Central Information Commission Judgements

Mr. Uday D Patki vs Ministry Of Labour And Employment on 12 July, 2010

Central Information Commission
Mr. Uday D Patki vs Ministry Of Labour And Employment on 12 July, 2010
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2010/001384/8480
                                                                   Appeal No. CIC/SG/A/2010/001384

Relevant Facts

emerging from the Appeal:

Appellant                             :      Mr. Uday D Patki
                                             B-4, Ram Darshan,
                                             Subhash Road, Vile Parle (E),
                                             Mumbai - 57.

Respondent                            :      Mr. V. R. Kamalcha

Public Information Officer & Regional PF Commissioner
Employees Provident Fund Organization,
Bhavishyanidhi Bhawan, Bandra (East),
Mumbai – 400051.


RTI application filed on              :      14/01/2009 received on 18/01/2010
PIO replied                           :      08/03/2010
First appeal filed on                 :      15/03/2010
First Appellate Authority order       :      Not enclosed
Second Appeal received on             :      27/04/2010

Information Sought

The Appellant sought information regarding –
• The Details of the PF/EPF settled during the year 1985-86 against account no. MH 2342/333.
Including the information regarding the period from 1975-82.

Reply of the Public Information Officer (PIO)
Information not provided as the records are maintained of only the last three years.

Grounds for the First Appeal:

No information provided by the PIO

Order of the First Appellate Authority (FAA):
No order passed by the FAA.

Grounds for the Second Appeal:

No information provided by the PIO and No order passed by the FAA
Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent;

Respondent: Mr. V. R. Kamalcha, Public Information Officer & Regional PF Commissioner on video
conference from NIC-Mumbai Studio;

The PIO has stated that as per weeding out policy the records sought by the appellant are weeded out in
three years. The appellant had sought information relating to 1985-86 which had already been weeded
out and hence cannot be supplied since it is not held by the public authority.

Decision:

The Appeal is disposed.

The PIO is directed to send a weeding out policy to the appellant before
30 July 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
12 July 2010
(In any correspondence on this decision, mention the complete decision number.)(YM)