Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 3046/IC(A)/2008
F. No. CIC/MA/C/2008/00301
Dated, the 8th August, 2008
Name of the Appellant : Shri Sita Ram
Name of the Public Authority : Employees Provident Fund Organisation
DECISION
1. The complainant did not avail of the opportunity of personal hearing on
08/08/2008. The complaint is, therefore, examined on merit.
2. The complainant has alleged that information asked for vide his application
dated 18.01.2008, have not been furnished to him by the CPIO of the respondent.
First Appellate Authority also did not bother to respond.
3. Subsequently, the complainant informed the Commission that he has been
provided the information by the CPIO vide his letter dated 13.05.2008, after
submission of 2nd appeal before the Commission. The complainant pleaded for
imposition of penalty u/s 20(1) of the Act and to award compensation u/s 19(8) (b) of
the Act.
1
If you don’t ask, you don’t get – Mahatma Gandhi
1
4. The CPIO is directed to submit his explanation at the earliest for delay in
providing the information, failing which penalty proceedings u/s 20 (1) of the Act
would be initiated.
5. Complainant’s plea for compensation is illogical as he could not substantiate
as to what detriment he has suffered due to non-furnishing of the information desired
by him.
6. Since the information in question has been provided, the case is closed.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name and address of parties:
1. Shri Sita Ram, Village-Majagawant, Post-Yarki, District-Ambedkar Nagar,
U.P.-224151.
2. Shri Vivek Kumar, CPIO (Vigilance), Head Office, Vigilance Directorate
Headquarters, EPFO, 14, Bhikaji Cama Plale, New Delhi-110066. (Reg. No.
Vig.XXX(34)/2008/54 Dt. 13.05.08).
2
All men by nature desire to know – Aristotle
2