Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 7, Cited by 0]

Central Information Commission

V Vaidyanathan vs Ministry Of Labour & Employment on 28 June, 2017

                 CENTRAL INFORMATION COMMISSION
(Room No.315, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi 110 066)

          Prof. M. Sridhar Acharyulu (Madabhushi Sridhar)
                         Central Information Commissioner


                         CIC/BS/C/2014/000321

                       V. Vaidyanathan v. PIO, EPFO

             RTI                :      07.05.2014
             FAO                :      Nil
             Second Appeal      :      25.11.2014
             Hearing            :      21.06.2017
             Complainant        :      Absent
             Public Authority   :      Absent
             Decided On         :      28.06.2017


                                INTERIM ORDER

FACTS:

1. The complainant sought information about employees' pension scheme valuation by Actuary every year since year 2000 and sought reasons why revision of his pension was not done as he claimed that EPFO had wrongly calculated and reduced his service period. The CPIO transferred the application to ACPIO/APFC Kandivali Office. The complainant approached this Commission on the ground that his pension was not revised in accordance to his service period.

Decision :

2. The complaint of the same subject-matter was taken up for hearing by the Commission on 05.04.2017. After perusal of submissions made by Mr. Ashutosh, Asst. PF Commissioner and the complainant during the hearing on 05.04.2017, the Commission gives the same directions in this complaint as given in CIC/BS/C/2015/000157.

3. Mr. Ashutosh, APFC stated that the actuary related information did not fall within jurisdiction of his office, and hence transferred the RTI request to ACPIO APFC, Kandivali with a request to provide point wise information within 30 days. Regarding revision of pension, he said that the department is giving him correct pension, however the department had found that there was discontinuation in CIC/BS/C/2014/000321 Page 1 his service amounting to a non-contributory period of 210 days. The appellant denied saying there is no discontinuation in his service, which is confirmed by IDS. He complained that the department caused undue delay and only in 2016 that he was informed about discrepancy in calculation of his service period. The appellant stated that he was not given appropriate amount of pension that he deserved for 12 long years. He has to live in an old-age home Room Number 101, Shiv Ashray Old Age Home Sector 9, Rohini, Delhi-85, and whenever there is a need to be in Delhi, he was compelled to stay at his married daughter's house much to her inconvenience. Appellant said it was pathetic and also against his self-esteem to be with any other person, and only refuge was the old-age home.

3. The complainant's genuine question is why should he not get adequate and revised pension and other benefits so that he could live independent with self-respect, and why not the public authority (EPFO) adhere to its own declared timelines in Citizen's Charter, which mandates to settle grievance about pension within 30 days. The appellant stated that he was harassed by the respondent organisation for more than 12 years made to face financial difficulties in meeting his daily needs by denying his due pension, besides putting him in disrespectful position.

4. Section 7(1) of the RTI Act reads as under:

"7. Disposal of request.--(1) Subject to the proviso to sub-section (2) of section 5 or the proviso to sub-section (3) of section 6, the Central Public Information Officer or State Public Information Officer, as the case may be, on receipt of a request under section 6 shall, as expeditiously as possible, and in any case within thirty days of the receipt of the request, either provide the information on payment of such fee as may be prescribed or reject the request for any of the reasons specified in sections 8 and 9: Provided that where the information sought for concerns the life or liberty of a person, the same shall be provided within forty-eight hours of the receipt of the request."

RIGHT TO LIFE BY PENSION:

5. Right to life is guaranteed under Article 21 of the Constitution. It says: No person shall be deprived of his life or personal liberty except according to procedure established by law. It's like a mantra for a person that CIC/BS/C/2014/000321 Page 2 prevents illegal deprivation of life or liberty. State devised several welfare measures like 'pension' to retired employees. This is a positive measure of State to implement Article 21 of Constitution of India. Pension for old aged, disabled etc is an extension of this right. The maintenance amount fixed by courts for dependents and spouses is a similar legal measure to help living. The appellant in this case suffered serious violation of his right to live with dignity because of undue denial of pension for more than 12 years. The act of delay by the public authority violated his right to life under Article 21, right to pension as per his service rules and contract of employment with Government, breach of citizen's charter besides being breach of his right to information.

