Central Information Commission Judgements

Shri Ashutosh Mukherjee vs Epfo, Kolkata on 3 July, 2009

Central Information Commission
Shri Ashutosh Mukherjee vs Epfo, Kolkata on 3 July, 2009
387 AshutoshMukherjee Vs EPFOKolkata 03 07 4                   1


                             CENTRAL INFORMATION COMMISSION
                      Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
                                     Appeal No. CIC/LS/A/2009/000387

Appellant:                                                      Shri Ashutosh Mukherjee

Public Authority:                                               EPFO, Kolkata
                                                                (through Shri A.K. Senity,
                                                                Assistant PF Commissioner; &
                                                                Shri Arun Kumar Ghosh, Accounts Officer)

Date of Hearing:                                                03/07/2009

Date of Decision:                                               03/07/2009

FACTS

:-

The matter, in short, is that the Appellant was an employee of IISCO, Burnpur
(SAIL), since 1969. He retired from service in 2006. He had been contributing towards
EPF, being an employee of the aforesaid Company. It is his grievance that despite a
lapse of three years since his retirement, he has not been paid arrears and given pension
as per the provisions of EPF and MP Act, 1952. Hence, the present Appeal.

2. The matter was heard on 03/07/2009. The Appellant is present along with his
son-in-law Shri Gautam Kumar Chattaraj. The public authority is represented by the
officers named above. During the hearing, the Appellant produces certain documents in
proof of deductions having been made by the Company from his salary etc. Shri Senity
and Shri Ghosh assure the Commission that it will take them some time to thoroughly
examine the matter and to take action as per rules. hey request for 02 months time for
this purpose.

DECISION

3. Shri A.K. Senity and Shri Arun Kumar are hereby directed to thoroughly examine
the matter and determine whether any arrears and pension etc. is payable to the Appellant
and report to the Commission in 02 months’ time. However, before deciding the matter,
they will give an opportunity of hearing to Shri Chattaraj, son-in-law of the Appellant.

4. The matter is adjourned to 03/09/2009 at 10.30 hrs. Shri A.K. Senity and Shri
Arun Kumar Ghosh will appear before the Commission on this date.

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
Tele: 011 2671 73 53/Fax: 011 2610 62 76
Copy to:-

(1) Shri Ashutosh Mukherjee,
Netaji Subhash Sarani (South Ranitala),
Kulti, Burdwan-713343.

(2)       Shri A.K. Senity,                                     (3)        The CPIO,
          Assistant PF Commissioner,                                       Steel Authority of India
          EPFO, Red Cross Road,                                            IISCO Steel Plant
          Durgapur-713216.                                                 IISCO Burnpur, Burdwan.