CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/001646/8857
Appeal No. CIC/SG/A/2010/001646
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Ganesh Singh
S/o Late Mr. Lalman,
Mohalla-Sewaram, Near Tehsil,
Post Najibabad-246763,
Bijnor, UP.
Respondent : Mr. J. K. Sangalay
Public Information Officer & RPFC-II;
Employees Provident Fund Organization,
Ministry of Labour, Government of India,
Nidhi Bhawan, Sector-5,
Opposite Medical College, Jagriti Vihar,
Merrut-250004, UP.
RTI application filed on : 17/02/2010 PIO replied : 23/03/2010 First appeal filed on : 07/04/2010 First Appellate Authority order : Not ordered. Second Appeal received on : 17/06/2010 Information Sought
1. Attested copy of the Appellant’s letter dated 07/12/2009.
2. Details of action taken on the same along with an attested copy of the Action Taken Report taken
with respect to the Appellant’s letter dated 07/12/2009.
Reply of the Public Information Officer (PIO)
In reference to the payment of A/c no. 1836/20 and 1836/110 it is to state that as per form-9 for account
no. 1836/20 the name of the member is Param Singh S/o Guljari Singh and for account no. 1836/110 it is
Ganesh Singh s/o of Lalman Singh. Transfer of payment is shown to Secretary Ganna Vikas Samiti,
Chandpur, Bijnor by this department on 26/04/2005.
Grounds for the First Appeal:
Unsatisfactory information provided by the PIO.
Order of the First Appellate Authority (FAA):
Not ordered.
Grounds for the Second Appeal:
Inaction on the part of the FAA and unsatisfactory information was provided by the PIO.
Page 1 of 2
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Ganesh Singh;
Respondent: Mr. Mohit Kumar Sekhar, APFC Mr. J. K. Sangalay Public Information Officer & RPFC-II;
The information has been provided to the appellant by the PIO. The PIO has also given further
clarification to the appellant before the Commission.
Decision:
The Appeal is disposed.
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
06 August 2010
(In any correspondence on this decision, mention the complete decision number.)(ND)
Page 2 of 2