CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2010/000932/9645
Complaint No. CIC/SG/C/2010/000932
Complainant : Mr. Satish Chandra Verma
Opposite Collectorate Bar,
Bulandshahr
Uttar Pradesh
Respondent : CPIO & RPFC - II
Employees Provident Fund Organisation,
Ministry of Labour, Govt. of India
Regional Office, Sector - 5
Jagriti Vihar, Meerut - 250004
Uttar Pradesh
Facts
arising from the Complaint:
Mr. Satish Chandra Verma, had filed a RTI application with the PIO/RPFC,
Meeruto n 04/09/2008 asking for certain information. However, on not having received
any information within the mandated time period of 30 days, he filed a Complaint under
Section 18 of the RTI Act with the State Information Commission, Uttar Pradesh, which
forwarded the same to this Commission. On this basis, the Commission registered a
complaint and issued a notice on 16/07/2010 directing the PIO to provide the information
to the Complainant and further sought an explanation for not furnishing the information
within the mandated time.
The Commission received a letter dated 10/08/2010 from the CPIO & RPFC – II,
Meerut, stating that the information was sent to the appellant on 25/11/2008, copy of the
same was enclosed. The CPIO has also stated certain reasons for causing the delay.
Decision:
The Complaint is disposed off.
The Commission warns the PIO to ensure that information is provided to applicants
within the mandated time as per the provisions of the RTI Act.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
06 October 2010
(In any correspondence on this decision, mention the complete decision number.)(ANP)