Central Information Commission Judgements

Mr.M P Srivastava vs Ministry Of Labour And Employment on 28 May, 2010

Central Information Commission
Mr.M P Srivastava vs Ministry Of Labour And Employment on 28 May, 2010
                                                     1

                             CENTRAL INFORMATION COMMISSION
          Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
                            Telefax:011-26180532 & 011-26107254 website: cic.gov.in
                                Complaint No. CIC/DS/C/2010/000130

Complainant              :      Shri M. P. Srivastava, Patna
Public Authority         :      EPFO, Patna(through Smt. Manisha Sinha, RPFC-II/CPIO)
                                (through Audio Conferencing)

Date of Hearing          :      28/05/2010

Date of Decision         :      28/05/2010

Facts

:-

Vide his RTI request dated 18/12/2008, the complainant Shri M. P. Srivastava sought
information from CPIO, EPFO, Patna regarding compliances made by companies listed in the RTI
application including list of defaulting establishments and where the default amount was more than
Rs.10 lakh.

2. Not being satisfied by the response given by the CPIO vide his order dated 16/01/2009, he
preferred appeal before the first appellate authority dated 26/02/2009.

3. The first Appellate Authority vide order dated 09/04/2009, provided additional information
to the appellant.

4. However, not being satisfied, the complainant has preferred second appeal before the
Commission.

5. The matter was heard today. The complainant was present. The CPIO was present through
audio conferencing. The complainant informed that he was satisfied with the information received
from the first Appellate Authority on points 1&2 of his RTI application. However, in respect of
points 3&4, full information have been provided to him only in December, 2009. The complainant
also stated that he was yet to be provided information sought under points 5,6,7&8 of his
application.

6. The CPIO informed that she will obtain additional information from the concerned Section
which is the holder of the information and provide the same to the complainant. The CPIO faxed a
copy of her letter dated 24/05/2010 addressed to the appellant along with annexures A to E in
which she had provided further detailed information to him.

7. However, the complainant stated that he was yet to receive this letter.

DECISION

8. The complainant stated that he would go through the contents of all the annexures provided
to him and if he was still not satisfied, it was agreed by the respondents that upon the complainant
making a written request to her she would fix a mutually convenient date and time for a meeting
within 02 weeks of receipt of the said request in order to provide a full and complete information
and fully satisfy the complainant.

2

9. Accordingly, the matter is closed at the Commission’s end.

(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(Tarun Kumar)
Joint Secretary & Addl. Registrar

Copy to:-

1. Shir M. P. Srivastava,
Urmila Bhawan, Road No. 14A,
East Ashok Nagar, Kankarbagh
Patna-800020.

2. The CPIO,
Regional P.F. Commissioner (Grade-II),
EPFO,
Bhavishya Nidhi Bhawan, Regional Office,
Patna Rd. No. 6, R-Block, Patna-800001.

3. The Appellate Authority,
Regional P.F. Commissioner-I (OIC),
EPFO,
Bhavishya Nidhi Bhawan, Regional Office,
Patna Rd. No. 6, R-Block, Patna-800001.