Central Information Commission Judgements

Sh. Ashok Raghuba Ambre vs E.P.F.O. on 8 August, 2008

Central Information Commission
Sh. Ashok Raghuba Ambre vs E.P.F.O. on 8 August, 2008
               Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in

                                                           Decision No.3033/IC(A)/2008

                                                            F. No.CIC/MA/C/2008/00281

                                                            Dated, the 8th August, 2008

Name of the Appellant:                  Sh. Ashok Raghuba Ambre

Name of the Public Authority:           E.P.F.O.

Facts

:

1. The complainant did not avail of the opportunity of personal hearing on
7/8/2008. The complaint is, therefore, examined on merit.

2. The complainant has alleged that the information asked for has not been
furnished to him. Hence, this complaint before the Commission.

Decision:

3. The CPIO is directed to provide the information asked for within 15
working days from the date of issue of this decision, failing which penalty
proceedings u/s 20(1) of the Act, would be initiated.

4. The complaint is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar
i

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi

1
Name & address of Parties:

1. Sh. Ashok Raghoba Ambre, 4, Yeshwant Bhagat Chawl, Vijay Nagar,
Ayre Gaon, Dombivli (East), Thane – 421 201

2. Sh. C.B. Kalsulkar, CPIO & APFC, E.P.F.O. Regional Office, S.A.O.,
Vashi, New Mumbai – 400 703
ii

ii
“All men by nature desire to know.” – Aristotle

2