Central Information Commission Judgements

Mr.Mohd. Fakruddin vs Employees Provident Fund … on 18 May, 2011

Central Information Commission
Mr.Mohd. Fakruddin vs Employees Provident Fund … on 18 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/2011/000655/12409
                                                                   Appeal No. CIC/SG/A/2011/000655

Relevant Facts

emerging from the Appeal:

Appellant : Mohd.Fakruddin
23, Prashasnic Vibhag, Canteen Bhawan,
Okhla Ind. Estate, New Delhi-110020.

Respondent                          :      Mr. Shree Kant
                                           PIO & APFC

Employee Provident Fund Organization,
Regional office Delhi (South)
Plot no. 23, Sector-23,
Dwarka, New Delhi

RTI application filed on : 21/08/2010
PIO replied : 01/10/2010
First appeal filed on : 07/10/2010
First Appellate Authority order : 09/12/2010
Second Appeal received on : 09/03/2011

Information sought by the appellant:

RTI is regarding Sh. Umesh Kumar S/o Sh. Banwari Prasad Singh, was working in Kumar Overseas
Private Limited factory at C/59/l Okhla Industrial Area, Phase-I New Delhi vide its DL /8114/12 later on
vide management letter dated 23.8.1996 address to Regional Provident fund commissioner that the code
number of the management changed vide DL /8115/71. When the DL number was transferred to our
member was not in the employment of the management, for what purposes the management informed the
Regional Provident Fund commissioner on 23.8.1996. Our member joined the company w.e.f. 1.3.1987
and resigned from services on 1.4.1996. Our member applied for the withdrawal of the PF & EPF vide 19
B And 10 C forms in the year 2004 but till date no amount was ever received by our member and on that
basis the following information are sought:
Sl. Information Sought by RTI PIO Replied

1. On which date the Department of PF released The amount in r/o DL no 8114/12 has been
the PF amount to Sh. Umesh Kumar vide released dated 22/07/1996.
his withdrawal form 19 and 10 C
withdrawal form for PF &.EPF for the
period 1.3.1987 to 1.4.1996 vide DL .

8114/12?

2. Why transfer the DL/8114/12 to DL/8115/71 No transfer has been made from DL/8114/12 to
on which date and year? DL /8115/71. However the settlement has
been done separately in r/o DL/8114/12 to
8115/71.

3. What amount has been released to Sh. Umesh i) nRs 22895/- has been release on DL/8114/12.

Kumar on the Withdrawal forms 19 B and ii) Rs 518/- has been released on DL no
10 C? 8114/12.

iii)Rs 369/- to Rs 164/- have been released in
draw 8115/71.

4. By which mode the amount was released to The amount was released according to made &
Sh. Umesh Kumar in which bank account Payment & some bank a/c as mentioned in
Number on which date, month and year? form.

5. In which Bank/Post Office the released As MENTIONED AT (D) ABOVE.

amount was sent by your department i.e.
Regional Provident fund Commissioner
office?

6. If the amount was released by your department Please refer to (a) to (c).

to Sh. Umesh Kumar in his account as per
the form 19 B and 10 C then furnished the
certificate mentioning all the above
details so that no ambiguity would be left
on your part?

Grounds of the First Appeal:

Appellant is not satisfied.

Order of the FAA:

“After going through the facts of the case. CPIO has already provided the information to the applicant.
Copy of the CPIO reply is enclosed.”

Ground of the Second Appeal:

The appellant is unsatisfied.

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

Respondent : Mr. Shree Kant, PIO & APFC;

The PIO shows that he has provided the information as per available records. The RTI application
was transferred late by EPFO (North) to EPFO(South) on 10/09/2010 and the PIO EPFO(South) has
provided the information on 01/10/2010.

Decision:

The Appeal is disposed.

The information available on the records appears to have been provided.
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 May 2011
(In any correspondence on this decision, mention the complete decision number.) (MC)