Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 13, Cited by 0]

Central Information Commission

Mr.Rakesh Kumar Gupta vs Insurance Division on 28 September, 2011

                               In the Central Information Commission 
                                                                      at
                                                             New Delhi
                                                                         
                                      ORDER                                                  
                                                                                               CIC/DS/A/2011/001662
                                                                                                                               CIC/DS/A/2011/001661
                                                                                                                       CIC/DS/A/2011/000898


Dates of Hearing:  Sep 08, 2011.
                            Sep 15, 2011
                            Sep 21, 2011


Date of Decision:   Sep 28, 2011




Parties:



Appellant 

Shri Rakesh Kumar Gupta
102 SFS Flats DDA, 
C & D Block, Shalimar Bagh,
Outer Ring Road
New Delhi - 110 088

The Applicant was present in person




Respondents

1.     The Public Information Officer
        Life Insurance Corporation Limited
        Jeevan Bharati Tower - II,I
        124­ Connaught Circus
        New Delhi

2.      The Public Information Officer
         Life Insurance Corporation Limited
         LIC Building, P.B. No. 2450,
         153, Anna Salai,
         Chennai - 600 002  

3.     The Public Information Officer
         Life Insurance Corporation Limited
        60­B, LIC Building,
        Hoshangabad Marg, 
        Bhopal - 462 012

4.      The Appellate Authority,
         Life Insurance Corporation Limited
         Jeevan Bharati Tower - II,I
        124­ Connaught Circus
         New Delhi




5.       The Appellate Authority,
          Life Insurance Corporation Limited
            LIC Building, P.B. No. 2450,
          153, Anna Salai,
          Chennai - 600 002  

6.          The Appellate Authority,
          Life Insurance Corporation Limited
            60­B, LIC Building,
          Hoshangabad Marg, 
          Bhopal - 462 012




Represented by: Shri Niraj Agarwal, RM (CRM) cum CPIO
                  Smt. Pampa Ghosh, RM (A)            ­­­­                     New Delhi
                  Sh. Gagan Dua, AAO (RTI) 

                        Mr. N.P. Sinha Regional Manager cum CPIO  ­­­­­­­­    Chennai
                        Smt. Nilanajana Rangarajan 

                        Mr. Sanjeev Kumar, Regional Manager cum CPIO   ­­­­ Bhopal 
                      



        Information Commissioner              :   Mrs. Annapurna Dixit

_______________________________________________________________________
             
                                   In the Central Information Commission
                                                                          at
                                                        New Delhi
                                                                                     CIC/DS/A/2011/001662
                                                                                                 CIC/DS/A/2011/000898
                                                                                                                                     CIC/DS/A/2011/001661

                                                                       ORDER

BACKGROUND  File No. : CIC/DS/A/2011/001662  

1.  The Applicant filed an RTI query dated 16.01.2011 with the Regional Manager (Marketing), Northern Zonal  Office, LIC Ltd. seeking detailed information about all the Key man Insurance policies taken in the Northern Zone  as also information related to assignment of such policies in favour of key man/other person in a specified excel  format   in   a   softcopy   in   DVD   and   by  email.   He  further  sought  inspection   of   the   terms   of   the   policies,   the  calculation of surrender value and copy of documents upon such inspection. The Applicant further specified that  he requires information which dates back to more than 20 years relying on provisions of Section 8 (3) of the RTI  Act 2005. The Applicant indicated that he is seeking the information in public interest based on some reference  drawn about an Audited Balance Sheet of Escorts Limited for the year 2002­2003 and alleging that such key  man  insurance  policies  led  to  tax  frauds as also siphoning off money  by management  to the  detriment  of  shareholders. 

2. The CPIO by his letter dated 11.02.2011 denied the information under provisions of Section 8 (1) (e) of the RTI  Act 2005 stating that the insurance related information relates to contracts between firms/companies and the LIC  and hence is fiduciary in nature. Further since the information related to key man insurance policies are not  separately maintained nor classified as such and the policies are in fact taken across the entire North Zone in  any of the 320 branches resulting in more than 4 crores of insurance policies, collating and collecting such  information would result in disproportionate diversion of resources and therefore is exempted from disclosure  under Section 7 (9) of the RTI Act 2005.  

