High Court Kerala High Court

The Vanchinad Bhavana Nirmana vs The State Information Commission on 30 January, 2010

Kerala High Court
The Vanchinad Bhavana Nirmana vs The State Information Commission on 30 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3053 of 2010(F)


1. THE VANCHINAD BHAVANA NIRMANA,
                      ...  Petitioner

                        Vs



1. THE STATE INFORMATION COMMISSION,
                       ...       Respondent

2. SRI.M/.K.MURALEEGOPAL, KRUNAKARAM,

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  :SRI.M.AJAY, SC, STATE INFORMATION COMMN

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :30/01/2010

 O R D E R
                       K.SURENDRA MOHAN, J
                        ...........................................
                      WP(C).NO.3053                   OF 2010
                        ............................................
       DATED THIS THE 30TH DAY OF JANUARY, 2010

                                   JUDGMENT

The petitioner is a Housing Construction Co-operative Society,

registered under the Kerala Co-operative Society’s Act, hereinafter

referred to as the `Act’, for short. As per Ext.P1, one of the members of

the society submitted a request for the issue of a list of the members of

the society. It is the case of the petitioner that by Ext.P2, the same was

replied to, three days after the submission of the request, asking the

applicant to remit the necessary fees for preparing the copy of the list

of members.

2. It appears that thereafter, Ext.P3 was submitted to the first

respondent complaining that the petitioner had not been issued with

copy of the document that was sought for as per Ext.P1. Pursuant to

Ext.P5, the State Information Commission enquired into the complaint

and has passed Ext.P5 order. The first respondent has found that

though an application for copies of the documents had been received,

by the Secretary of the petitioner society, who will also….. the State

Wpc 3053/10 2

Public Information Officer of the society, but that there is no

explanation of the non existence of the said application in the official

records. The first respondent has therefore found that there was an

omission on the part of the said officer in not issuing copy within the

time stipulated by Section 7(1) of the Right to Information Act, 2005

Therefore, a direction has been given as per Ext.P5 to the petitioner

society to provide the information free of cost within a period of

seven days and to intimate the fact to the first respondent. Thereafter,

Ext.P6 proceedings have also been issued to the Secretary of the

society asking her to show cause within ten days, why action should

not be initiated under the provisions of the Right to Information Act for

the omission committed. The petitioner challenges the above

proceedings in this writ petition.

3. According to the petitioner, the society is one registered under

the Co-operative Societies Act, and therefore the same is not a public

authority covered by the Act. The counsel for the petitioner relies on

the Division Bench judgment of this court reported in Thalapalam

Service Co-operative Bank Ltd. V. Union of India (2009(3) KLT

Wpc 3053/10 3

1001) . According to the counsel, since the petitioner do not come

within the purview of the Act, Exts.P5 and P6 proceedings are

unsustainable and liable to be set aside.

4. The counsel for the first respondent points out that the

petitioner society is a public authority coming within the definition

contained in Section 2(h) of the Right to Information Act, 2005. The

counsel points out that the fact that the Secretary of the society has also

been appointed as the State Public Information Officer, much clearly

indicates that the society considered itself to be an authority coming

within the purview of the Act. According to the counsel, as per the

dictum contained in the decision of the Division Bench reported in

Thalapalam (supra), the society can decide whether to come within the

purview of the Act or not, in the first instance. In the present case, since

the society has decided to be governed by the provisions of the Act, it

is not open to them to wriggle out of the penal consequences for not

providing the information that was sought. It is also pointed out that the

society did not have a case before the first respondent or in Ext.P2

while replying to Ext.P1 that it was not an authority coming within the

Wpc 3053/10 4

purview of Right to Information Act. According to the counsel, the

society has proceeded in the matter throughout as to the Act was

binding on it. Therefore, he prays for dismissal of this writ petition.

5. I have heard Adv.George Poonthottam, who appears for the

petitioner and Adv.M.Ajay, who appears for the first respondent. In the

nature of the manner in which I propose to dispose of this writ petition,

I do not think it necessary to issue notice to the second respondent. The

main contention of the counsel for the petitioner is that the petitioner

being a society registered under the Co-operative Societies Act, is not

an appropriate authority coming under the definition contained in

Section 2(h) of the Right to Information Act. The question whether a

society registered under the Co-operative Societies Act, would come

within the definition contained in Section 2(h) of the Right to

Information Act, had come up for consideration before the Division

Bench of this court in the decision reported in Thalapalam(supra).

After analysing this court of the definition as well as the other

provisions contained in the Act, as well as the relevant provisions in

the Co-operative Societies Act, this court has held that the assumption

Wpc 3053/10 5

of the Registrar of Co-operative Societies that a Co-operative Society is

established by an Act of the State Legislature was untenable. This court

has also declared that no action under Section 32 of the Co-operative

Societies Act could be initiated against the co-operative societies for

non compliance with the direction of the Registrar to the effect that all

co-operative societies are public authorities within the definition of the

Right to Information Act. On the question as to whether individual co-

operative societies would come within the definition contained in

Section 2(h) of the Right to Information Act, this court has made the

following observations:-

“As held by use earlier, there are no

sufficient materials before us to decide whether

each of the Societies which has approached this

Court is a public authority or not for the purpose

of R.T.I.Act. The Society concerned can, on the

basis of the facts and materials concerning it,

take a decision and act accordingly. If it feels that

it is a public authority, it can appoint an

Information Officer under the Act and furnish

information. If it thinks that it is not a public

authority, it can refuse to act as directed in

Wpc 3053/10 6

Ext.P1. When the matter reaches before the

competent authority, under the R.T.I.Act, the said

forum shall decide first, whether the Society

concerned is a public authority as defined under

S.2(h) of the R.T.I.Act, i.e. A factual finding has

to be made as to whether the Society is

substantially financed directly or indirectly by

the funds provided by the State Government. If it

is found that the Society is so financed, the

competent authority can take appropriate action

against the Co-operative Society including

coercive actions, for not acting in accordance

with the provisions of the R.T.I.Act. If the

decision is in favour of the Society, the person

aggrieved can carry the matter before higher

forums. Thus, we are of the view that whether a

Society is a public authority, is a disputed

question of fact, which has to be resolved by the

authorities under the R.T.I.Act. There cannot be

any general decision on that point by this Court”.

6. The above observation clearly shows that the society is given

the liberty to raise the question whether it comes within the definition

Wpc 3053/10 7

of Section 2(h) of the Right to Information Act. In the present case,

Ext.P6 has been issued under the provisions of Right to Information

Act directing the Secretary of the petitioner society to show cause why

proceedings should not be taken against her or in violation of the

provisions of the Act. The Secretary has to respond to the said notice

and to submit her objections. In view of the fact that Ext.P6 is only a

show cause notice and which the Secretary has not replied yet, I do not

think it necessary to interfere with the said proceedings at this stage.

Since the contention of the petitioner society is that the provisions of

Right to Information Act are not applicable to it, the said contention

can also be raised while replying to Ext.P6. In the first instance, as per

the dictum of the Division Bench also, the decision has to be taken by

the appropriate authority under the Right to Information Act.

Therefore, the petitioner society as well as the Secretary thereof is

given the liberty to raise the said contention before the authority wile

complying with Ext.P6. It is pointed out by the counsel that the time for

replying to Ext.P6 has already expired. If a reply is submitted within a

period of ten days from today, the same shall be considered by the

Wpc 3053/10 8

authority, extending the time that is fixed in Ext.P6. After receiving

the objections, the authority shall consider and dispose of the same in

accordance with law.

This writ petition is disposed of as above.

K.SURENDRA MOHAN, JUDGE

lgk