738RPBOORACPWD231 6 1
CENTRAL INFORMATION COMMISSION
Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
Complaint No. CIC/WB/C/2008/00738
Complainant: Shri R.P. Boora
Public Authority: Senior Accounts Officer, Pay & Accounts
Office, Food Zone, CPWD, New Delhi
(through Shri B.K. Kapoor, P&AO)
Date of Hearing: 23/01/2009
Date of Decision: 23/01/2009
FACTS
:-
In his letter of 12/02/2008, the complainant had mentioned that he was posted in
Food storage Division, Faridabad from August, 1976 to May, 1978 and during this
period, his contribution towards CDS was deducted from his pay and deposited with
PAO, Food Zone, New Delhi. As he was not reimbursed this amount, he had sought the
following information from the CPIO:-
“(i) How much amount with up-to-date interest is laying against CDS scheme?
(ii) Can this amount be reimbursed to me if not transferred the same to my
GPF account No.38028/PAO/NDZ?
(iii) When said amount shall be paid to the Appellant?”
2. It appears that he did not get a satisfactory response from the CPIO and has filed
the present complaint before the Commission.
3. The matter was heard on 23/01/2009. The complainant appeared before the
Commission. The Public Authority is represented by the officer named above. It is the
submission of the complainant that deduction was made @ Rs.25/- per month for the
above mentioned period but the said amount along with interest has not been reimbursed
to him and that no worthwhile reply has been furnished to him on the points referred to
above.
4. On the other hand, it is the submission of Shri Kapoor that he has checked up the
concerned records but the complainant’s name does not figure therein. It is also his
submission that if the complainant can give him his Account No. and some details, it
would be possible for him to trace the above amount. To this, the complainant would
respond that the Account Number was not allotted to him by the PAO, and, therefore, it is
not possible for him to furnish this information to the CPIO. The complainant also has
produced before me letter dated 11/07/2008, addressed to him by Shri V.P. Gogia, Senior
Accounts Officer, wherein threatening language has been used. The complainant has
been threatened that if he persists with his applications the matter will be reported to his
higher authorities for taking action against him. A copy thereof has also been marked to
738RPBOORACPWD231 6 2
Chief Engineer, NDZ03, CPWD, New Delhi, who has no concern with the matter and
happens to be employer of the complainant. The language used in the above mentioned
letter is not approved of. Shri Gogia needs to be advised by his superior authorities that
this kind of letter is against the spirit of the RTI And and desist from using such language
in future.
DECISION
5. Shri Kapoor, CPIO, P&AO, is hereby directed to permit inspection of the relevant
records by the complainant in next two weeks time to trace out as to where the above
mentioned deduction is presently lying and if the same is figured out, to reimburse the
same to the Appellant, as per rules.
6. The matter is disposed of subject to the above directions.
(M.L. Sharma)
Central Information Commissioner
738RPBOORACPWD231 6 3
Authenticated true copy. Additional copies of orders shall be supplied against application and payment of the charges,
prescribed under the Act, to the CPIO of this Commission.
(K.L. Das)
Assistant Registrar
Tele: 011 2671 73 53