Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5778/IC(A)/2010
F. No.CIC/MA/A/2010/000426
Dated, the 18th August, 2010
Name of the Appellant: Ms. Seema Grover Seth
Name of the Public Authority: Intellectual Property
Decision: i
1. Both the parties were heard on 18/8/2010.
2. In the course of hearing, the details of information asked for and the
responses of the CPIO and Appellate Authority were discussed. It was noted
that there was no denial of information u/s 8(1) of the Act. And, the respondents
had advised the appellant to access the information, as per the relevant
provisions of the respondent under which public is allowed to access the
document.
3. During the hearing, the appellant agreed to obtain the information on
payment, as already advised by the respondent.
4. The CPIO agreed to provide the information within 10 working days from
the date of receipt of this decision.
5. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissionerii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
ii
“All men by nature desire to know.” – Aristotle
1
Name & address of Parties:
1. Ms. Seema Grover Seth, 26/70 West Patel Nagar, New Delhi – 110 008.
2. Shri. Hardev Karar, CPIO, Intellectual Property Office, Plot No.32, Sector-
14, Dwarka, New Delhi – 110 075.
3. Shri. P.K. Patni, Appellate Authority, Intellectual Property Office, Plot
No.32, Sector-14, Dwarka, New Delhi – 110 075.
2