Central Information Commission Judgements

Mr.Daroga Singh vs Ministry Of Labour And Employment on 14 July, 2010

Central Information Commission
Mr.Daroga Singh vs Ministry Of Labour And Employment on 14 July, 2010
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                          Decision No. CIC/SG/A/2010/001448/8515
                                                                 Appeal No. CIC/SG/A/2010/001448

Relevant Facts

emerging from the Appeal

Appellant : Mr. Daroga Singh
Gardani Bagh, Road No. – 6D,
Magadh Bihar, House No. 26B
Patna – 02
Bihar

Respondent : Public Information Officer
Employees Provident Fund Organization,
Regional Office,
Bhavishya Nidhi Bhawan, R Block,
Road No. 6,
Patna – 800001

RTI application filed on : 23/03/2009
PIO replied : 17/04/2009
First appeal filed on : 18/05/2009
First Appellate Authority order : 16/06/2009
Second Appeal received on : 06/08/2009

S. No Information Sought Reply of the Public Information Officer
(PIO)
1 The transactions for account no.1369/404 Attached
including deposits and withdrawals, the rate of
interest and the cumulative interest earned
2 The reason for not paying the client EPF The previous organization had paid an amount
amount. Also, whether it is true that cheque no. of Rs. 8534 on 17/03/2008 only as past
6031 dated 06/11/2008 has been. If yes, accumulation to this office, and after
whether the bank will compensate the appellant. certification, an amount of Rs. 16311 was
encashed.

3 Whether it is true that cheque no. 297606 dated Yes
19/04/2005 was encashed on 06/05/2005
4 If the same is true, whether the appellant will be No. Because of necessary work, the
compensated for the same. encashment of the cheque takes time, and
there is no provision of compensation in such
cases.

Grounds for the First Appeal:

Dissatisfactory information provided by the PIO

Page 1 of 2
Order of the First Appellate Authority (FAA):

The desired transaction details along with the interest were enclosed.

Grounds for the Second Appeal:

Incomplete information given by the PIO and FAA

Relevant Facts emerging during Hearing:
Both the parties were given an opportunity for hearing. However, neither party appeared. From a
perusal of the papers it appears that all the information has been provided to the appellant as per the
records.

Decision:

The Appeal is dismissed.

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
14 July 2010
(In any correspondence on this decision, mention the complete decision number.)(KT)

Page 2 of 2