Central Information Commission Judgements

Mr.Ravi Shanker vs Employees Provident Fund … on 8 September, 2010

Central Information Commission
Mr.Ravi Shanker vs Employees Provident Fund … on 8 September, 2010
                           CENTRAL INFORMATION COMMISSION
                               Club Building (Near Post Office)
                             Old JNU Campus, New Delhi - 110067
                                    Tel: +91-11-26161796

                                                         Decision No. CIC/SG/A/2010/002022/9293
                                                                Appeal No. CIC/SG/A/2010/002022

Relevant Facts

emerging from the Appeal:

Appellant                           :      Mr. Ravi Shankar
                                           O/o the Employees
                                           Provident Fund,
                                           42-A, Noida, (U.P)

Respondent                          :      Mr. U. P. Singh
                                           APIO & Assistant PF Commissioner

Employees’ Provident Fund Organization
Ministry of Labour and Employment, Govt. of India
A-20, Sector 24, Noida

RTI application filed on : 31/01/2010
PIO replied : 17/02/2010
First appeal filed on : 03/03/2010
First Appellate Authority order : Not Ordered
Second Appeal received on : 15/07/2010

Information Sought
The Appellant sought information regarding –

1. Reasons for no increment being done in the Appellant’s salary since the last 4years along with
the date on which the salary will be hiked.

Reply of the Public Information Officer (PIO)
The PIO/APFC transferred the appellant’s application to PIO (Provident Fund Organization, A-20,
Sector 24 Noida)

Grounds for the First Appeal:

Unsatisfactory information provided by the PIO.

Order of the First Appellate Authority (FAA):
Not ordered.

Grounds for the Second Appeal:

Unsatisfactory information provided by the PIO and no order was passed by the FAA.

Relevant Facts emerging during Hearing:

The following were present:

Appellant: Mr. Ravi Shankar;

Respondent: Mr. U. P. Singh, APIO & Assistant PF Commissioner;

The appellant is an employee of the Public authority and has been transferred in the interim
period on 26/03/2010 and the PIO at Noida has informed the appellant that his service book is not
available and hence he has sent RTI application to the PIO Bareli under intimation to regional office
Meerut. It has now been discovered that four years back the appellant’s service book has been seagied
by the Vigilance Department and hence it is not available with any of the other offices. The appellant
whose increment has been stopped since four years could not have been unaware of this. Also it is a sad
reflection on the public authority that places where an employee is posted do not know if Vigilance
inquiries being conducted against the employee. The Public Authority must devise some system where
by the administration is aware of the service books of the employee and if any vigilance inquiry is
pending this should also be known.

Decision:

The Appeal is allowed.

The PIO is directed to transfer the RTI application to PIO Vigilance who must provide the
information about the stoppage of increment to the appellant before 05 October 2010.

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
08 September 2010
(In any correspondence on this decision, mention the complete decision number.)(VN)