Central Information Commission Judgements

Shri Rajesh Kumar vs Epfo, Chandigarh & Bhatinda on 19 January, 2010

Central Information Commission
Shri Rajesh Kumar vs Epfo, Chandigarh & Bhatinda on 19 January, 2010
               CENTRAL INFORMATION COMMISSION
                            (Hearing at UT Chandigarh)

                          File No. CIC/LS/A/2009/000547


Appellant                     :      Shri Rajesh Kumar

Public Authority              :      EPFO, Chandigarh & Bhatinda
                                     (through Shri B.S. Gosai, RPFC-II & Shri Y.S.
                                     Rana, RPFC-II, Bhatinda)

Date of Hearing               :      19.1.2010
Date of Decision              :      19.1.2010
FACTS

It appears that Ms Sushma Gupta worked as a Maths Teacher in M/s Mangat
Ram Mittal High School, Bhatinda during the period 1995 to 2000. She appears to
have filed a complaint dated 8.7.2005 with RPFC, Punjab, stating that her PF
Account had not been maintained property. In this context, vide RTI application
dated 7.2.2009, the appellant had sought information as to the fate of the complaint
referred to above. Dissatisfied with the information provided to him, he has filed the
present appeal.

2. Heard on 19.1.2010 at UT Guest House, Chandigarh. Appellant not present.
The public authority is represented by the officers named above. It is their
submission that the required information can not be provided to the appellant as he is
seeking third party information, that is, information relating to Ms Sushma Gupta.
They, however, clarify that if Ms Sushma Gupta seeks information about her PF
Account, they have no objection whatsoever to provide it to her.

DECISION

3. The position taken by the aforesaid officers is legally correct. Financial
information is ‘personal’ in nature and can not be disclosed to the third party which
the appellant is. Hence, the appeal is dismissed.

4. Before parting with the matter, and taking note of the fact that there are
allegations of under contribution of PF by the School, the Commission directs
RPFC-II, Bhatinda to cause an inquiry u/s 7 A of EPF & MP Act, 1952 and take
appropriate remedial action as per law.

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. Shri B.S. Gosai
RPFC-II,
Employees Provident Funds Org.

SCO 4-7, Sector-17D, Chandigarh.

2. Shri Rajesh Kumar
H. No. R-803, Street No. 1,
Pratap Nagar, Bhatinda-151005