Central Information Commission Judgements

Smt.Seema Singh vs Ministry Of Labour And Employment on 2 July, 2010

Central Information Commission
Smt.Seema Singh vs Ministry Of Labour And Employment on 2 July, 2010
                CENTRAL INFORMATION COMMISSION
                    Club Building (Near Post Office)
                  Old JNU Campus, New Delhi - 110067
                         Tel: +91-11-26161796

                                        Decision No. CIC/DS/A/2010/000011/SG/8375
                                               Appeal No. CIC/DS/A/2010/000011/SG

Relevant Facts

emerging from the Appeal

Appellant : Mrs. Seema Singh
Flat No. 437, Pocket 2,
DDA SFS flats, Sector – 9,
Dwarka, New Delhi – 110077

Respondent : Public Information Officer
Employees Provident Fund Organization,
Regional office, Bhavishyanidhi Bhawan,
Plot No.28, Wazirpur Industrial Area,
Delhi – 110052.


RTI application filed on            :       31/03/2008
PIO replied                         :       25/04/2008
First appeal filed on               :       14/05/2008
First Appellate Authority order     :       07/07/2008
Second Appeal received on           :       24/11/2009

Information Sought

The appellant had sought following information:
1- Total amount deposited in her PF account no. DL-13959(61).
2- Total contribution by the appellant and the employer.
3- Whether employer has disclosed appellant’s post. If yes?
4- What is the post informed by the employer?

Reply of the Public Information Officer (PIO)
The PIO has provided the information as sought by the appellant.

Grounds for the First Appeal:

The information provided was only upto 2005 while she was still continuing in service
and PF was being deducted. The contribution of the employer appeared to be less. And
interest amount had been computed only until 2001-2002.

Order of the First Appellate Authority (FAA):
Yearwise statement upto 2007-2008 was enclosed. No PF contribution was received in
respect of Seema Singh from 2005 to 2007. The employer had not submitted yearly
return for 2007-2008.

Grounds for the Second Appeal:

Unsatisfactory information provided by the PIO and No order passed by the FAA

Relevant Facts emerging during Hearing:
Both the parties were given an opportunity for hearing. However, neither party appeared.
From a perusal of the papers it appears that all the information has been provided to the
appellant. The appellant is seeking further explanations which also appear to have been
provided by letter of 19/02/2010 of which a copy has been sent by the respondent to the
Commission.

Decision:

The Appeal is disposed.

The information has been provided.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
02 July 2010
(In any correspondence on this decision, mention the complete decision number.)(YM)