3. Aggrieved by the denial of information by the CPIO, the Applicant filed his First Appeal which was responded to  by the Appellate Authority vide his order dated 02.03.2011 upholding and affirming the CPIO's order dated  11.02.2011. The AA also added that the information as sought by the Appellant is available in the policy dockets  of respective policy numbers and not in any other format. Being spread over among crores of policies, the task  of collecting the information which is not specifically classified, would be an impossible task. The Appellant  approached the Central Information Commission with the instant Second Appeal dated 07.03.2011 reiterating all  his contentions while placing reliance on the  decision of Bhagat Singh on the interpretation of the exemption  clauses. However neither the applicability of the aforementioned case nor the allegations of siphoning off money  and tax evasion as mentioned above were substantiated since no evidences have been submitted. He further  reiterated his contention that as per provisions under Section 8(3) of the RTI Act, he should be allowed access to  the information, since some of the information may relate to policies which may have commenced twenty years  before the date on which any request is made under Section 6. He further argued that the information should be  provided to him since the public interest in disclosure outweighs the harm to the protected interests. 

4. The hearing was duly held at the Commission on 08.09.2011 when the parties reiterated their contentions and  the Appellant also placed some submissions on record. The Respondent submitted that the entire computerized  database containing the information is expansive running into crores of policies which as per the suggestion of  the Appellant can be reduced to some lakhs, when searched for the keywords "limited". The Respondent agreed  to the Appellant's suggestion even to the extent that the above search can be further classified or refined by  searching   for   such   specific   cases   where   the   "Proposer"   of   the   insurance   policy   is   a   distinct   and   different  individual   than   "Beneficiary/Person   Assured".   However,   even   after   this   exercise,   it   was   submitted   by   the  Respondent that the resultant data will run into lakhs of policies, which will not comprise the exact information  because not all the data will be restricted to only Key man Insurance policies and it would require a thorough  physical examination of each of the relevant policy dockets/files to locate the exact information. He further held  that information besides being held by the LIC in a fiduciary relationship, is also exempted since it relates to the  'commercial  confidence'  of  the  "Proposer" the disclosure of which would harm the Company's   competitive  position.  The   Respondent   also   reiterated   his   contention   of   tax   evasion   and   siphoning   of   funds   by   the  Companies, alleging that the key man insurance policies are generally assigned at the surrender value, which  being substantially lower than the fair value of the insurance results in illegal payment to the key man, without  informing the   shareholders. Moreover, the Appellant alleged that at the point of assignment of the key man  insurance policy, no taxes are paid on the difference between surrender value and fair value at the time of  assignment, leading to tax evasion. At this juncture, the Appellant stated that he was agreeable to obtain all of  this data, which have been sieved to this stage, if the Respondent furnishes the same in the form of a CD. File No. : CIC/DS/A/2011/000898

5.  In another  similar  RTI application filed by the same Applicant on 16.01.2011 before the Regional Manager  (Marketing),  Southern   Zonal   Office,   LIC Ltd.  the  Applicant  sought  similar  detailed information  about  all the  Keyman Insurance policies taken in the Southern Zone along with information related to assignment of such  policies in favour of key man/other person in the specified excel format in a softcopy in DVD and by email. He  further sought inspection of the terms of the policies, the calculation of surrender value and copy of documents  upon such inspection. The Applicant specified in this case also, like in the other case mentioned hereinabove  that he that has sought information which is older than 20 years and contended that by the operation of the  Section 8 (3), the exemption under Section 8 (1) (b), (d), (e), (f), (g), (h) and (j) of the RTI Act were not applicable  for such information. It was contended by the Applicant that he sought the information in public interest based on  some reference drawn about an Audited Balance Sheet of Escorts Limited for the year 2002­2003 and alleging  that such key man insurance policies led to tax frauds as also siphoning off money by management to the  detriment of the shareholders. 

