Central Information Commission Judgements

Mr.Devi Ram vs Employees Provident Fund … on 20 June, 2011

Central Information Commission
Mr.Devi Ram vs Employees Provident Fund … on 20 June, 2011
                                  CENTRAL INFORMATION COMMISSION
                                      Club Building (Near Post Office)
                                    Old JNU Campus, New Delhi - 110067
                                           Tel: +91-11-26161796
                                                                                     Decision No. CIC/SG/A/2011/000720/12965
                                                                                             Appeal No. CIC/SG/A/2011/000720
Relevant facts emerging from the Appeal:

Appellant                                            :          Mr. Devi Ram
                                                                s/o Rati Ram
                                                                PO - Bamani Khand
                                                                Tehsil Khara , Zila Palwal

Respondent                                           :          Mr. A. K. Madaan
                                                                PIO & APFC
                                                                Employee Provident Fund Organisation
                                                                Bhavishya Nidhi Bhavan, Behind Fire Station,
                                                                Sector 15 A, Regional Office,
                                                                Faridabad - 121007 (Haryana)

RTI application filed on           :       13/08/2010
PIO replied on                     :       20/01/2011
First Appeal filed on              :       03/11/2010
First Appellate Authority order of :       Not mentioned.
Second Appeal received on          :       11/03/2011
Information Sought:
The appellant wanted a copy of Form No. 6 of his employer Biltek Buiding and cement, Mathura Road

Reply of the Public Information Officer (PIO):
A photocopy was provided

Grounds for the First Appeal:.
Incomplete information was provided by the PIO

Order of the First Appellate Authority (FAA):
Not mentioned.

Ground of the Second Appeal:
Information provided was unsatisfactory. Payment of fine

Relevant Facts

emerging during Hearing:

The following were present
Appellant : Mr. Devi Ram;

Respondent : Absent;

The PIO has sent information to the Appellant. However, the information has not been attested.
The PIO is directed to send attested record of the Appellant’s details of contribution giving the
employees share and the employer’s share month wise for the period 2008 to 2010.
Decision:

The Appeal is allowed.

The PIO is directed to provide the information as detailed above to the Appellant
before 10 July 2011.

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
20 June 2011
(In any correspondence on this decision, mention the complete decision number.) AN