CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2008/00472
Dated, the 23rd October, 2008.
Appellant : Shri Rameshwar Prasad Singh
Respondents : Coal Mines Provident Fund Commissioner
This matter came up for hearing on 14.10.2008. Both parties were
present.
2. Upon hearing the parties, it is noted that the information solicited by the
appellant through his RTI-application dated 24.08.2007 relates to several details
regarding payment of his outstanding Provident Fund dues and interest thereon.
Since this matter is best dealt closest to where the information is held, i.e. the
Appellate Authority, matter is remitted to the Appellate Authority,
Shri Raghunandan Rao, Joint Commissioner, CMPFO with a direction that
within three weeks of the receipt of this order he will hold a hearing in which he
shall invite the appellant as well as the other officers of the public authority
dealing with his PF matters for a firm decision regarding the disclosure of the
requested information to the appellant.
3. Matter accordingly disposed off.
4. Appellant has also filed a complaint regarding delay in transmitting the
information by CPIO corresponding to appellant RTI-application dated
24.08.2007 as well as delay by the CPIO in carrying out the decision of the
Appellate Authority. Notices may issue to CPIO and the holder-of-the
information as to why penalty proceedings under Section 20(1) of the RTI Act
not be drawn against him/them. Returnable in two weeks.
5. Copy of this decision be sent to the parties.
( A.N. TIWARI )
INFORMATION COMMISSIONER
Page 1 of 1