Central Information Commission Judgements

Mr.K Suresh Kumar vs Ministry Of Labour And Employment on 25 May, 2011

Central Information Commission
Mr.K Suresh Kumar vs Ministry Of Labour And Employment on 25 May, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                             Decision No. CIC/SG/A/2011/000539/12515
                                                                     Appeal No. CIC/SG/A/2011/000539
Relevant Facts

emerging from the Appeal:

Appellant                           :       Mr. K. Suresh Kumar,
                                            S/o. B. Kannan
                                            No.224-B Bussy Street,
                                            Puducherry

Respondent                          :       Mr. Munuswamy
                                            PIO & Assistant PF Commissioner

Employees’ Provident Fund of Organisation,
(Ministry of Labour, Government of India),
Sub-Regional Office, Sri Venni Commercial Complex,
No.101, 100 Feet Road,
Cholan Nagar, Olandai Keerapalayam,
Puducherry- 605 004.

RTI application filed on            :       06/09/2010
PIO replied                         :       15/09/2010
First appeal filed on               :       27/09/2010
First Appellate Authority order     :       Not mentioned.
Second Appeal received on           :       28/02/2011

Information sought by the appellant:

The appellant had worked as Programmer in M/s. Roadmap I.T. solutions (P) Ltd., from August 2007 to
March 2009, during which period the company had deducted P.F. every month from my salary. On
resigning from the company, I seek details of PF remittances along with my account number and balances
thereon.

1. The register number of my petition dated 28-04-2010 was taken on records by P.F office.

2. The name of the dealing assistant to my petition.

3. Action taken by the dealing assistant on my petition dated 28-04-2010(Copy enclosed)

4. The employer’s P.F code of Roadmap IT Solutions (p) ltd.

5. My P.F A/c No. under the above employer.

6. The details of my P.F contribution & employer contribution remitted from August 2007 to March 2009.

7. The balance available on the above P.F A/C No. as on date.

PIO Reply :

It is intimated that the establishment M/s. Roadmap IT Solutions Pvt. Ltd. has been covered under the
EPF Act from 01.04.2008. The P.F. Code number allotted to the establishment is PC/1831. As seen from
the records, the P.F. Account number allotted to appellant is 26. The employer has not yet submitted the
Annual returns in Form 3A and 6A for 2008-09 and 2009-10. After receiving the above said returns from
the employer the balance available in P.F. Account by crediting interest will be intimated in due course.

Grounds of the First Appeal:

Appellant is not satisfied.

Order of the FAA:

“NO FAA Order is mentioned.”

Ground of the Second Appeal:

The appellant had submitted a representation to the Commissioner of EPF Organisation, Puducherry on
28.4.2010 seeking for their help in the matter. But, again he was disappointed and received no response
from their end. The appellant did not get any information regarding the subject.

Relevant Facts emerging during Hearing:

The following were present
Appellant : Mr. K. Suresh Kumar on video conference from NIC-Puducherry Studio;
Respondent : Mr. Munuswamy, PIO & Assistant PF Commissioner on video conference from NIC-

Puducherry Studio;

The Appellant has been given information by the PIO but the Appellant wants the details of his
account with the PF Department since the beginning of his employment. The PIO is directed to provide
the complete account of the Appellant.

Decision:

The Appeal is allowed.

The PIO is directed to provide the complete account of the Appellant with the PF
Department to him before 10 June 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
25 May 2011
(In any correspondence on this decision, mention the complete decision number.) (MC)