Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5556/IC(A)/2010
F. No.CIC/MA/A/2010/000253
Dated, the 23rd June, 2010
Name of the Appellant: Shri. Prabhu Tandon
Name of the Public Authority: Trade Marks Registry
Decision: i
1.
The appellant was heard through a representative on 23/6/2010.
2. The appellant’s representative stated that the CPIO has invited him for
inspection of records and he would do the needful in due course.
3. This appeal is therefore considered unnecessary and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissionerii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Shri. Prabhu Tandon, M/s Lall & Sethi Advocates, M-19A, South Extn.-I,
New Delhi – 110 049.
2. Shri. S.B. Palo, CPIO,Trade Marks Registry, CP-2, Sector-5, Salt Lake
City, Kolkata – 700 091.
3. Shri. P.K. Patni, Appellate Authority & Jt. Controller of Patents & Designs,
Trade Marks Registry, Intellectual Property Office Building, Plot No.32,
Sector-14, Dwarka, New Delhi – 110 078.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
ii
“All men by nature desire to know.” – Aristotle
1