Central Information Commission Judgements

Mr.R P Yadav vs Mcd, Gnct Delhi on 5 July, 2010

Central Information Commission
Mr.R P Yadav vs Mcd, Gnct Delhi on 5 July, 2010
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                        Decision No. CIC/SG/A/2010/000528/8406
                                                               Appeal No. CIC/SG/A/2010/000528

Relevant Facts

emerging from the Appeal

Appellant : Mr. C. Jayakumar
General Secretary
Pallavan Grama Bank Officer’s Association,
No. 43, Rayappa Mudali Street,
Krishnagiri,
Tamil Nadu – 635001

Respondent : Public Information Officer
Employees Provident Fund Organization,
Regional Office,
Bhavishyanidhi Bhawan, PB No. 3875,
Dr. Balasundaram Road,
Coimbatore – 641081

RTI application filed on : 05/06/2009
PIO replied : 07/07/2009
First appeal filed on : Not enclosed
First Appellate Authority order : Not enclosed
Second Appeal received on : 24/10/2009
Date of Notice of Hearing : 00/00/2010
Hearing Held on : 00/00/2010

S. No Information Sought Reply of the Public Information
Officer (PIO)

1. Has the consolidated Form F13- A Yes. A consolidated F13 in respect of 89
in respect of the 89 members of the members was received on 11/03/2009
Vallalar Grama Bank (A/c No. from Sub-regional office, Salem.
27088) from PF office (SRO) been
received, Salem for transfer of the
said a/c to SRO, Salem?

2. If yes, what is the actual date of Date of receipt of request was
receipt of request and what is its 11/03/2009.Transfer has not been
present status? effected. The reason for the same was
communicated to Vallalar Grama Bank
Chairman, Cuddalore and Officer-in-
charge, Sub-regional office, Salem vide
this office letter Np. TN/27088/Sro-
Try/Accts.Gr.8/2009 dt.8/5/09 (Acopy of

Page 1 of 3
that has been enclosed)

3. If the account has already been Not yet confirmed
transferred, the communication
information should be furnished

4. If not transferred, then the reason for There are short remittances which have
non-transfer should be furnished not been remitted by M/s Vallalar Grama
Bank, the amount of that has been
furnished

1) A/c No. 1: Rs. 10,855

2) A/c No. 2 : Rs. 1,03,666.35

3) A/c No. 10 : Rs. 49,838

4) A/c No. 21 : Rs. 30,910

5) A/c No. 22 : Rs. 2,282.60

5. How much time is required by the On remittance of the amount that is due
said office to affect the transfer from the establishment as stated above,
request? the final transfer out will be effected. The
7A inquiry to conclude the dues and
effect the transfer, is in progress. The
next date of inquiry is fixed on
15/07/2009. If inquiry is not concluded
then, then a part transfer will be made
under the intimation to the appellant.

6. Has the reply to the letter dated As per the records available the letter
29/02/2008 received from M/S dated 29/02/2008 is unavailable. A copy
Pallavan Grama Bank, Salem been of the same could be sent in.
sent? If yes then a copy of that, and
if no then the reason for not replying
and the officer responsible for this.

7. Has M/S Pallavan Grama No, Not necessary, no particulars are
Bank/SRO, Salem been informed to required from M/s Pallavan Grama Bank,
submit relevant particulars of the PF Salem to affect the transfer.
members to affect transfer of PF
accounts? A copy of that should be
furnished.

8. Has any specific transfer request Yes, based on the information his account
been received from M/S Pallavan was transferred in 03/2008.
Bank, Salem for the transfer of the
account of Mr. K Vijayan, Account
No.TN/27088/19 to your Salem
office? A copy of that letter is
needed.

9. Can any member’s account be On receipt of the transfer application in
transferred without the request of the form 13 from the member duly attested
employer/establishment? If yes, then by the employer, the transfer will be
under what circumstances, is that made. If the member was unable to get
possible? the attestation for any genuine reason, the
transfer will be made on attestation of
transfer application F/13 by a Gazetted
officer/ Any other authorized officer.

Page 2 of 3

Grounds for the First Appeal:

Unsatisfactory information provided by the PIO

Order of the First Appellate Authority (FAA):
Appeal was dismissed

Grounds for the Second Appeal:

Unsatisfactory information provided by the PIO and dismissal of appeal 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 the PIO has supplied all the information available on the records.
However, it appears from the reply on the PIO in response to query-8 the copy of the letter request in
respect of transfer of Account no. No.TN/27088/19 has not been provided. The PIO is directed to send
a copy of the letter/request received from the Bank. If no such letter/request exists on the record this
will be stated.

Decision:

The Appeal is allowed.

The PIO is directed to send a copy of the letter/request received from the M/s
Pallavan Grama Bank. If no such letter/request is received for the transfer of the account
this should be stated. The PIO will give this information to the appellant before 25 July
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
05 July 2010
(In any correspondence on this decision, mention the complete decision number.)(YM)

Page 3 of 3