CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/DS/A/2010/000398/SG/13818
Appeal No. CIC/DS/A/2010/000398
Relevant Facts
emerging from the Appeal
Appellant : Mr. Shyamnath Awasthi
Vill + Post – Hariyavan,
Dist – Hardoi, PIN – 241405,
Uttar Pradesh.
Respondent : Mr. C. S. Pangtey
Public Information Officer & APFC
Employee’s Provident Fund Organisation
Sub-Regional Office, 5, Mirabai Marg,
Lucknow, Uttar Pradesh.
RTI application filed on : 24/05/2008 PIO replied : 16/06/2008 First appeal filed on : 16/07/2008 First Appellate Authority order : Not ordered Second Appeal received on : 28/05/2010 Sl. Information Sought Reply of the PIO 1. Details of appraisement of interest of `Â The interest amount on total PF Amount from February, 99
5021 and ` 2076. to March, 2006 was ` 5021.
2. Name of the person who had been paid Payment of interest amount of `. 5021 (` 2076 Employee’s
the appraised amount along with details
share + ` 2945 Employer’s share) was made to Exe.
of cheque, amount and date.
Engineer, Electric Supply, Part-II vide cheque no. 616055
dated 21/09/2009.
3. If the amount had not been appraised The process of payment of PF amount was done on the
then name of the person responsible for basis of EPF Misc. Act 1852.
the loss to the Appellant.
4. Details of interest amount which was The total amount from the employee and the employer’s
calculated on the balance amount of PF share in the year 98-99 was `44763 on which `2686 was
A/c No. 3286/428/SRO/Lucknow. given as interest for Feb’98 to July’98. According to the
rule the interest was given per year and the interest amount
was given ` 5021 till March ’06 which had been paid.
5. Details of action taken on the letter The said letter had not been received in the office.
dated 16/12/2006 of the Appellant.
First Appeal:
Incomplete information received from the PIO.
Order of the FAA:
Not ordered.
Ground of the Second Appeal:
Incomplete information received from the PIO.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Mr. Shyamnath Awasthi on video conference from NIC-Hardoi Studio;
Respondent : Mr. C. S. Pangtey, PIO & APFC on video conference from NIC-Lucknow Studio;
The Appellant has been given the information as per records by the Respondent. The Appellant
has a grievance that he has not been paid the required interest which should have been paid to him. The
Commission has no jurisdiction over this matter and he will have to agitate this matter elsewhere.
Decision:
The Appeal is disposed.
Information available on the records has been provided.
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
03 August 2011
(In any correspondence on this decision, mention the complete decision number.)(GJ)