Central Information Commission Judgements

Mr.Chitrashekhar Dnanoday … vs Ministry Of Labour And Employment on 11 August, 2010

Central Information Commission
Mr.Chitrashekhar Dnanoday … vs Ministry Of Labour And Employment on 11 August, 2010
                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796

                                                              Decision No. CIC/SG/A/2010/001827/8912
                                                                     Appeal No. CIC/SG/A/2010/001827

Relevant Facts

emerging from the Appeal:

Appellant : Mr. Chitrashekhar Dnanoday Gavande
Ekori Ward, Behind Ekori Mandir
Chandrapur – 442402.

Respondent : Public Information Officer & Regional PF Commissioner
Employees Provident Fund Organization
Regional Office, 132-A, Ridge Road,
Raghuji Nagar, Nagpur -440009.

RTI application filed on             :       08/01/2010
PIO replied                          :       22/01/2010
First appeal filed on                :       18/02/2010
First Appellate Authority order      :       31/03/2010
Second Appeal received on            :       01/07/2010

Information Sought (with reference to an earlier RTI application dated 30/11/2009).

a) The Appellant had sought information regarding change of date of birth of some employees of M/s
Chandrapur Zilla Cooperative Gramin Rural Multipurpose Development Bank.

Reply of the Public Information Officer (PIO)
The name and address of the First Appellate Authority and the Central Information Commission has been
mentioned.

“The decision of the appeal application had already been conveyed to the Appellant through a letter dated
30/11/2009.”

Grounds for the First Appeal:

Unsatisfactory information provided by the PIO.

Order of the First Appellate Authority (FAA):
The FAA observed that relevant records had already been provided and the Appellant had also been
offered an option of inspecting the records.

Grounds for the Second Appeal:

Unsatisfactory information provided by the PIO and unfair disposal of the appeal by the FAA.

Relevant Facts emerging during Hearing:

Both the parties were given an opportunity for hearing. However, neither party appeared. From a perusal
of the papers it appears that the appellant has been given the information that the corrections in the Birth
Dates of the 89 employees have been done. The FAA has stated that the appellant should inspect the
records since providing the information would disproportionately divert the resources of the public
Page 1 of 2
authority. Since the total number of employee is only 89 the Commission does not feel this as a valid
reason for refusing to provide the information.

Decision:

The Appeal is allowed.

The PIO is directed to provide the list of corrected birth dates of 89 employees to the
appellant free of cost before 05 September 2010.
This decision is announced in open chamber.

Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
11 August 2010
(In any correspondence on this decision, mention the complete decision number.)(RR)

Page 2 of 2