Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No. 5456/IC(A)/2010
F. No.CIC/MA/C/2010/000107
Dated, the 19th May, 2010
Name of the Appellant : Shri Ram Ballabh Agrawal
Name of the Public Authority : Trade Marks Registry
Facts
:
1. The complainant has stated that the CPIO of the respondent has not
furnished the information asked for. Hence, this complaint before the
Commission.
Decision:
2. The CPIO is directed to furnish the information on the basis of available
records within 15 working from the date of receipt of this decision, failing which
penalty proceedings u/s 20 (1) of the Act would be initiated.
3. The complainant is advised to re-submit a copy of his RTI application to
the concerned CPIO at the earliest for ready reference. He should ensure that
the desired information is clearly specified as per section 2(f) of the Act.
4. With these observations, this complaint is disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioneri
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
i
“All men by nature desire to know.” – Aristotle
1
Name & address of Parties:
1. Shri Ram Ballabh Agrawal, P.No. 6, Shiv Shankar Colony, Behind Church,
Janta Colony, Jaipur-302004.
2. The Central Public Information Officer & Assistant Controller Patent and
Designs, Intellectual Property Office, Building P.No. 32, Sector-14,
Dwarka, New Delhi-110075.
2