6. The CPIO by his response dated 17.02.2011 denied the information under provisions of Section 8 (1) (e) of the  RTI Act 2005 stating that the insurance related information relates to contracts between firms/companies and the  LIC and hence is fiduciary in nature. The CPIO added that the key man insurance related information are not  separately maintained nor classified as such. The policies are in fact taken across the country in any of the  branches, hence collating and collecting such voluminous information would result in disproportionate diversion  of resources and therefore information is being denied under Section 7 (9) of the RTI Act 2005.  

7. Aggrieved by such denial of information by the CPIO, the Applicant filed a First Appeal which was responded to  by the Appellate Authority vide his order dated 04.03.2011 upholding and affirming the CPIO's order dated  17.02.2011. The AA also added that the information as sought by the Appellant relates to Third party and cannot  be  parted   with   unless  public   interest  is  involved, which seemed absent in this case. Hence, the Appellant  approached the Central Information Commission with the instant Second Appeal dated 11.03.2011 reiterating all  his contentions while mentioning the decision of Bhagat Singh passed by the High Court of Delhi, yet again only  referring to the interpretation of the exemption clause without establishing the applicability thereof in the instant  case. 

8. During the hearing held on 15.09.2011 in this case, the Respondent submitted that the information in their  computer systems were stored in such a manner that the data can be pulled out using either a "Policy Master" or  an   "Address   Master"   search.   The   "Policy   Master"   search   generates   only  the  name  of   the  person  as   "Life  Assured" not the proposer's name, in the "Address Master" search the address of the person whose life is  assured will bear the same address as that of the  proposer company. Moreover, even conducting a search of  cases where names of proposer and beneficiary are different will generate even cases of parent­child or spouse­ for­spouse insurance policies. In each case however, the searches will generate enormous results which have to  be then physically examined, each policy wise, which is virtually an impossible task. The Respondent while  reiterating  the   arguments  for   seeking  exemption  from  disclosure  of  information  under  Section  8(1)  (e)  and  Section 7(9) of the RTI Act 2005 stated that out of the numerous files, even if one were to sieve out those cases  which fall under the category of information which are more than twenty years old, as understood under Section  8 (3), the Appellant in his RTI application itself has clarified that he does not seek information about policies  which have already matured. It is also stated that the old records pertaining to more than twenty years back, do  not exist in computerized format, since during that period the data storage used to be in physical forms was not  fed into computers, nor do the policies exist in a listed format. There can be indeed no alternative to searching  among  voluminous  policy  files, which is a Herculean task in itself and would definitely attract provisions of  Section 7(9) of the RTI Act 2005.       

9. While elaborating on  their contention that the disclosure of information  is exempted under Section 8(1)(d) of the  RTI   Act,   the   Respondent   explained   that     the   keyman   being   essential   for   the   growth   of   the     company  ("Proposer" )any disclosure of the identity of the keyman will only  encourage other companies in the market to  entice  the  keyman  to  join  them    with promises of better   emoluments and   increased allowances, thereby  affecting the growth of the company.  

File No. : CIC/DS/A/2011/001661

10.  The Applicant filed another  RTI query dated 16.01.2011 with the Regional Manager (Marketing), Central Zonal  Office, LIC Ltd. seeking the same information as in the above two cases,   about all the Key man Insurance  policies taken in the Central Zone including information related to assignment of such policies in favour of key  man/other person in a specified excel format in a softcopy in DVD and by email. He sought  exactly the same  information in lines with the aforementioned two cases pertaining to the Central Zone in this case as well as  inspection of the terms of the policies, the calculation of surrender value and copy of documents upon such  inspection. In this application also he specified that he requires information which dates back to more than 20  years relying on provisions of Section 8 (3) of the RTI Act 2005 while indicating that he sought the information in  public interest based on the same example of an Audited Balance Sheet of Escorts Limited for the year 2002­ 2003   and   alleging   that   such   key   man   insurance   policies   led   to   tax   frauds   and   siphoning   off   money   by  management to the detriment of shareholders. 

