CENTRAL INFORMATION COMMISSION
     Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
                             File No.CIC/LS/A/2009/000679
Appellant                :       Shri Parmeshwar Deen
Public Authority         :       EPFO, Lucknow
                                 (through Shri Vivek Gupta, Advocate)
Date of Hearing          :       10.9.2009
Date of Decision         :       10.9.2009
FACTS
:
 The matter, in short, is that the appellant who claims to be the President of
Hargaon Sugar Factory Karmchari Sansthan located in Sitapur District (Uttar
Pradesh). The factory employs about 1000-1200 workers during the season and
about 500-600 in off season. Vide his letter dated 12.8.2008, he had sought
information on the following 04 paras. :-
(i) Number of workers who have been allotted PF numbers;
(ii) Number of workers in respect of to whom PF was deposited during the
period 2000 to 2008;
(iii) Number of Thekedars who employ workers in the Sugar Mill; &
(iv) Information about the inspections carried out by the inspection teams
during the season and after the season etc.
2. Shri Ram Asre, ACPIO vide letter dated 20.6.2008 had refused to disclose
information u/s 8 (1) (d) of the RTI Act.
3. Hence, the present appeal.
4. Heard on 10.9.2009. Appellant is present along with 03 of his colleagues.
The public authority is represented by Advocate Vivek Gupta. The appellant was
heard. He would submit that the court case has since been dismissed. We are of
the opinion even during the pending of the case, the requested information could
not have been denied. The appellant is entitled for the information sought by
him. Section 8 (1) (d) is not applicable in this case.
DECISION
5. In view of the above, the order of the ACPIO is set aside. Shri Ram Asre,
Asstt. PF Commission, EPFO, Sub Regional Office, 5, Meerabai Marg, Lucnkow
is hereby directed to provide information to the appellant on paras (i) (ii) & (iv)
in 05 weeks time and send a compliance report 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.