Central Information Commission Judgements

Shri Chandra Prakash vs Epfo, Lucknow on 20 July, 2009

Central Information Commission
Shri Chandra Prakash vs Epfo, Lucknow on 20 July, 2009
69 ChandraPrakashVs EPFOLucknow 20 07 2             1


                       CENTRAL INFORMATION COMMISSION
              Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
                                Complaint No. CIC/LS/C/2009/00069

Complainant:                                                  Shri Chandra Prakash

Public Authority:                                    EPFO, Lucknow
                                                     (through Advocate Vivek Gupta)

Date of Hearing:                                     20/07/2009

Date of Decision:                                    20/07/2009

FACTS

:-

The matter, in short, is that the complainant is an officer in Baroda Uttar
Pradesh Gramin Bank and is a member of the EPFO Scheme. As per his
version, an amount of Rs.17,086/- (Rs.8,543/- subscription and Rs.8,543/-
contribution of the employer) was reflected in his account of 1991-92. This
amount should have been carried forward to his account for 1992-93. However,
against the amount of Rs.17,086/-, a paltry amount of Rs.566/- was reflected in his
account in 1992-93. Thus, mysteriously, an amount of Rs.15,520/- disappeared
from his account. When he took up the matter with the EPFO authorities, they
informed him that the aforesaid amount had been erroneously posted in the
Account of Harish Kumar Bajpai, (Account No. UP 6539/392). The complainant
made one petition after another and also met the Commissioner, EPFO, Lucknow
to sort out his account but achieved only partial success. According to him, the
total amount due to him is about Rs.65,000/- as on 2005-06, inclusive of interests
etc. However, as against this, an amount of Rs.37,000/ was deposited in his
account on 04/10/2006 and another amount of Rs.17,000/- on 13/06/2008 (total
amount deposited 54,000/-). According to him, balance amount of Rs.11,000/- is
due to him from EPFO.

2. The matter was heard on 20/07/2009. The complainant is present. The
public authority is represented by Advocate Vivek Gupta. It is the submission of
Advocate Vivek Gupta that the account of the complainant has been revisited and
year-wise calculation chart made from 1991-92 to 2006-07. He furnishes a copy
of the same to the complainant. The complainant submits that he would
scrutinise the same chart and if there is any deficiency therein, he will bring it to
the notice of the Commission.

DECISION

3. If the complainant has any grievance regarding the calculation chart handed
over to him by the public authority, he would be at liberty to bring it to the notice
of the Commission and also to that of Shri Ashutosh Sharma, Commissioner,
EPFO, Lucknow. Upon receipt of any such request, Shri Ashutosh Sharma would
69 ChandraPrakashVs EPFOLucknow 20 07 2 2

respond to it with utmost expedition and sort out the matter, after giving an
opportunity of hearing to the complainant.

4. The matter is disposed of accordingly.

(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