11. The CPIO by his letter dated 07.02.2011 denied the information on the ground that the required information was  not readily available in any format/register with them. The CPIO further submitted that the insurance is given  under Conventional Policy Portfolio which reflected 90 lakhs policies in force as on 31.03.2010. Moreover it has  been clearly submitted that the policyholder database does not have any provision of identification for Key man  policies since no separate labeling is done for the key man policies. Hence, as in the aforementioned cases,  collating and collecting such information would require physical verification of records which would result in  disproportionate diversion of resources and therefore is exempted from disclosure under Section 7 (9) of the RTI  Act 2005. The CPIO also sought exemption from disclosure of information invoking Section 8(1) (e) of the RTI  Act 2005 stating that he held a fiduciary relationship with their policyholders.  

12. Aggrieved  by   the   denial  of   information by  the  CPIO,  the  Applicant  filed  his  First  Appeal  dated  04.02.2011  contending that the CPIO had wrongly applied the provisions of exemption under Section 8(1)(e) and 7(9) of the  RTI Act 2005. The Appellate Authority responded vide his order dated 03.03.2011 upholding and affirming the  CPIO's order dated 07.02.2011 invoking provisions of the Section 8 (1) (e), (j) and Section 7 (9) of the RTI Act  2005. Being denied the information repeatedly, the Appellant approached the Central Information Commission  with the instant Second Appeal dated 08.03.2011 reiterating all his contentions. He once again placed reliance  on the decision of Bhagat Singh quoting as follows: 

"......As   is   reflected   in   its   preambular   paragraphs,   the   enactment   seeks   to   promote   transparency,   arrest   corruption   and   to   hold   the   Government   and   its   instrumentalities   accountable to the governed. This spirit of the Act must be borne in mind while construing the   provisions contained therein. 

        13. Access to information, under Section 3 of the Act, is the rule and exemptions under Section 8,   the exception. Section 8 being a restriction on this fundamental right, must therefore is to be   strictly construed. It should not be interpreted in manner as to shadow the very right itself...."  He further stressed that the Act being a rights based enactment should be liberally interpreted quoting from the  aforementioned decision as follows: 

     "...... 14. A rights based enactment is akin to a welfare measure, like the Act, should receive a   liberal   interpretation.   The   contextual   background   and   history   of   the   Act   is   such   that   the   exemptions,   outlined   in   Section  8,   relieving   the   authorities  from  the   obligation   to   provide   information, constitute restrictions on the exercise of the rights provided by it. Therefore, such   exemption   provisions   have   to  be  construed  in  their  terms;  .............   Adopting  a  different   approach would result in narrowing the rights and approving a judicially mandated class of   restriction on the rights under the Act, which is unwarranted...."

13. The  applicability  of  the  aforementioned decision has not been established in the submission, except that it  discusses the celebrated legal position of the case, which is nevertheless distinct and  therefore distinguishable  in this case. Even the allegations of siphoning off money and tax evasion as mentioned above have not been  substantiated in the submissions   neither have   any evidences to this effect been submitted. The Appellant  further reiterated his contention that as per provisions under Section 8(3) of the RTI Act, he should be allowed  access to the information, since some of the information may relate to policies which may have commenced  twenty   years   before   the   date   on   which  any  request  is   made  under  Section  6.  He  further  argued  that  the  information should be provided to him since the public interest in disclosure outweighs the harm to the protected  interests.

 

14. The   hearing   was   duly   held   at   the   Commission   on   21.09.2011   during   which     the   parties   reiterated   their  contentions   and   the   Appellant   also   placed   some   submissions   on   record.   The   Respondent   reiterated   his  contentions as made hereinabove seeking exemptions from disclosure of information as stated hereinabove.  Apart from the fact that the information was not available in the same format as the same had been sought, it  was also submitted by the Respondent that the exact information could not be located without actual physical  verification of the extensive records. He further stated that the Respondent held the information belonging to the  Third   Party   viz.   the   companies/organizations,   since   LIC   stood   in   fiduciary   relationship   with   the  companies/organizations. Thus the information was debarred from disclosure on both counts of belonging to the  Third Party as also because the information was held in fiduciary capacity. 

DECISION 

15. The   Appellant   argued   during   the   three   hearings   that   were   held,       that   key   man   insurance   is   commercial  information of the entity which has taken the policy. Most of the information sought is generated by the Public Authority  like the policy number, date of maturity, table number,  brief terms of policy, surrender value at the time of assignment,  premium paid upto assignment amount paid at the time of maturity , expiry of period, number and date of payment,  new  policy number etc. and are therefore  public information which cannot be called confidential information  that has been  supplied to the LIC , which also according to the Appellant cannot be considered as being held by LIC  in a  fiduciary  capacity.  

