Central Information Commission Judgements

Mr.Ramesh Kumar Kothari vs Employees Provident Fund … on 30 May, 2011

Central Information Commission
Mr.Ramesh Kumar Kothari vs Employees Provident Fund … on 30 May, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2011/000944/12599
                                                           Appeal No. CIC/SG/A/2011/000944

Relevant Facts

emerging from the Appeal

Appellant : Mr. Ramesh Kumar Kothari
C/o Bonanza Trading Company Private Limited
B 103 Rai Enclave, 7/1 A Sunny Park
Kolkata 700019

Respondent : PIO & RPFC-II
Employees Provident Fund Organisation,
Sub Regional Office,
44, Park street,
Kolkata 700016

RTI application filed on : 21/09/2010
PIO replied : 21/10/2010,10/01/2011,07/04/2011&19/04/2011
First appeal filed on : 13/12/2010
First Appellate Authority order : 07/01/2010
Second Appeal received on : 06/04/2011
Withdrawal of second appeal : 20/04/2011

Information sought by the appellant:
Provide the annual statement of A/C No. WB/PRB/34610/06 in the fund pertaining to the year 2007-2008,
2008-2009 and 2009- 2010.

Reply of PIO on 21/10/2010:

The Annual Accounts could not be prepared for want of returns and that the establishment viz., MIS
Bonanza Trading Company (P) Ltd., had been asked to submit the requisite returns for the years 2007-
08 onwards for preparation of the annual accounts.
Reply of PIO on 10/01/2011:

The annual statement of accounts for the year 2007-2008 given.
Reply of PIO on 07/04/2011:

The annual statement of accounts for the year 2008-2009 given.
Reply of PIO on 19/04/2011:

The annual statement of accounts for the year 2009- 2010 given.

Grounds of the First Appeal:

Information not provided

Order of the FAA:

PlO is directed to hand over the details of accounts balance in the Format of F/23 to the applicant
within 7 days. However, for the period up to which accounts slips have not been prepared, the PlO is
directed to supply the photocopy/statement of available F/3A, 6A to the concerned applicants within 7
days time.

Ground of the Second Appeal:

Complete information not provided.
Decision:

The appellant has sent a letter to the Commission on 20/04/2011 in which he has stated
that he has received all the information satisfactorily and does not wish to pursue the
matter.

The Appeal is disposed.

The information has been received.

Shailesh Gandhi
Information Commissioner
30 May 2011
(In any correspondence on this decision, mention the complete decision number.) (ST)