Central Information Commission Judgements

Ms.Shivani Gupta vs Employees Provident Fund … on 20 September, 2010

Central Information Commission
Ms.Shivani Gupta vs Employees Provident Fund … on 20 September, 2010
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2010/002007/9432
                                                                   Appeal No. CIC/SG/A/2010/002007

Relevant Facts

emerging from the Appeal

Appellant : Ms. Shivani Gupta
Flat No. 385, AOT Complex,
Sector 48 A , Chandigarh.

Respondent                          :      Public Information Officer
                                           Employees Provident Fund Organization
                                           Ministry of Labour and Employment
                                           Government of India
                                           Regional Office - Delhi (South)
                                           6th - 9th Floor, 28, Community Centre,
                                           Wazirpur Industrial Area, Delhi - 110052.

RTI application filed on            :      19/04/2010
PIO replied                         :      12/05/2010
First appeal filed on               :      22/05/2010
First Appellate Authority order     :      Not enclosed
Second Appeal received on           :      15/07/2010

Information Sought

The Appellant sought information regarding –

1- What are the discrepancies and how that is relevant returns could not be got rectified inspite of
lapse of more than 5 years period. Further please send the copy of the letter dt 25-01-2010 issued
to the Establishment and copy of their reply received
2- Establishment is deducting from the appellant’s emoluments, contribution towards EPF Scheme
and a1ong with their matching contribution, depositing with the organization. However inspite of
laps of more than 3 years the Appellant is not aware whether the same is properly accounted far at
the department’s end in the Appellant’s EPF Account. Accordingly please provide the information
of year wise detail of amount received from the Appellant’s Employer and credited to his EPF
Account.

Reply of the Public Information Officer (PIO)
After going through the request, it is informed that the concerned section has already been provided the
information of point no. 2 vide letter dated 24.11.2009 (copy enclosed) as informed by the section vide
Office Note dated 03.05.2010 along with information of point no. 1. the said Office Note duly signed by
concerned APEC is also enclosed.

Grounds for the First Appeal:

Unsatisfactory information provided by the PIO.

Order of the First Appellate Authority (FAA):

No order passed by the FAA.

Grounds for the Second Appeal:

Unsatisfactory information provided by the PIO and No order passed by the FAA

Relevant Facts emerging during Hearing:

Both the parties were given an opportunity for hearing. However, neither party appeared. From a perusal
of the papers it appears that query-1 was not seeking information as defined under Section-2(f) of the RTI
Act. The first part of the query-2 was also not seeking information as defined under Section 2(f) of the
RTI Act. However, the second part of the query-2 which sought information about the amounts deposited
in the appellant account was seeking information. The PIO has provided the information on this for the
year 2007-08 but had not provided this for the year 2008-09 and 2009-10. The PIO is directed to furnish
the amount deposited for the period 2008-09. If the information is available for the period 2009-10 this
should be provided.

Decision:

The Appeal is allowed.

The PIO is directed to give the information as directed above to the appellant before
15 October 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
20 September 2010
(In any correspondence on this decision, mention the complete decision number.)(YM)