CENTRAL INFORMATION COMMISSION
Club Building, Old JNU Campus,
Opp. Ber Sarai Market, New Delhi - 110067.
Tel: +91-11-26161796
Decision No. CIC/SG/C/2009/000611/4683
Appeal No. CIC/SG/C/2009/000611
Relevant Facts
emerging from the Complaint:
Complainant : Mr. Jai Narain
G-316, Nauroji Nagar,
New Delhi
Respondent : Ms. Renu Popli
Public Information Officer
Delhi Transport Corporation
BBM Complex, Delhi 110009
RTI application filed on : 02/06/2008
Commission Notice issued on : 08/06/2009
First Reply of PIO : 18/06/2008
Second Reply of PIO : 10/07/2009
Complaint received on : 14/05/2009
Information sought:
Complainant had sought following information:-
1. Number of applications for grant of pension from EPFO, including that of Shri Mahender
Kumar, Badge No. 5560, pending in the HQs or in Depots for more than one month as on
21st April, 2008.
2. Details in respect of each application describing name of the ex-employee, pending since
when and reason thereof.
3. Whether the ex-employee concerned have been informed about his pending application to
rectify the discrepancies, if any? If not, the reason thereof.
4. Names, designation and phone numbers of the persons responsible for disposal of such
applications and the details of action taken by them on each of the application pending.
5. The expected date of completion of needful action on behalf of DTC and sending the
same back to the applicants for onward.
Reply of PIO:
1. In this connection, it is stated that the corporate office disposes of the application/10D
forms of EPS-95 received from the units approximately within 15 days. However as on
date no application is pending with the corporate office for more than fifteen days.
2. The application of Sh. Mahender Kumar is pending since 28/03/2008. The reason is that
the employee has not given his bank account No. as per the list of EPFO. Moreover his
son Sh. Subhash was handed over a list of bank so that he can open account in the bank
and intimate the office about the action so that further action on his application.
3. Yes, the ex-employee has been informed about the discrepancies.
4. As per procedure application/10 D form has to be submitted by the concerned employee
at his depot/unit. The same form has to be sent to corporate office for attestation and after
that it is returned to concerned unit for onward submission to RPFC to grant pension to
the subscriber by RPFC.
5. There is no time limit for the needful action and all it depends upon the completion of all
the formalities.
Grounds for Complaint:
Not furnishing the information by PIO.
Relevant Facts emerging during Hearing:
The following were present:
Complainant: Mr. Jai Narain
Respondent: Ms. Renu Popli, PIO
The RTI application primarily sought information about delay in getting Completion of Pension.
Most public authorities appear to be very callous towards there retiring employees and people
who have served these organizations for years are made to run from pillar to post like beggars to
get their dues. Whereas society proclaims special benefits for senior citizens on the one hand on
the other the legitimate dues of senior citizens and their families are neglected rampantly. The
Commission directs the PIO to ensure that in compliance of Section 4 names of those who apply
for Pensions and Provident Funds are put up on the website as soon as the application received
within a week. The action taken on these must also be displayed giving dates. If any applications
are pending for over 30 days this should be mentioned giving reasons. The PIO will ensure that
this direction is complied with before 30 September 2009. These details shall be updated every
week and the date of updation will be mentioned on the website. A compliance report will be
send to the Commission and the Complainant before 5 October 2009.
Decision:
The Complaint is allowed.
The PIO is directed to display the information on the website in requirement of Section 4 as
described above.
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 cost as per Section 7(6) of
RTI Ac.
Shailesh Gandhi
Information Commissioner
3 September 2009
(In any correspondence on this decision, mentioned the complete decision number.)
k.j.