Central Information Commission Judgements

Mr.Gabbar Singh vs Food Corporation Of India on 6 April, 2011

Central Information Commission
Mr.Gabbar Singh vs Food Corporation Of India on 6 April, 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/2010/001233

Name of Complainant             :       Shri Gabbar Singh

Name of Respondent              :       Food Corporation of India

Date of Hearing                 :       04.04.2011

                                           ORDER

Shri Gabbar Singh, the appellant has filed this appeal dated nil (received on
22.12.2010) before the Commission against Food Corporation of India, Regional Office,
New Delhi for providing incomplete and misleading information to his RTI-request dated
20.9.2010, which came up for hearing on 04.04.2011. The appellant was present in person
assisted by Shri R.K. Sharma, Advocate, whereas the respondents were represented by
Shri K.S. Ranjan, AGM (RTI), Ms. Shashi Bala, AGM (IR) and Ms. Madhu Bala Dhingra,
Manager.

2 The appellant filed RTI-request dated 20.9.2010 seeking information on eight RTI-
queries pertaining to his pensionary benefits, payment of bonus, gratuity, provident fund
etc. The CPIO vide letter No. NB.NB 11-30/006-10 dated 18.10.2010 has provided point-
wise reply to the appellant.

3. Aggrieved by the decision of CPIO, the appellant preferred First-appeal before
FAA. The FAA vide order No. NB.11-18/052-10 dated 2.12.2010 has replied to the
appellant stating that his retirement dues were already paid to the appellant and the
gratuity will be paid after getting clarification from the Headquarters.

4. During the hearing the respondents submitted that gratuity payment has been
released by FCI vide order No. PF/CMC/O/Gabbar Singh dated 11.2.2011 amounting to
Rs. 50,534/- in favour of the appellant.

-2-

Case No. CIC/SS/A/2010/001233

5. After hearing the parties and on perusal of the relevant documents on file, the
CPIO is directed to provide information on Point No. 5 i.e. calculation-sheet of provident
fund, within two weeks of the receipt of this order.

The matter is disposed of with the above direction.

Sd/-

(Sushma Singh)
Information Commissioner
6.4.2011
Authenticated true copy:

(K.K. Sharma)
OSD & Assistant Registrar

Address of the parties:

Shri Gabbar Singh,
S/O Shri Sangram Singh,
House No. L: 1/1, Budh Vihar,
Delhi-110086.

The CPIO,
Food Corporation of India,
Regional Office, DDA Complex, Rajendra Bhawan,
Rajendra Place,
New Delhi-110008

The Appellate Authority,
Food Corporation of India,
Regional Office, DDA Complex, Rajendra Bhawan,
Rajendra Place,
New Delhi-110008