CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/003411/11543
Appeal No. CIC/SG/A/2010/003411
Relevant Facts
emerging from the Appeal:
Appellant : Mr.Anil Kumar Singh,
c/o Shri N.C.Singh,
J-479,AV No.1,
Keshavpuram,Po Rawatpur,
Kanpur.
Respondent : Mr. H. C. Arora
Public Information Officer & Regional PF Commissioner
Employee Provident Fund Organization
Regional Office,
130,Paschim Pal Vistar Yojna,
Jodhpur.
RTI application filed on : 13/09/2010 PIO replied : 11/10/2010 First appeal filed on : 16/10/2010 First Appellate Authority order : Not mentioned. Second Appeal received on : 29/11/2010 Information Sought:
Details of the pending application for claiming the fund withdrawal, with postal order no.80F578830
given by the appellant.
Reply of PIO:
Provided the requisite information.
First Appeal:
Owing to no information sent by SRO Jodhpur appellant requests to take necessary actions and provide
the complete information.
Order of the FAAs Order:
Not mentioned.
Reply of the CPIO:
Provided the requisite information and provide enough information to solve the problem.
Ground for the Second appeal:
Take an adequate action and provide the complete information.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Absent;
Respondent : Mr. H. C. Arora, Public Information Officer & Regional PF Commissioner on video
conference from NIC-Jodhpur Studio;
The connection with Kanpur could not be properly established hence the Appellant could not be heard.
However, he has in his second appeal stated that he has received the information sent by the PIO on
16/10/2010 but his problem is not getting solved. The Respondent states that the Appellant wanted
information about contribution to his account during the period 1982-83. He states that this information
was not available since the employer had not provided the information regarding the employee’s service.
The PIO sent an inspector of employer’s location and obtained the information and the claim of the
Appellant has been settled in December 2010 amount to Rs.37,620/-.
Decision:
The Appeal is disposed.
The information 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
18 March 2011
(In any correspondence on this decision, mention the complete decision number.) (ns)