Central Information Commission Judgements

Shri. Vinesh Kumar Mehta vs Rpfc, Bandra (E), Mumbai on 4 June, 2009

Central Information Commission
Shri. Vinesh Kumar Mehta vs Rpfc, Bandra (E), Mumbai on 4 June, 2009
          CENTRAL INFORMATION COMMISSION
         Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                              File No. CIC/LS/C/2009/00281

Complainant             :        Shri. Vinesh Kumar Mehta
Public Authority         :        RPFC, Bandra (E), Mumbai

Date of Hearing          :       4.6.2009
Date of Decision         :       4.6.2009
Facts

The matter, in short, is that the complainant was an employee of M/S Franco
Indian Pharmaceutical Pvt. Ltd. (FIIPL), Mumbai from 1972 onwards. By his letter
of 20.3.2009, he had requested for details of his Pension Account No. MH/3941/98
from 1972-73 onwards. As he did not receive the requisite information, he has filed
the present complaint before the Commission.

2. The matter was heard on 4.6.2009. The complainant appeared before the
Commission. However, nobody appeared on behalf of the public authority. The
Assistant Registrar of the Commission had a telephonic conversation with Shri P.M.
Mathew, RPFC, Mumbai, who informed that this information is not available with
his office and that the same will have to be collected from the concerned company,
that is, FIIPL.

DECISION

3. Let a copy of the RTI application be sent to Shri P.M. Mathew, RPFC, EPFO,
341, Bhavishya Nidhi Bhawan, Bandra (East), Mumbai, with the direction to cull out
the information from his own office and also to collect the same from M/s FIIPL, if
need be, and provide the same to the complainant in 06 weeks time.

4. The matter is adjourned to 31.7.2009 at 1100 hrs.
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