Central Information Commission Judgements

Mr.Arokhita Behera vs Ministry Of Labour And Employment on 25 June, 2010

Central Information Commission
Mr.Arokhita Behera vs Ministry Of Labour And Employment on 25 June, 2010
                           CENTRAL INFORMATION COMMISSION
                               Club Building (Near Post Office)
                             Old JNU Campus, New Delhi - 110067
                                    Tel: +91-11-26161796

                                                        Decision No. CIC/DS/A/2010/000006/SG/8264
                                                               Appeal No. CIC/DS/A/2010/000006/SG

Relevant Facts

emerging from the Appeal:

Appellant                                    :       Ms. Arokshita Behera
                                                     H/O Satyanagar shaw
                                                     P.O. Hazinagar, Dist. North 24 Parganas
                                                     (W.B.). Pin 743135

Respondent                                   :       Public Information Officer & Regional

Provident Fund Commissioner II & OIC, SRO,
BKP
Employees provident fund organization,
Sub Regional Office, Barrackpore 14 & 15 B.T.
Road. P.O. Titagarh,
Kolkata – 700119. W.B.

RTI application filed on                     :       19/02/2009
PIO replied                                  :       25/03/2009, 27/03/2009
First appeal filed on                        :       14/05/2009
First Appellate Authority Ordered on         :       Order not enclosed
Second Appeal received on                    :       17/08/2009

Information sought for details of amount deposited at the credit of my father’s in Provident fund and
details of contribution towards pension fund.

S.No. Information Sought Reply of the PIO

1. Furnish Procedure to change my diseased father The applicant should approach the court which has
surname and also the mother’s name of the jurisdiction and then by the order of the court, the
Applicant. applicant may prefer necessary supporting
documents to the office.

2. Furnish the alternative way to get a duplicate The Applicant should approach the concerned
EPFO contribution card to get Provident Fund, authority in charge of the Applicant’s father’s PF
EDLI and other benefits. A/C.

3. Furnish information deposited towards my father’s Enforcement officer is deputed to furnish all the
provident fund, Pension scheme and other information.
schemes and rate of interest admissible toward
them.

4. Procedure to get Disability benefit under EPF Act Advice to be taken from a proper legal forum.

1995, if the illness and disability is not informed
EPFO officials when the appellant’s father was
alive.

5. Furnish procedure to get Employees Family The wife and one son will be entitled to get
Pension Scheme 1971 (Employees Pension monthly family pension.
Scheme 1995)

6. Furnish procedure to get Provident Fund (Total Applicant should prefer relevant application to
Amount) Disability Benefit, Pension and other Board of Trustee in charge of exempted PF Fund
benefit under EPF & miscellaneous Provision Act for the grant of provident fund return benefit.
1952, directly from sub-regional office, EPFO
barrakpore form a nationalized bank.

Grounds for the First Appeal:

Information provided by the CPIO is incomplete and unsatisfactory.

First Appellate Authority (FAA) order:

Order not enclosed.

Grounds for the Second Appeal:

Unsatisfactory information provided by CPIO.

Relevant Facts emerging during Hearing:

Both the parties were given an opportunity for hearing. However, neither party appeared.

The Main ground for which the second appeal has been filed by the appellant is that the statement of
the PF Account provided by the PIO does not give adequate information about the year-wise
contribution of appellant’s father upto 2005. The appellant also feels that the details of the employees
share is very small. Also the information provided is upto 31/03/2008 instead of 31/03/2009. The
appellant also feels that the information about query-5 is not as per the EPF Act. The appellant who is
the child of Mr. Khetra Behera who died on 16/01/2009 has also sought to know the number of Mr.
Khetra Behera’s PF Account. Considering the nature of appellant’s dissatisfaction with the information
provided the Commission remands this matter to the FAA. It is apparent that the FAA has not delivered
any order in this matter. The Commission directs the FAA to consider the points made by the appellant
and issue appropriate orders. In the event the appellant is not satisfied with the outcome he can
approach the Commission again.

Decision:

The Appeal is allowed.

The matter is remanded to the First Appellate Authority.
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 June 2010
(In any correspondence on this decision, mention the complete decision number.)(ARG)
CC:

To,
First Appellate Authority,
RPFC I,
Employees provident fund organization
DK Block, Sector II (Near Karunamoyee Bus Stop),
Salt Lake City, Kolkata – 700 091