receipt of the first appeal from the petitioner as per the above directions, FAA should dispose of the appeal within the period stipulated in the RTI Act.
5. In case complainant still feels aggrieved by the decision of FAA, he/she shall be free to approach the Commission in second appeal under section 19(3), along with complaint u/s 18, if any, within the prescribed time limit.
6. The replies / comments of the CPIO should reach in the Commission within ten (10) working days from the date of receipt of this notice.
(Smt. Deepak Sandhu) Information Commissioner (DS) Authenticated true copy:
(T. K. Mohapatra) Dy. Secretary & Dy. Registrar Copy to :-
1. Shri Vijay Kumar S/o. Late Harivansh Ojha, Naval Kishore Nagar, Khabra, Muzaffarpur-842001 (Bihar).
2. Central Public Information Officer Branch Manager, United India Insurance Company Ltd., Shri Krishna Puri, Patna (Bihar).
3. First Appellate Authority under RTI Divisional Manager, United India Insurance Company Ltd., Shri Krishna Puri, Patna (Bihar).
-::-