21BharatKrOShahvsEPFODelhi281 1 1
CENTRAL INFORMATION COMMISSION
Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
Appeal No. CIC/LS/A/2008/00021
Appellant: Shri Bharat Kumar. O. Shah
Public Authority: Regional Provident Fund Commissioner,
Ahmedabad
(through Shri V. Shankar Reddy,
RPF Commissioner)
Date of Hearing: 28/01/2009
Date of Decision: 28/01/2009
FACTS
:-
By his letter of 25/04/2008, the Appellant had requested for information on the
following four points:-
“1. Details unpaid principal amount & interest of provident fund due by
MAFATLAL IND.Ltd. as on dt. 30.6.2002.
2. MODE OF PAYMENT made by MAFATLAL IND. In above amount
after sanction rehabilitation scheme by BIFR board.
3. Details of Last running contribution deposited by MIL Ltd.
4. details of total balance amount in P.F. No.GJ/363/14460 & what the action
has been taken by P.F. Commissioner to release payment even though
duly filled form no.19&10 c are deposited with employer office on
dt.3.6.99.”
2. It appears that RPF Commissioner, Ahmedabad, had furnished some information
to the Appellant vide letter dated 31/10/2008. Dissatisfied with this, he had filed First
Appeal before the AA. The AA, vide, letter dated 21/01/2008, had furnished information
to the Appellant in regard to point Nos.1&4 above. However, information in regard to
point Nos.2&3, was not furnished due to its non-availability.
3. The present Appeal is directed against the order of the AA.
4. The matter was fixed for hearing on 02/01/2009 but neither the Appellant nor the
representative of the Public Authority appeared before the Commission. Hence, the
hearing was adjourned to 28/01/2009. As scheduled, the matter was heard on
28/01/2009. The Appellant did not appear before the Commission. The Public
Authority is represented by Shri V. Shankar Reddy, RPF Commissioner. It is the
submission of Shri Reddy that information in regard to point No.1&4 has already been
furnished to the Appellant. However, as regards information on point No.2&3, he would
submit that he is willing to furnish this information to the Appellant but it will take some
21BharatKrOShahvsEPFODelhi281 1 2
time to reconcile the accounts and to cull out the information. He seeks six weeks time
for this purpose. As regards the settlement of personal account of the Appellant, viz., PF
No. GJ/363/14460, it is the submission of Shri Reddy that he is prepared to settle the
account if he submits a fresh claim to him as the old a claim submitted by the Appellant
way back in 1999 to the management of Mafatlal Group has not received in RPFC Office.
DECISION
5. In view of the above, the following order is passed:-
(a) Shri Reddy would furnish information to the Appellant in regard to point
No.2&3 in six weeks time; and
(b) personal account of the Appellant would be settled by him in four weeks
time after the Appellant submits a fresh claim to him.
6. The matter is disposed of subject to the above directions.
Sd/-
(M.L. Sharma)
Central Information Commissioner
Authenticated true copy. Additional copies of orders shall be supplied against application and payment of the charges,
prescribed under the Act, to the CPIO of this Commission.
(K.L. Das)
Assistant Registrar
Tele: 011 2671 73 53