SPEEDY DELIVERY OF 'LIFE' INFORMATION:

6. The RTI Act provides for speedy delivery of information sought if the matter deals with life or liberty. Some authorities argued that unless an imminent danger is there to life or liberty, this clause cannot be invoked and only when disclosure of information would have effect of saving the applicant from that danger, such information should be given in 48 hours. It is an extraneous extension of imagination without any basis. The expression used in the Act is simply "where the information sought for concerns the life or liberty of a person", which should mean it is enough if it concerns the life or liberty. That need not be in imminent danger. This was neither stated nor required by the RTI Act.

7. It is crucial if a prisoner wants to know the date of release or having an apprehension about delaying the release and if there is any problem in calculating the remission or period of sentence etc, this information request is "the information concerning the life or liberty". 'Pensioners' are another class of persons who require information about pension, delayed or not paid, or not fixed etc. if the file for pension fixation is facing red tape, the retired employee does not get any pay as he was getting when in service, might not have means to survive, might not be supported by son or daughter, might be failing to help his wife, or he might be at the mercy of his son or daughter or others for small requirements too. Then his request for information has enough concern for life or liberty to demand urgent disclosure. Similarly the maintenance related information of dependent person/wife, son or a senior citizen or a neglected parent, dweller in an old-age home, inmate of orphan house, juvenile home etc, CIC/BS/C/2014/000321 Page 3 need to be considered as this kind of information which need to be disclosed within 48 hours.

8. The RTI Act just provides for disclosure of information which might be used for protection of life and liberty, or might be used against possible danger to life or liberty. If that element of concern is prima facie, visible, the PIO has to provide information within 48 hours. There is no need to look for 'imminent danger' to life. If we look at the pathetic case of the retired applicant who was denied pension for more than 12 years, his survival was threatened and the CPIO did not even attempt to give information within 48 hours .

9. Keeping in view the living needs of old aged pensioner, the Commission considers that any information relating to fixation, non-payment and delay regarding fixation of pension, besides non-payment of interest on arrears as life and liberty related information under the Right to Information Act, 2005.

10. In this case, we should understand that senior citizen Shri V. Vaidyanathan may require every rupee of his entitlement and the State must be responsible to pay every rupee due to him without any delay. If an old aged person prefers an RTI application regarding the pension matters mentioned herein, the public authority should understand that it might have a hidden- untold misery. It is the statutory duty of public authority/PIO to respond to such RTI requests within 48 hours as mandated by Section 7(1) of the Right to Information Act, 2005.

11. Taking into account the pathetic conditions prevailing in the contemporaneous society with deteriorating human relations between parents and children, even a single pie of pension amount will provide a valuable support to the pensioner in situation like that of this appellant. Assuming that the sons/daughters are supporting the father, he might still be in need of the money which he is entitled to receive. The Public Authority/CPIO is expected to understand this human element and develop a mindset to clear such grievances/claims within 48 hours. Someone in public authority has to take personal care to see that the payment of arrears reaches such helpless pensioners as soon as possible. They should understand that they too walk into such situation sooner or later. The duty of public authority in a welfare state is that it has to redress the grievance relating to non-payment of pension at the CIC/BS/C/2014/000321 Page 4 earliest. As per the RTI Act, the question relating to pension-grievance has to be necessarily responded within 48 hours.

12. The moment RTI application on pension issue is received, there should be a mechanism at the entry stage to discover and identify if it reflects a pension related grievance/issue and then should act immediately. It should be brought to the notice of the responsible officer by the CPIO on the same day and find whether his/her pension was fixed or not, reasons for not fixing or not paying and then if found to be a genuine case, the grievance shall be addressed and result shall be communicated within 48 hours, followed by redressal within 30 days.

