Central Information Commission Judgements

Mr.K G Jadhav vs Ministry Of Labour And Employment on 14 July, 2010

Central Information Commission
Mr.K G Jadhav 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/2010/001441/8524
                                                               Appeal No. CIC/SG/A/2010/001441

Relevant Facts

emerging from the Appeal:

Appellant : Mr. K.G. Jadhav
“Mauli” Sr. No. 32, Katraj-Kondhawa Road,
Shelar Mala,
Katraj,
Pune – 411046

Respondent : Public Information Officer & RPFC
O/o Regional Provident Fund Commissioner,
Employees Provident Fund Organisation
PCB Building, Golibar Maidan,
Pune – 411001

RTI application filed on : 08/05/2009
PIO replied : 24/06/2009
First appeal filed on : 15/06/2009
First Appellate Authority order : 22/07/2009
Second Appeal received on : 17/09/2009

Information Sought

1) Copies of file notings pertaining to the assessment of PF dues under Section 7A of the Act for
the period of May 2005 to March 2009 and also as intimated to the applicant vide CPIO letter
MH/PF/RO/PN/RTI CELL/480 dated 16/04/2009 and no. MH/PF/RO/PN/RTI Cell/502 dated
04/05/2009 duly certified by the competent authority.

2) Copies of the orders passed under Section 7A of the Act passed by the Assessing Officers for
the period of May 2005 to March 2009 and also to be intimated to the applicant vide letter
MH/PF/RO/PN/RTI CELL/480 dated 16/04/2009 and No. MH/PF/RO/PN/RTI CELL/502
dated 04/05/2009 duly certified by the competent authority.

3) The details of the establishments in which the balance sheets of the respective establishments
that did not consider establishments

4) The details of the establishment in which the assessment has been made on the basis of the
balance sheets of the establishments

5) Copies of the report/deposition of the EO on which the assessment has been made along with
the copies of the record/papers referred by the assessing officer

6) Copies of the Blue Book and Red Book maintained by the compliance wing furnishing the
details of initiation and finalization of enquiries

Page 1 of 2
Reply of the Public Information Officer (PIO)
The applicant was requested to submit the documents received by the appellant vide letter no.
MH/PF/RO/PN/RTI CELL/514 dated 11/05/2009 from the Office of the Regional Provident Fund
Commissioner, which are not certified by the competent authority for taking action.

Grounds for the First Appeal:

Information practically not given by the PIO

Order of the First Appellate Authority (FAA):
The PIO was ordered to give the applicant the required information.

Grounds for the Second Appeal:

Non-compliance by PIO

Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent;

Respondent: Absent;

The Commission has received a fax from no. 02026454230 signed by the appellant Mr. K. G. Jadhav
stating that he wishes to withdraw the appeal in the said matter.

Decision:

The Appeal is withdrawn.

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