Central Information Commission Judgements

Mr. M P Srivastava vs Employees Provident Fund … on 18 March, 2011

Central Information Commission
Mr. M P Srivastava vs Employees Provident Fund … on 18 March, 2011
                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796

                                                              Decision No. CIC/SG/A/2010/003432/11550
                                                                      Appeal No. CIC/SG/A/2010/003432
Relevant Facts

emerging from the Appeal

Appellant : Mr. M. P. Srivastava
Urmila Bhavan, Road No. 14A,
East Ashok Nagar, Kankarbagh,
Patna –20.

Respondent                            :      Mr. Amit Vashist
                                             Public Information Officer & RPFC-II,
                                             Employees Provident Fund Organization,
                                             Ministry of Labour, Govt. Of India
                                             Bhavishya Nidhi Bhawan, 14,
                                             Bhikaji Cama Place,
                                             New Delhi --110066.

RTI application filed on              :      09/09/2010
PIO replied                           :      Not Replied
First appeal filed on                 :      15/10/2010
First Appellate Authority order       :      25/10/2010
Second Appeal received on             :      06/12/2010

Information Sought:

The Appellant had sought information regarding the 56th Annual Report for the year 2008-2009 of the
EPFO, according to which there are 309 unexempted establishments and 75 exempted establishments. But
the period of these fault for which arrears relate and the details of legal actions for release of the amount
in arrears and also the details of prosecution launched against the responsible persons of the defaulting
establishments as laid down in the EPF Act, have not been mentioned against each of the establishment.

1. Mention the period of the default In respect of each defaulting establishment.

2. Specify the details of the action taken against the defaulting employers as required under section
8B
, 8C, 8F, 14, 14(1B), 14(2A), 14A, 14AA, 14B, of the EPF Act read with para 76 of the EPF
Scheme and also under section 405/406/409 IPC.

3. Provide with the details of those amounts already fallen in arrear with the period of the default
subsequent to the period for which amount assessed have already been incorporated in the annual
report.

4. Mention the details of action taken against all the erring officials, who have not taken actions
against the defaulting establishment in time which resulted In mounting up of these arrears as
these arrears must not have accumulated in 1 month or 2-3 months.

Reply of PIO:

Not replied.

First Appeal:

No information given by CPIO.

Order of the FAA:

FAA refused to entertain the appeal of the applicant stating that they were not the concerned appellate
authorities of the region. FAA also ordered appellant to file an appeal before the concerned Appellate
Authority of the Region.

Ground of the Second Appeal:

No information given by PIO and appeal disposed off by FAA without providing any information.

Relevant Facts emerging during Hearing:

The following were present:

Appellant : Mr. M. P. Srivastava on video conference from NIC-Patna Studio;
Respondent : Mr. Amit Vashist, Public Information Officer & RPFC-II; Mr. V. D. Jawale, RPFC-II,
NIzamabad (AP)
The information sought by the Appellant would be available at 120 different offices of the
organizations. The PIO has transferred the RTI application to the 120 office some which have sent the
information to the Appellant. The Appellant has identified that if MIS 110 & 111 for the quarter ending
March 2009 provided by the PIO it would meet the information need that he has. Discussion with the
Appellant,- who is a former Enforcement Officer,- seems to indicate that if this information were to be
put-up every year at the end of March it would be useful for all the citizens to be able to verify and
understand the performance of EPFO. Hence the Commission under it powers under Section 19(8)(a) of
the RTI Act directs the PIO to ensure that the information obtained in NIS-110 & 111 is displayed on the
website for the period January to March 2010 and updated each year before 30 May of the subsequent
year. This is a requirement being specified by the Commission under Section-4(1)(b)(xvii)

Decision:

The Appeal is allowed.

The PIO is directed to provide the information as directed above to the Appellant
before 05 April 2011.

The PIO is also directed to ensure that that the information obtained in NIS-110 & 111 is
displayed on the website for the period January to March 2010 and updated each year
before 30 May of the subsequent year. This is a requirement being specified by the
Commission under Section-4(1)(b)(xvii). The PIO is directed to send a compliance report
along with the url address where the information has been uploaded to
rtimonitoring@gmail.com.

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
18 March 2011
(In any correspondence on this decision, mention the complete decision number.) (PBR)