Central Information Commission Judgements

Ms.Lakshmaniya Devi vs Coal Mines Provident Fund … on 30 July, 2008

Central Information Commission
Ms.Lakshmaniya Devi vs Coal Mines Provident Fund … on 30 July, 2008
                CENTRAL INFORMATION COMMISSION
                              .....

F.No.CIC/AT/A/2008/00304
Dated, the 30th July, 2008.

Appellant : Ms.Lakshmaniya Devi

Respondents : Coal Mines Provident Fund Commissioner

This matter came up for hearing on 21.07.2008 pursuant to Commission’s
hearing notice dated 03.06.2008. Appellant was present through her son,
Shri Shambhu Dusadh, while the respondents were represented by
Shri Raghunandan Rao, Joint Commissioner & Appellate Authority,
Shri Upendra Panda, Regional Commissioner & CPIO and Shri A.K. Singh,
Assistant Commissioner (Gr.I).

2. Respondents submitted that the matter which the appellant has now raised
relates to over 40 years old pension matter. The public authority which the
respondent CPIO serves (i.e. Regional Commissioner, Region-III) has no
information relating to what the appellant has sought through her RTI-application
dated 13.06.2007. They also pointed out that the documents which the appellant
has filed before the Commission in second-appeal ― a copy of the first appellate
order ― actually did not relate to the appellant’s present RTI-application.

3. Respondents also pointed out that the main grievance of the appellant
related to her husband’s Provident Fund contributions prior to the year 1967.
Respondents believe that the employment-related information of the Provident
Fund Payer ― the present appellant’s husband ― would be available with the
office or the unit where the appellant’s husband actually served when alive.

4. Considering the fact that this matter is very old and is related to the
employment of the present appellant’s deceased husband, CPIO is directed to
transfer the application of the appellant to the appropriate unit of the public
authority known to be holding this information. Thereafter, it shall be the
responsibility of that public authority to provide a reply to the appellant.

5. Appellant may also meet the CPIO personally in order to enable the
officers of the public authority to understand her concerns clearly which would
enable them to formulate a response with a view to help the appellant who
appears to be an old and illiterate widow of a former employee of the public
authority. Her case needs all the sympathy and concern of her husband’s
employers.

Page 1 of 2

6. Matter is disposed of with these directions.

7. Copy of this decision be sent to the parties.

Sd/-

( A.N. TIWARI )
INFORMATION COMMISSIONER
Authenticated by –

Sd/-

( D.C. SINGH )
Under Secretary & Asst. Registrar

Page 2 of 2