Central Information Commission Judgements

Mr.Braj Mohan Mohanty vs Employees Provident Fund … on 16 July, 2011

Central Information Commission
Mr.Braj Mohan Mohanty vs Employees Provident Fund … on 16 July, 2011
                             CENTRAL INFORMATION COMMISSION
                                 Club Building (Near Post Office)
                               Old JNU Campus, New Delhi - 110067
                                      Tel: +91-11-26161796

                                                                       Decision No. CIC/SG/C/2011/000390/ 13508
                                                                         Complaint No. CIC/SG/C/2011/000390

Complainant                                                     :   Mr. Braja Mohan Mohanty
                                                                    At- Charigharia Sahi,
                                                                    Po-Anandpur
                                                                    Keonjhar-758021,Orissa.

Respondent                                                      :   Central Public Information Officer
                                                                    Regional Provident Fund Commissioner,
                                                                    Employment Provident Fund Organization,
                                                                    SRO-Keonjhar, Block-B,
                                                                    Special Town Planning
                                                                    Authority Building - Mining Road
                                                                    Orissa - 758021

Facts

arising from the Complaint:

Mrs. Braja Mohan Mohanty filed a RTI application with the CPIO/Regional Provident Fund
Commissioner on 25/02/2011 asking for certain information. On not having received any information
within the mandated time the Complainant filed a Complaint under Section 18 of the RTI Act with the
Commission. On this basis, the Commission issued a notice to the CPIO/Regional Provident Fund
Commissioner on 04/05/2011 with a direction to provide the information to the Complainant and
further sought an explanation for not furnishing the information within the mandated time.

The Commission received a letter dated 17/05/2011 from the CPIO/Regional Provident Fund
Commissioner stating that the RTI Application was received in their office through Regional Office,
Bhubaneswar on 10/03/2011. Further stating that information has been provided to the Complainant
vide a letter dated 18/04/2010.

Decision:

The Complaint is disposed off.

The Commission warns the PIO to ensure that response is provided to applicants within the
mandated time within 30 days as mandated under Section 7 (1) of the RTI Act, 2005.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
16 July 2011

(In any correspondence on this decision, mention the complete decision number.)(HD)