CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/000286/12226
Appeal No. CIC/SG/A/2011/000286
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Parasaram Ganesh,
SSA, EPF Organisation,
SRO Whitefield,
Lakshmi Complex, Above Vijaya Bank,
KR Puram, Banaglore- 36
Respondent : Mr. R. K. Kukreja
CPIO & RPFC-I,
Employees Provident Fund Organisation,
Head Office,
13, Bhikaji Cama Place,
New Delhi – 110066
RTI application filed on : 26/10/2010
PIO replied : 03/11/2010 transferred to Regional PIOs
First appeal filed on : 20/12/2010
First Appellate Authority order : No order.
Second Appeal received on : 01/02/2011
Sl. Information sought by the appellant Reply of the PIO
1. The Appellant filed 10 questions with regards to financial up The CPIO had given
gradation of SSA, dates for consideration of staff strength and information on queries a(i),
associated financial up gradation, interest payable on unsettled (ii) & (iii), b, (d), (e) to (i)
claims for salary, periodicity of adhoc promotion of each and (j). CPIO sought the
individual of each cadre, orders authorizing regular promotion to assistance of all the
individuals without regularizing adhoc promotion to the old staff, regional PIOs to provide
regularization from screening committee recommendation dates the information on
instead of from date of adhoc promotion, competent authority for 3/11/2010.
extension of adhoc promotion, number of promotions ye to be
regularized as on 30th September 2010 in each cadre.
First Appeal:
Information not provided.
Order of the FAA:
No order.
Ground of the Second Appeal:
Information not provided.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent;
Respondent: Mr. Rahul Arya, Public Information Officer & RPFC-II on behalf of Mr. R. K. Kukreja,
CPIO & RPFC-I;
The PIO states that information has been sent by some of the regional offices. Information which
was available it the Head Office has been provided to the Appellant.
Decision:
The Appeal is disposed.
The information available 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
02 May 2011
(In any correspondence on this decision, mention the complete decision number.) (AP)