CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No.CIC/LS/A/2009/000624
Appellant : Ms. Laxmi Jatav
Public Authority : EPFO, Kanpur
Date of Decision : 26.10.2009
FACTS
:
By her RTI application dated 21.10.2008, the appellant had
sought information on 05 paras relating to a complaint dated
10.10.2008 lodged by her. Shri Uttam Praksah, APFC, Corporate
Headquarters, New Delhi had referred the matter to RPFC-I, Kanpur,
with the direction to dispose of the matter vide his letter dated
23.12.2008. It, however, appears that no response have been given to
the appellant.
2. The matter was called for hearing on 26.10.2009. The parties
did not appear. On perusal of the record, it is noticed that RPFC,
Kanpur, has not provided necessary information to the appellant. Nor
did he bother to appear before the Commission either himself or
through his authorised representative. Hence, this is deemed to be a
case of denial of information which is punishable u/s 20 (1) of the
RTI Act.
DECISION
3. In view of the above, show-cause notice may be issued to
RPFC-I, Kanpur, with the direction to appear before the Commission
on 18.11.2009 at 1420 hrs to explain why penalty of Rs. 25000/-
should not be imposed on him. He is also directed to provide
necessary information to the appellant in the interim period, with a
copy thereof to the Commission.
Sd/-
(M.L. Sharma)
Central Information Commissioner
Authenticated true copy. Additional copies of orders shall be
supplied against application and payment of the charges, prescribed
under the Act, to the CPIO of this Commission.
(K.L. Das)
Assistant Registrar
Address of parties :-
1. RPFC-I
Employees Provident Funds Org. (EPFO),
Regional Office, Nidhi Bhawan,
Sarvodaya Nagar,
Kanpur, Uttar Pradesh.
2. Ms. Laxmi Jatav
W/o Lt. Chunni Lal Jatav,
Near JItendra Singh Petrol Pump,
Khushalpur, Muradabad (Uttar Pradesh).