Central Information Commission Judgements

Mr.Jasbir Kumar vs Food Corporation Of India on 10 October, 2011

Central Information Commission
Mr.Jasbir Kumar vs Food Corporation Of India on 10 October, 2011
                         Central Information Commission
              Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                      Bhikaji Cama Place, New Delhi­110066
                     Web: www.cic.gov.in Tel No: 26167931

                                                          Case No. CIC/SS/A/2011/000955

Name of Appellant                    :       Shri Jasbir Kumar

Name of Respondent                   :       Food Corporation of India, Noida

Date of Hearing                      :       10.10.2011

                                         ORDER

Shri Jasbir Kumar, the appellant has filed this appeal dated 29.4.2011 before the
Commission against the decision of FAA, Food Corporation of India, Zonal Office (N),
Noida for not providing complete information to his RTI-request dated 22.10.2010. The
matter came up for hearing on 10.10.2011. The appellant was present in person, whereas
the respondent were represented by Shri Kamal Kishore, AGM (CPF) & CPIO and Shri
V.P. Arora

2. The appellant filed an RTI-application dated 22.10.2010 seeking information “Year-
wise copies of CPF Slips statements w.e.f. 1975 till the date of his retirement.” The CPIO
vide letter No. CPF-VI/CPF/ZO (N)/RTI/2010-11 dated 22.12.2010 an interim reply was
sent to the appellant, and vide letter No. 1518 dated 24.3.2011, the CPIO has provided
CPF Slips for the F.Y. 1995-96 to 2009-10 to the appellant.

3. Aggrieved by the reply of CPIO, the appellant preferred first-appeal dated nil
(received on 28.2.2011) before FAA. The FAA, vide order No. GM (CPF)/ 3/2011/ 80246/
1526 dated 8.2.2011 upheld the reply of CPIO.

4. During the hearing the respondent submitted that CPF slips pertaining to FCI
employees prior to FY 1995-96 were manually maintained by the FCI, Headquarters,
2 Case No. CIC/SS/A/2011/000955

which are not available. The requisite information as per available records has been
provided to the appellant.

5. After hearing the parties and perusing the relevant documents in file, the
Commission is of the considered view that requisite information as per available records
has been provided to the appellant by respondent. The replies of respondent are upheld.

The matter is accordingly disposed of at Commission’s end.

(Sushma Singh)
Information Commissioner
10.10.2011
Authenticated true copy:

(K.K. Sharma)
OSD & Deputy Registrar

Address of the parties:

Shri Jasbir Kumar,
No. 13-D, Karah Wala Chowk,
Near Sabzi Mandi,
Patiala-147001 (Punjab)

The CPIO,
Food Corporation of India,
Zonal Office (N),
A-2A-2B, Sector-24,
Noida-201301 (UP).

The First Appellate Authority,
Food Corporation of India,
Zonal Office (N),
A-2A-2B, Sector-24,
Noida-201301 (UP).