Central Information Commission
Room No. 5, Club Building, Near Post Office
Old J.N.U. Campus, New Delhi - 110067
Tel No: 26161997
Case No. CIC/SS/A/2010/000939
Name of the Appellant : Shri K.J. Chako
(The Appellants was
present)
Name of the Public Authority : Food Corporation of India,
NOIDA.
Represented by Shri Akshya
Vishal, GM(CPF), Shri
Kamal Kishore, AGM(CPF)
and Shri V.P. Arora,
Manager(CPF).
The matter was heard on :9.2.2011.
ORDER
Shri K.J. Chacko, the Appellant filed an application dated 18.2.2010 under
the provisions of RTI Act, 2005 seeking the balance amount in his CPF Account
along with attested copies of CPF slips for the year 200708. He also wanted to
know the reasons for deducting an amount of Rs. 2.0 lacs for EPS95 while
sanctioning CPF dues to him, and matters connected therewith. The
APIO/Manager(CPFVI), vide his letter dated 22.3.2010 informed the Appellant
that those who joined the CPF after 1.3.1971 are the compulsory members of
pension under EPS95. The Appellant was also informed that further information
on CPF was being sought from Head Quarters. Not satisfied with the reply, the
appellant filed an appeal before the GM CPF, FCI, Zonal Office, North vide his
letter dated 3.4.2010. However, there is no decision of the FAA. Thereafter the
Appellant also sent a reminder vide his letter dated 15.6.2010. Failing to get any
further response, the appellant has filed the present appeal before the
Commission.
During the hearing the Respondent submit that pointwise information has
been furnished to the Appellant, vide letter dated 8.2.2011. Earlier vide letter
dated 23.11.2010, the Appellant had been informed of the reasons for deducting
Rs.2.0 lac from his CPF. The Respondent also submit that in response to an RTI
application of the Appellant dated 20.1.2011 on the same issue, necessary
clarification has been provided to the Appellant vide their letter dated 4.2.2011.
The Appellant on the other hand submits that he has not been provided
information within time limit prescribed under the RTI Act, however after receipt of
the aforementioned replies, he is now satisfied with his queries regarding his CPF
statement and he also acknowledges that he has been informed of the reasons for
deduction of Rs.2.0 lacs from CPF account towards EPS. However, the appellant
has a grievance that he has not yet been sanctioned pension in spite of having
retired on 30th June, 2007. This matter is not a part of the present RTI application.
However, the Respondent inform that this matter is to be dealt with by the RPF
Commissioner H.Q. New Delhi. As far as the Respondent are concerned, all
pension papers of the Appellant have been forwarded to FCI H.Q. for further
submission to RPF.
After hearing the parties and on perusal of relevant documents on file, the
Commission finds that requisite information available on record and permissible
under RTI Act has been provided to the Appellant. There has been delay in
providing information to the Appellant, particularly regarding the balance amount in
his CPF. The Respondent plea in this matter is that the information had to be
collected from H.Q. The Appellant had also filed another RTI application on the
same matter which was replied to separately by the Respondent. However, the
Commission deems it fit to warn the Respondent to be more careful in future in
replying to RTI applications. The Commission also takes serious note of the fact
that the First Appellate Authority did not respond to the Appellant. Even if the
Applicant had addressed his appeal to the wrong person, it should have been
forwarded to the concerned First Appellate Authority. As regards pension dues of
the Appellant, the Commission advises the Respondent to follow up the matter
with the concerned officials for finalization of Appellant’s pension by the RPF
Commissioner.
Sd/
(Sushma Singh)
Information Commissioner
9.2.2011
Authenticated true copy:
(S.Padmanabha)
Under Secretary & Deputy Registrar
Case No. CIC/SS/A/2010/00939
Copy to:
1. Shri K.J. Chako,
C/o Alok Singh, Plot No. 492 Chandrma Nagar,
Khandwa, P.O. Varanasi, U.P.
2. The Public Information Officer,
Food Corporation of India,
A2A, A2B, Sector24,
NOIDA – 201301 (UP)>
3. The First Appellate Authority,
General Manager,
Food Corporation of India,
A2A, A2B, Sector24,
NOIDA – 201301 (UP)>