Central Information Commission Judgements

Shri. Ram Ballabh Agrawal vs Ministry Of Commerce And Industry on 19 May, 2010

Central Information Commission
Shri. Ram Ballabh Agrawal vs Ministry Of Commerce And Industry on 19 May, 2010
                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