16. The Commission, in order to get a clearer picture of Key man Insurance  policies, explored  the meaning of the  term and  noted the following: 

Key man (Key person)  Insurance Policy The Keyman Insurance policy is an important form of business insurance. There is no legal   definition for "key person insurance". In general, it can be described as an     insurance policy      taken out by a business company  to compensate that business for financial losses that would   arise from the death or extended incapacity of the member of the business specified on the   policy. The policy's term does not extend beyond the period of the key person's usefulness to   the   business.   The   aim   is   to   compensate   the   business   for   losses   and   facilitate   business   continuity.   Key   person   insurance   does   not  indemnify  the   actual   losses   incurred   but   compensates with a fixed monetary sum as specified on the insurance policy. An employer may take out a key person insurance policy on the life or health of any employee   whose   knowledge,   work,   or   overall   contribution   is   considered   uniquely   valuable   to   the   company.   The   employer   does   this   to   offset   the   costs   (such   as   hiring   temporary   help   or   recruiting a  successor) and losses (such as a decreased ability to transact business until   successors are trained) which the employer is likely to suffer in the event of the loss of a key   person.
Who can be a Key man?
 Anybody with specialized skills, whose loss can cause a financial strain to the    company are eligible for Key man Insurance. For example, they could be:
1. Directors of a Company
2. Key Sales People
3. Key Project Managers
4. People with specific skills. 

17. The position that clearly emerges from the above definition, and also from the submissions by the Respondents  in all the three cases, both on record and oral during the hearings     is that the Key man insurance is a life  insurance  policy  taken  on the life of a special person in the organization with a view to providing liquidity,  financial strength and security to the business organization in case of losses due to death, absence or exit  otherwise of the key man from the business. The company's progress and profits therefore apparently  depend  upon the vital decisions made by the key man,   based on his knowledge, analytical powers and skills which are  crucial   traits   that   are   required   in   this   competitive   marketing   environment   and   are     possessed     by   special  individuals such as the key man,.

18.  If   this   is   so,     the   Commission   believes   that   it   is   imperative   that   all   efforts   are   made   by   the  Companies/Organizations to ensure that the key intellectual capabilities, technical expertise, skills, knowledge  and the entrepreneurial vision of the key man are retained by them. (This argument was also put forth before  the  Commission    by Respondents    during the hearings).   It is evident that to retain the key man, the  Companies/Organization must   assiduously prevent  any disclosure of details about such employees  lest it will  allow the competitors in the market to allure these individuals with better job prospects and incentives to impair  the original company's ability to maintain its market dominance.   The Commission therefore holds that by no  stretch  of  imagination    can  this  "commercially confident" information sought about key man policies by the  Appellant, be considered as disclosable by LIC (Public Authority)  under Section 8(1)(d) of the RTI Act, although  LIC (a Public Authority) is   holding this 'commercially confident information '. 

19. That the information is also  available with the  Life Insurance Company in a fiduciary capacity and therefore is  exempt from disclosure under Section 8(1)(e) of the RTI Act is  undisputable.  The  Supreme Court  in the case of Central  Board of Secondary Education & Anr.v. Aditya Bandopadhyaya & Ors has,  after examining the scope of the meaning of  the word 'fiduciary relationship'   observed as follows:

"But the words 'information available to a person in his fiduciary relationship' are used in Section 8(1)e) of the   RTI Act in its normal and well recognized sense,  that is to refer to persons who act in a fiduciary capacity, with   reference to a specific beneficiary or beneficiaries who are expected to be protected or benefited by the actions   of   the   fiduciary   -   a   trustee   with   reference   to   the   beneficiary   of   the   trust,   a   guardian   with   reference   to   a   minor/physically   infirm/mentally   challenged,   a   parent   with   reference   to   a   child   ,   a   lawyer   or   a   chartered   accountant with reference to a client, a doctor or nurse with reference to a patient, an agent with reference to a   principal, a partner with reference to another partner, a Director of a company with reference to a share­holder,   an executor with reference to a legatee, a receiver with reference to the parties to a list, an employer with   reference to the confidential information relating to the employee and an employee with reference to business   dealings/transaction of the employer"    

