CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/000606/12512
Appeal No. CIC/SG/A/2011/000606
Relevant Facts
emerging from the appeal:
Appellant : Mr. Satyendra Kumar Srivastava
92-E/1, Chak Lal Mohd, Naini,
Allahabad, UP - 211008
Respondent : Mr. Amitabh Prakash
PIO & Asstt. P.F. Commissioner (Pension),
Employees Provident Fund Organization
Sub Regional Office,
United Tower 2nd & 3rd floor,
53, Leader Road, Allahabad, UP – 211003
RTI application filed on : 02/11/2010
PIO replied : 27/12/2010
First appeal filed on : 20/12/2010
FAA’s order : 21/01/2011
Facts of the issue:
The appellant wants the information about the EPFO (Pension) 1955, SRO Office Allahabad. The
particular information required is the certified copy of computerised pension work sheet against the
PPO No. UP/ALD/23327. also provide the changing information letter of PPO No.
UP/Allahabad/23327 in place of PPO No. UP/Varnasi/63527.
First Appeal:
Reply was unsatisfactory
Ground of the Complaint:
PIO has not provided the required document against the same.
FAAs ORDER:-
The appellant was not provided the information asked by him within a time period. The Central
Information Officer is ordered to provide the necessary information to the appellant.
Submission from the PIO:
The appellant was informed that no separate pension payment order has been issued against the PPO
of SRO Varanasi . Only the PPO No’s of SRO Varanasi have been replaced by the new No’s at SRO
Allahabad. Accordingly the appellant has been allotted new PPO No. UP/ALD/ 23327 in place of PPO
No. UP/ VNS/ 63527. The information regarding the change of the PPO No has already been given to
your banker through PNB.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent;
Respondent : Mr. Amitabh Prakash, PIO & Asstt. P.F. Commissioner (Pension) on video conference
from NIC-Allahabad(UP) Studio;
The PIO states that they were not able to generate the worksheet which the appellant wanted
but have sent him a copy of the complete pension payment order which provide all the information to
the appellant.
Decision:
The appeal is disposed.
The information available appears to have 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
25 May 2011
(In any correspondence on this decision, mention the complete decision number.) (RJ)