CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2010/001242/12011
Complaint No. CIC/SG/C/2010/001242
Complainant : Mr. Arvind Kumar Pandey,
C/o Sh. Hari Saran Pandey,
Mohalla Kharakaun, Kaswa & Post - Pali,
District Hardoi, Uttar Pradesh - 2411 23
Respondent : CPIO & RPFC - II,
Employees Provident Fund Organisation,
Ministry of Labour and Employment, Govt. of India,
Sub Regional Office Bareilly, 111 Civil Lines, Bareilly,
Uttar Pradesh - 243 001
Facts
arising from the Complaint:
The Complainant had filed a RTI application dated 25/06/2010
through Speed Post with the EPFO office Moradabad, Uttar Pradesh; asking for certain information.
However on not having received the information within the mandated time, the Complainant filed a
complaint under Section 18 of the RTI Act with the Commission. On this basis, the Commission issued
a notice to the concerned PIO on 9/12/2010 with a direction to provide the information to the
Complainant and further sought an explanation for not furnishing the information within the mandated
time.
The Commission is in receipt of the submissions of the Respondent CPIO vide a letter dated 01/02/2011
wherein it has been stated that the RTI application dated 25/06/2010 of the Complainant was never
received in his office. The copy of the RTI application was received in his office along with this
Commission’s notice under a covering letter of the Deputy Labour Commissioner, Moradabad on
31/01/2011. Thereafter the requisite information was sent to the Complainant vide letter dated
01/02/2010, a copy of which has been placed on record. Furthermore, the RTI application was addressed
to the Provident Fund Commissioner Office, Moradabad, whereas there in no such office located at
Moradabad; the concerned office under whose jurisdiction the City of Moradabad falls is at Bareilly.
On perusal of the records it is observed that the RTI application was sent to Moradabad, however at this
stage the Respondent CPIO has in right earnest provided the requisite information to the Complainant.
A copy of the reply is being sent along with this decision to the Complainant.
Decision:
The Complaint is disposed off.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
15th April 2011
(In any correspondence on this decision, mention the complete decision number.)(ANP)