Central Information Commission Judgements

Mr.Philipabraham vs Office Of The Controller General … on 14 July, 2011

Central Information Commission
Mr.Philipabraham vs Office Of The Controller General … on 14 July, 2011
                           Central Information Commission
                             2nd Floor, Room No. 305 B-Wing,
                                   August Kranti Bhawan
                                    Bhikaji Kama Place
                                         New Delhi
                                                                 Case No. CIC/SS/A/2011/900488

       Name of Appellant                      :       Sh. Philip Abraham

       Name of Respondent                     :        CPIO / FAA, 

O/o the Controller Gen of Patents, Designs & 
Trade Marks, M/o Commerce & Industry. 

New Delhi

[

  The   Commission   has   received   a   appeal   dated   28.01.2011     from   Sh.     Philip 
Abraham  u/s 18/19 of the RTI Act, 2005, against the CPIO / FAA D/o Industrial Policy 
& Promotion, O/o the Controller Gen. of Patents, Designs & Trade Marks,  for deemed 
refusal to his RTI request dated 16.08.2010 and first appeal dated 30.09.2010.

2. In order to avoid multiple proceedings under section 19 and 18 of the RTI Act, 
viz., appeal and complaints, this case is remitted to the CPIO, D/o Industrial Policy & 
Promotion,   O/o   the   Controller   Gen.   of   Patents,   Designs   &   Trade   Marks   with   the 
following direction:

(i) In case no reply has been given by the CPIO to the Appellant to his RTI 
request dated 16.08.2010 the CPIO should furnish a reply to the Appellant  within two 
weeks  of receipt of this order endorsing a copy to this Commission.

(ii) In case the CPIO has already given a reply to the Appellant in the matter, 
he should furnish a copy of his reply to the Appellant within two week.

(iii) The CPIO should invariably indicate to the Appellant the name and address 
of the 1   Appellate authority, before whom the Appellant can file first appeal, if any, 
st

endorsing a copy to this Commission.

3. In case the Appellant is not satisfied with the reply received from CPIO, he, under 
section 19(1) of the RTI Act, may within the time prescribed, file his first appeal before 
the Appellate Authority (AA).

4. On receipt of the first appeal from the appellant as per the above directions, AA 
should dispose of the appeal within the period stipulated in the RTI Act.

5. In   case   the   Appellant   is   not   satisfied   with   the   decision   of   First   Appellate 
Authority, he is at liberty to file a second appeal afresh before the Commission, under 
section 19(3), along with complaint u/s 18, if any, within the prescribed time limit.

The appeal is disposed of with above directions.

(Sushma Singh) 
                                                                          Information Commissioner 
14.07.2011

 

Authenticated true copy

(K. K. Sharma)
OSD & Dy. Registrar

 Copy to:

1. Sh. Philip Abraham (Advocate)

Remfry & Sagar

Remfry House  the Millennium Plaza

Sector 27, 

Gurgaon­122002

2. The Public Information Officer

O/o the Trade Marks Registry

Delhi

3. The First Appellate Authority

O/o Controller Gen. of Patents, Designs & Trade Marks
Intellectual Property Office

Plot No. 32, Sector, 14, Dwarka,

New Delhi­110075