13. If for any reason this did not happen, they have a duty to communicate at least those reasons within 48 hours along with the address of the FAA as soon as possible, to the appellant to file first appeal. The appellant in such cases can file first appeal immediately, which shall also be taken up for hearing.

14. Not only the CPIO, even the other authorities under RTI Act like the First appeal/second appellate authorities also should dispose such appeals involving pension issues, within 48 hours. The First appellate authority, being a senior officer of public authority, has a higher moral, legal and human obligation to take up the case of pensions and pension-arrears on priority and at least send a hearing notice within 48 hours. This should not take more than the minimum time required for communicating the appellant. If the phone/mobile or whatsapp, or email id is available, they shall use them to contact the applicant/appellant and to communicate the hearing notice/response. The fact should not be ignored is that the mobile phone is provided to the public servant, and his bills are paid from tax-payers money.

15. It is also the duty of the FAA to identify if the issue in first appeal relates to pension and to initiate hearing process within 48 hours. The FAA being the senior officer of the Public Authority has to summon the CPIO or any other concerned officer to redress the grievance as soon as possible on an urgent basis, if the grievance can be redressed, the same has to be intimated to the appellant and hearing shall be fixed within 48 hours with due intimation to the appellant. The same thing shall apply to CIC/SIC also. It is their duty to identify if the second appeal pertains to issue of pension/arrears and, if so, initiate hearing process within 48 hours, contacting the appellant and the CPIO CIC/BS/C/2014/000321 Page 5 on phone or by e-mail and post it for hearing taking minimum time needed to communicate the hearing notice. The Commission feels sorry about its administration for keeping this second appeal pending for such a long time, which should have been posted within 48 hours of its receipt for hearing.

16. The Commission would like to reiterate that all the cases relating to delay in fixation/payment of pension and also arrears shall be dealt with urgently considering them as request for information concerning the life or liberty under section 7(1) of RTI Act. Any grievance regarding these issues also should be treated as 'right to life' under Article 21 of the Indian Constitution and the public authorities shall do all the needful to address the issue within 48 hours.

17. Under RTI Act, the CPIO has a duty to transfer the application to the concerned authority if he does not hold the information sought for. Informing the appellant that he has forwarded the representation is neither a response nor furnishing information. It amounts to suppression of information without any reason.

18. This Commission holds that the pension related grievance and information requests should be addressed on urgent basis within 48 hours.

19. The Commission finds though CPIO, RK Sharma, Assistant PF Commissioner RTI Section, Bandra Mumbai, transferred it to ACPIO Kandivali, who, as per record available, did not respond at all till today, which is gross breach of right to information of the complainant. The Complainant requested for action against the non-responding CPIO of Kandivali, compensation and also direct furnishing of the information regarding sanction of his pension. Though it is a complaint, Commission considers as second appeal. In fact, more than initiating penalty proceedings, there is a need to provide information regarding his pension.

20. The Commission directs the respondent authority to provide certified copy of IDS to the appellant along with re-evaluated pension calculation sheet and updated status of his pension, within 30 days from the date of receipt of this order.

21. The Commission directs Mr. Avinash Gandhi, CPIO as on 11.05.2014 to show-cause why maximum penalty should not be imposed upon him for not CIC/BS/C/2014/000321 Page 6 furnishing information even after lapse of over two years, before 10.07.2017. The Commission directs Mr. Avinash Gandhi, earlier CPIO to explain why the public authority should not be directed to pay compensation to the complainant for causing delay in furnishing information adversely affecting revision of the complainant's pension, before 10.07.2017.

SD/-

(M. Sridhar Acharyulu) Central Information Commissioner Authenticated true copy (Dinesh Kumar) Deputy Registrar Copy of decision given to the parties free of cost.

Addresses of the parties:

1. The CPIO under RTI, Asst. P.F. Commissioner, RTI Section, Bandara (East), Mumbai-400051.
2. Shri V. Vaidyanathan, 101, Shiv Ashray, Old Age Home, Opp. Japanese Park, Gate No. 2, Sec-9, Rohini, Delhi-110085.
CIC/BS/C/2014/000321                                                         Page 7