Central Information Commission Judgements

Mr.Ram Niwas Bairwa vs Ministry Of Labour And Employment on 16 December, 2010

Central Information Commission
Mr.Ram Niwas Bairwa vs Ministry Of Labour And Employment on 16 December, 2010
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                           Decision No. CIC/SG/A/2010/002876/10484
                                                                   Appeal No. CIC/SG/A/2010/002876

Relevant Facts

emerging from the Appeal

Appellant : Mr.Ram Niwas Bairwa 138, Mahatma
Gandhi Nagar, DCM, Ajmer Road,
Jai[ur 302021

Respondent : Mr. R. K. Kukreja
Central Public Information Officer & RPFC-I
O/o Regional Provident Fund
Commissioner(HRM), Head Office,
Employee Provident Fund Organization,
Bhavishay Nidhi Bhawan, 14,
Bhikaji Cama place, New Delhi-110066

RTI application filed on : 03/05/2010
PIO replied : 23/06/2010
First appeal filed on : 30/06/2010
First Appellate Authority order : 02/07/2010
Second Appeal received on : 08/10/2010

Information Sought
(1) Details of vacancies year wise against which 27 A.P.F,Cs. (DR) were recruited in 1997 year wise.
(2) Correspondence made with the U.P.S.C. for recruitment of 27 A.P.F.CS. (DR) in 1997
Photocopies.

Reply of the Public Information Officer (PIO)
The Appellant was asked by the PIO to deposit Rs 32 as cost charge as the required information be
supplied.

Information provided vide reply dated 05/08/2010:
a. Copy of requisition sent to UPSC as per letter No. Pers,l/A. 10 (26)93/DR/Vol.I/ 18069-71 dated
1509 1993-(having- break up vacancies year wise from 31.12.1989, 31.03.1992).
b. Copy of UPSC letter No, P.1/281/93- R VI(Spl Cell) dated 28.05.1997 – along with
recommended panel of 32 Officers (joined in 1997).

Grounds for the First Appeal:

Not enclosed.

Order of the First Appeal:

“The appeal dated 30/612010 (received on 01/7/2010) filed by Sh. RN. Bairwa, New Delhi informing that
he has not received the information from RPFC/CPlO (HRM) against his original application dated
0315/2010.

It is observed that the original application dated 03/512010 has been forwarded by Sh. J.B Saini,
Section Offlcer/CAPIO vide their reference No. PIDIHQ/310I10/5166 dated 02/6/2010 to RPFC/CPIO
(HRM) which has been received by RPFC/CPIO (HRM) on 09/612010.

RPFC/CPIO (HRM) is hereby directed to furnish the information within ten days and report
compliance.”

Grounds for the Second Appeal:

Information was not furnished as requested.

Relevant Facts emerging during Hearing:
The following were present:

Appellant: Absent;

Respondent: Mr. M. M. Ashraf, RPFC-II on behalf of Mr. R. K. Kukreja, Central Public Information
Officer & RPFC-I;

The Respondent states that the RTI application was received by post on 26/05/2010. The PIO sent
a letter on 23/06/2010 asking the appellant to pay Rs.32/- for the supply of 16 pages information. The
Appellant paid the additional fees and has received the information as available on the records.

Decision:

The Appeal is disposed.

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
16 December 2010
(In any correspondence on this decision, mention the complete decision number.)(Rnj)