The upshot of the  Supreme Court's observation as given hereinabove is that in the instant case the relationship  between     LIC   and   the   companies   /organizations  is   held  to   be     fiduciary   in   nature  since  the   beneficiaries  (Companies/Organizations) have trusted the Life Insurance Company  to protect  the  'commercially confident'  information  being held  (LIC) by it  from becoming available in the public domain.  It is therefore  held by the  Commission that information sought by the Appellant from the LIC is exempt from disclosure under Section 8(1)

(e) of the RTI Act.  

20. The Appellant in his contentions has further stressed that the exercise of Section 8 (3) negates the function of  Section 8 (1) (e) of the RTI Act 2005 and therefore, the exemption of fiduciary relations cannot be sought by the  Respondent to deny information which is more than 20 years old. At this, the Respondents contended that while  they deny the information about "live" key man insurance policies on grounds of confidentiality, they would have  no objection  to supplying  information related to policies which had matured 20 years ago, provided the records  still exist and are traceable from the crores of old records available with them and also since such records  are  cleared off every ten years upon maturity of insurance policies, as a matter of organizational policy and practice.  They also explained that information about policies which had matured twenty years ago, if indeed they still  exist, has   to be compiled manually from crores of records as the records were not computerized twenty years  ago.   The   likelihood of tracing physical information about Key man insurance policies which have matured  twenty years ago, therefore, according to the Respondents,  is almost impossible.   In any event, it was noted by  the Commission that the Appellant is not  seeking any information about  policies which have matured twenty  years ago and that the information he is seeking pertains to 'live' policies which have not yet matured.   As  explained in the preceding para hereinabove,  the disclosure of 'live' key man policies  is indeed exempted u/s  8(1) (d) and 8(1)(e) of the  RTI Act.   

21. Furthermore, The Appellant  has argued while invoking Section 8(2) of the RTI Act that in the instant case the  LIC  should  allow  him  access  to  information  since  the public interest in  disclosure  outweighs  the harm  to protected  interest. While elaborating the public interest aspect, the Appellant has alleged that Companies such as Escorts Limited  have been   taking key man insurance policies on the lives of key men   some of which have been assigned to the  Executives and Managing   Directors, the consideration of such assignment being the guaranteed surrender value as  certified by LIC.  He has alleged that after  three or four years of paying the major premium on key man insurance,  the  companies have been assigning the policies to the Executives. According to the Appellant, after a gap of time, a new  policy is obtained for the same key man, resulting in payments of more money than that permissible under the IT Act, to  certain key influential persons. The objective of transfer of policies after some time as alleged by the Appellant,  is mainly  to siphon funds from the Company without bothering to obtain the permission of shareholders as well as Government and  to evade payment of taxes. 

22. While examining the aspect of  public  interest  which has been repeatedly pointed out by the Appellant, it is  necessary to validate  his allegations first. It is noted that the Appellant while alleging tax evasion and siphoning of funds,  has stated that the key man insurance policies are generally assigned at the surrender value which is a distress value and  arrived at after deducting expenses of future period also. Being at substantially lower prices than the fair market value of  the insurance, the Appellant alleges that such assignment results in illegal payment to the key man, without informing the  minority shareholders. Moreover, the Appellant has alleged that at the point of assignment of the key man insurance  policy, no taxes are paid on the difference between surrender value and fair value  which tantamounts to  tax evasion.  The Appellant argued that surrender value of the policy is nothing but the distressed value of the policy whereas the  actual value of the income is the market value of the assets transferred. He contended that surrender value on the  average works out to be only around 25% of the fair value which as understood by the Commission is an estimate of a  security's worth in the open market where calculations typically take into account future growth rates, profit margins, and  risk factors, among other items.   It is the case of the Appellant that since the tax payment is on the surrender value,  therefore, the rate of tax paid is also substantially lower than the actual tax payable.

