CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/001520/8612
Appeal No. CIC/SG/A/2010/001520
Relevant Facts
emerging from the Appeal:
Appellant : Mr Jagdish Singh Chandel
165 EWS Bars 2
Near Yadav Market,
Kanpur 208027
Respondent : Public Information Officer
Employees Provident Fund Organization
Bhvishya Nidhi Bhavan, Sarvodaya Nagar,
Regional Office, Kanpur-208005
RTI application filed on : 21/01/2010
PIO replied : 03/02/2010
First appeal filed on : 17/02/2010
First Appellate Authority Ordered on : 21/04/2010
Second Appeal received on : 07/06/2010
The applicant wants information regarding his provident fund no. UP/4049/2078.
Sl. Information Sought Reply of the Public Information
Officer (PIO)
1. Furnish information about the Applicant P.F account Information Enclosed
money present in it from 2002 -2009.
2. Furnish information regarding the interest given on Information Enclosed
P.F. Account.
3. Provide information regarding the detailed account of Information Enclosed
the pension.
4. Provide information regarding the money deposited Information Enclosed
in the Account of the Applicant.
5. Give information regarding the deduction from Kindly go to the trust of the
O.P.F. Account of the Applicant & the money organization.
deposited in your organization.
6. Kindly inform about the predictable amount of No information is available.
pension to the Applicant.
Ground of First Appeal:
Unsatisfactory information provided by CPIO.
FAA Order
Information provided by CPIO is sufficient hence appeal is disposed.
Ground for Second Appeal:
Unsatisfactory information provided by CPIO & FAA.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Mr Jagdish Singh Chandel on video conference from NIC-Kanpur Studio;
Respondent: Absent;
The appellant stated that only information on query-2 has been provided to him and the rest of the
information has not been provided. The appellant admits that the money was originally in a trust managed
by the employers and because it was not managed properly EPFO has taken over the trust. The PIO is
directed to provide the information on query-1, 3, 4, 5 & 6 to the appellant based on the records available.
In case any of the information sought by the appellant is not available on the records anywhere this will be
stated.
Decision:
The appeal is allowed.
The PIO is directed to provide the complete information as directed above to the
appellant before 10 August 2010.
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 July 2010
(In any correspondence on this decision, mention the complete decision number.)(ARG)