Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.3842/IC(A)/2009
F. No.CIC/MA/C/2009/000049
Dated, the 1st April, 2009
Name of the Appellant: Shri. Rakesh Kumar Agarwal
Name of the Public Authority: Controller General of Patents, Designs and
Trade Marks (CGPDTM)
Facts
: i
1. The case was scheduled for hearing on 1/4/2009. But, the complainant
did not avail of this opportunity.
2. The complainant has sought for certain information in the form of various
queries. He has alleged that the CPIO of the respondent has not furnished the
information.
3. On perusal of the application for information, it is observed that the
complainant has asked for information in the form of various queries and the
information is not specified as per the requirement of section 2(f) of the Act.
Decision:
4. The CPIO is directed to provide the requested information, failing which
penalty proceedings u/s 20(1) of the Act would be initiated.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
5. The complainant is advised to clearly specify the required information as
per section 2(f) of the Act, and re-submit his application for information to the
concerned CPIO, at the earliest, for ready reference.
6. With these observations, the complaint is disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name & address of Parties:
1. Shri. Rakesh Kumar Agarwal, 13/303, Mamu Bhanja Street, Aligarh – 202
001. (U.P.)
2. Shri. N.R. Seth, CPIO, CGPDTM, IPO Bhawan, C.P.-2, Sector-V, Salt
Lake City, Kolkata – 700 091.
3. The Appellate Authority, Office of CGPDTM, 2 G.S.T. Road, Guindy,
Intellectual Property Right Building, Chennai – 600 032.
ii
“All men by nature desire to know.” – Aristotle
2