Central Information Commission Judgements

Mr.Sanjay Tirki vs Employees Provident Fund … on 10 February, 2011

Central Information Commission
Mr.Sanjay Tirki vs Employees Provident Fund … on 10 February, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                                Decision No. CIC/SG/C/2010/001484/11402
                                                                    Complaint No. CIC/SG/C/2010/001484


Complainant                          :       Mr. Sanjay Tirki,
                                             Post Office -Kokar, Mohalla Kokar Khorha Toli,
                                             Don Bosco School, First Gali, Tirki Niwas,
                                             Ranchi, Jharkhand - 834009



Respondent                           :      The Central Public Information Officer & RPFC,
                                            Employees Provident Fund Organisation
                                            Ministry of Labour, Government of India
                                            Regional office, Bhavishya Nidhi Bhawan,
                                            'R' Block, Road No.-6, Bihar, Patna-800001


Facts

arising from the Complaint:

The Complainant had filed a RTI application dated 10/09/2010 with the CPIO, EPFO,
Regional Office, 6 Serpentine Road, M.L.A Flats, Patna, Bihar; asking for certain information. However, on
not having received the information within the mandated time, the Complainant filed a complaint under
Section 18 of the RTI Act before this Commission. On this basis, the Commission issued a notice to the
Public Information Officer, on 14/12/2010 with a direction to provide the information to the Complainant and
further sought an explanation for not furnishing the information within the mandated time.

The Commission is in receipt of the submissions of the Respondent vide letter dated 07/01/2011 wherein it
has been stated that the RTI application was replied vide letter dated 04/10/2010, a copy of which was
enclosed. It was also stated that a copy of the reply was sent to the applicant again and there was accordingly
no delay in providing the information to the applicant.

A copy of the information is being sent alongwith this decision to the Complainant.

On perusal of the records before this Commission it is observed that the CPIO has not provided any
dispatch proof of the reply sent to the applicant. The CPIO ought to have realized upon receipt of the
notice of this Commission that the matter before the Commission was that of non- supply of
information and if the same had been provided, proof of dispatch of the same should have been
attached with the submissions.

Page 1 of 2

Decision:

The Complaint is allowed.

In view of the aforesaid, the CPIO is hereby directed to submit before this Commission a copy of the
Speed Post receipt(s) as proof of dispatch, before 5th March 2011.

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, 2005.

Shailesh Gandhi
Information Commissioner
10th February 2011
Encl: As above
(In any correspondence on this decision, mention the complete decision number.)(RJ)

Page 2 of 2