Central Information Commission Judgements

Mr. Arjun Chaudhary vs R.K.G.Shrma Sanskrit Vidypith on 28 May, 2009

Central Information Commission
Mr. Arjun Chaudhary vs R.K.G.Shrma Sanskrit Vidypith on 28 May, 2009
                  CENTRAL INFORMATION COMMISSION
                      Club Building (Near Post Office),
                    Old JNU Campus, New Delhi - 110067.
                           Tel: +91-11-26161796

                                                 Decision No. CIC /SG/A/2009/000748/3461
                                                        Appeal No. CIC/SG/A/2009/000748

Relevant Facts

emerging from the Appeal

Appellant : Mr. Arjun Chaudhary
Kalisthan, Saidnagar,
Laheriasarai,
Darbhanga.

Bihar

Respondent : Mr. Arvind Kumar Sharma
Public Information Officer
R.K.G.Shrma Sanskrit Vidypith,
Kolhanta Patori,
Darbhanga,
Bihar.


RTI application filed on             :      11/11/2008
PIO replied                          :      12/12/2008
First appeal filed on                :      27/01/2009
First Appellate Authority order      :      Not Mentioned
Second Appeal received on            :      13/04/2009

Information sought: -

The appellant in his RTI application has sought clarification regarding sealing of his
Provident Fund Account and delay in disbursal of Provident Fund’s loan amount and he has
also asked to provide him the certified copy of all the related documents.

The PIO’s Reply:

The PIO replied to the appellant that
S.No Information Sought PIO’s Reply

1. Under which rule and order the Provident Fund No. 8645 was sealed by
applicant’s Provident funds account has using the right of the then President.
been sealed. I want to see the certified According to the rules, the provident
copy of the said rule and order. fund account is operated jointly but you
were operating the account personally
defying all the rules.

2. Why the applicant has not been You had been informed by the then
informed so far regarding sealing of his President.
Provident Fund Account no. 8645. I
want to see the certified copy of the
said rule and order.

3. Why the Provident Fund Loan Amount In the meeting of Management committee
has not been disbursed when the held on 21.08.2008, decision was not
decision has already been taken in last taken to pay the debt from provident fund
meeting of Management committee but it was decided to pay the partial
held on 21.08.2008? I want to see the amount of your salary. You had been
certified copy of the said rule and order. provided the certified copy of the related
decision. Process of paying is going on.

4. Under whose directions has my The official process is going on after the
payment been stopped after the decision of payment related to provident
disbursal decision of the Management fund.

committee? I want to know the name of
the responsible officers, their
designation and certified copy of the
decision.

5. Who can stop the disbursal of the Loan There is no provision to grant any loan to
amount after the decision of you in future. Consent has been taken of
Management Committee? I want to the officers regarding this.
know the name of the responsible
officers, their designation and certified
copy of the decision and order.

6. The applicant has applied for the It is not according to the rule as you have
provident fund loan and arrear of fifth been suspended from your service. Please
revised salary for the purpose of follow the official letter no. 67/2003
medical and education. Provident fund dated 28/07/2003 regarding the arrear of
has not been given to me since last the fifth revised payscale, the fact will be
three years. In the wake of my cleared.
application I want to know from where
has my accumulation started and which
officer ordered due to which I am not
getting my payment. I want to see the
original copy of application, beginning
of accumulation, name,designation, of
the higher authority and certified copy
of the said rule.

The First Appellant Authority’s Order:
Not Mentioned

Relevant Facts emerging during Hearing:
Appellant: Mr. Arjun Chaudhary
Respondent: Dr. Arvind Shahni, PIO
The appellant had earlier submitted an RTI Application a month earlier and had come tot eh
Commission in the Second appeal the Commission in his decision number
CIC/SG/A/2009/000156/2726 had ruled that the information has been provided to the
appellant.

The appellant has one month later field and identical RTI application and again come in the
appeal. The appellant is advised if he does not agree with the decision of the Commission he
should seek proper legal recourse instead of filing the same matter repeatedly.

Decision:

The appeal is dismissed.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
28 May 2009

(In any correspondence on this decision, mentioned the complete decision number.)
(GJ)