 

23.  The Commission, however,  is of the view that the Appellant's  arguments are vague in as much as they are  nowhere substantiated with either particulars about the culprit in whose hands such evasion or siphoning of funds is  taking  place  or  even  any  data  to  prove  such economic offences.   All of the allegations   with neither names of the  wrongdoer nor the figurative data to support such allegations, except some brief data   in the case of one company  Escorts Limited cannot be considered to be reason enough to disclose data which is 'commercially confidential' and being  held  in a fiduciary  relationship by the  LIC.     Thus   the case of public interest as made out by the Appellant is not  convincing enough and hence in the absence of incriminating evidence accompanying the statements indicating any  compromise to public interest, the Commission  denies the disclosure of information sought u/s 8(1)(d) and 8(1)(e)

24. The  Commission  also  in   support  of  its contention  that  information  need  not be disclosed  since the  "public  interest" involved in disclosure of information  has not been  convincingly established,    would like to quote at  this stage from the  "Freedom of Information Act (UK) Awareness Guidance,  Nos 5 and 2 ", which  while  discussing the aspects  of "commercial confidentiality" and "public interest"  have stated  as follows: 

........." there is no requirement for an exceptional case to be made in order for the duty of confidence to be  overridden   on public interest grounds . In other words , there has to be a straightforward balancing of the   competing public interest arguments . Unlike the public interest test for the qualified exemptions , where the   balance favours   the disclosure of information, the burden of proof(in the case of commercial confidence)   is   reversed  in that the information should be withheld unless the public interest in disclosure outweighs the public   interest in maintaining the confidence."
.......... "in  balancing confidentiality against the public interest, the task is not to weigh the impact upon the   individual  against  the  good  of  society, but rather the good of society against the importance of preserving   confidences".  
With reference to the above quotes, there is no doubt in the mind of the undersigned (Commissioner)  that  the  Appellant is desperately makng out an exceptional  case for disclosure of information  about key man  insurance  of   a   large   number   of   Companies   and  Organizations  without  giving  any  strong  grounds    for  breaching  the  confidentiality   and     without   any   convincing   arguments   as   to     why   the  public   interest   in   discloure   of  information outweighs the public interest in maintaining the confidence.  

25. In the given circumstances, the Commission decides that the Respondent from Chennai, as agreed to during the  hearing, and  as requested by the Appellant,  should submit a duly notarized affidavit on a Non Judicial Stamp  paper   containing the   format being used for the computer generated information   as available on the official  website of the Respondent/s, including details (headings of columns only) of  the various fields of search based  on which various information can be populated like the Policy Master and the Address Master etc. as discussed  during the hearing. Affidavit to  be provided by 22.10.11. 

26. As far as the information is concerned,  the same is denied  u/s 8(1)(d) and 8(1)  (e) of the RTI Act, as   explained in the preceding paragraphs .

27. The appeals are disposed off with the above directions. 

(Annapurna Dixit)                                                                              Information Commissioner  Authenticated true copy: 

(G. Subramanian)  Deputy Registrar  Announced in open  Court on 28.09.11 Cc:
1.     Shri Rakesh Kumar Gupta        102 SFS Flats DDA,         C & D Block, Shalimar Bagh,        Outer Ring Road        New Delhi - 110 088
2.     The Public Information Officer        Life Insurance Corporation Limited        Jeevan Bharati Tower - II,I        124­ Connaught Circus        New Delhi
3.    The Public Information Officer        Life Insurance Corporation Limited        LIC Building, P.B. No. 2450,        153, Anna Salai,        Chennai - 600 002  
4.     The Public Information Officer         Life Insurance Corporation Limited         60­B, LIC Building,         Hoshangabad Marg,          Bhopal - 462 012
5.    The Appellate Authority,        Life Insurance Corporation Limited        Jeevan Bharati Tower - II,I        124­ Connaught Circus        New Delhi
6.     The Appellate Authority,         Life Insurance Corporation Limited         LIC Building, P.B. No. 2450,         153, Anna Salai,         Chennai - 600 002  
7.       The Appellate Authority,           Life Insurance Corporation Limited         60­B, LIC Building,           Hoshangabad Marg,            Bhopal - 462 012
8.       Officer in charge, NIC