Delhi High Court High Court

E.C.S.E.P. Council vs Central Information Commission & … on 1 September, 2008

Delhi High Court
E.C.S.E.P. Council vs Central Information Commission & … on 1 September, 2008
Author: Mukul Mudgal
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

+                  LPA 1802/2006 & CM 11865/2006

                                      Date of Decision: 1st September, 2008.

       E.C.S.E.P. COUNCIL                               ..... Appellant
                   Through      Mr. Kailash Vasdev, Sr. Adv. with
                                Mr. Virender Mehta, Adv.

                   versus

   CENTRAL INFORMATION
   COMMISSION & ORS.                        ..... Respondents
            Through  Mr. K. K. Nigam, Adv. for R-1.
                     Ms. Asha Jain Madan, Adv. for R-2.
                     Mr. S.K. Dubey with Mr. Nitin Kumar Sharma,
                     Mr. Deepak Kumar, Advs. for UOI.
CORAM:
HON'BLE MR. JUSTICE MUKUL MUDGAL
HON'BLE MR. JUSTICE MANMOHAN

1.     Whether the Reporters of local papers
       may be allowed to see the judgment?                     Yes
2.     To be referred to the Reporter or not?                  Yes

3.     Whether the judgment should be
       reported in the Digest?                                 Yes

                                JUDGMENT(Oral)

LPA No.1802/2006 Page 1 of 10

: MUKUL MUDGAL,J.

1. Admit. With the consent of the learned counsel for the parties, this appeal

is taken up for final hearing.

th

2. This is an appeal challenging the order dated 19 July 2006 of the learned

Single Judge in Writ Petition No.11434/.2006. The original writ petitioner is

nd
the appellant before us and has challenged the order dated 22 March 2006 and

th
the order dated 18 May 2006 passed by the respondent no.1 Central

Information Commission directing the appellant, i.e., CPIO, Department of

Information Technology (DIT)/Electronics & Computer Software Export

Promotion Council (ESC) to supply the requisite information to the respondent

no.2 Smt. Navneet Kaur on the ground that the appellant is not amenable to the

Right of Information Act, 2005 (hereinafter referred to as “the Act”).

3. The respondents no.1 CIC’s finding was affirmed by the learned Single

Judge to the effect that out of sum of Rs.11.8 crores income for the year 2004-

05, the Grant-in-aid from the Department of Commerce and Information

LPA No.1802/2006 Page 2 of 10
Technology was about Rs.6.8 crore, and consequently, the finding was that the

petitioner, the appellant herein was substantially financed by the Government.

While the issue as to whether the appellant is a government organization is

pending in the Hon’ble Supreme Court , we have proceeded to decide this

Appeal on the basis that the appellant is a non-governmental organization. The

plea of the learned counsel Shri Kailash Vasdev is that not only is the appellant

a non-government organization but is not substantially funded by the

Government as required by Section 2(h) of the Act. ‘Public Authority’ as

defined in Section 2(h) of the Act reads as follows:

“(h) “Public authority” means any
authority or body or institution of self-
government established or constituted,-

                   (a)      by or under the Constitution;
                   (b)      by any other law made by
                   Parliament;
                   (c)      by an other law made by State
                   Legislature;
                   (d)      by notification issued or order
                   made by the appropriate Government, and
                   includes any-
                       (i)      body owned, controlled or
                       substantially financed;
                       (ii)     non-Government Organization
                       substantially financed,


LPA No.1802/2006                                                          Page 3 of 10
                        directly or indirectly by funds
                       provided   by    the   appropriate
                       Government;"


4. Both the learned counsel have not disputed that a public authority is

amenable to the said Act. Consequently, the learned Single Judge in view of the

above finding of substantial funding by the Government dismissed the writ

petition leading to the present appeal.

5. We are proceeding on the assumption that the appellant is a non-

governmental organization and only deciding whether the appellant is included

in the definition of non-governmental organization substantially financed by the

Government.

6. Shri Kailash Vasdev, the learned Senior Counsel, appearing on behalf of

the appellant, has contended that the appellant being an ‘autonomous body’ as

evident from the Gazette communication of the Government could not be said to

be an organization amenable to Section 2(h) of the Act as it was not

substantially financed by the Government. In support of the said plea, the

learned counsel for the appellant relied upon the communication issued by the

LPA No.1802/2006 Page 4 of 10
Marketing Development Assistance, Code for Export Promotion Efforts,

Government of India, Ministry of Commerce & Industry, Department of

Commerce (E&MDA Division), Udyog Bhavan, New Delhi in the month of

June 2001. In Particular, Reliance has been placed on Clause 10(i) of the said

Code which reads as follows:

“(i) Export Promotion Councils (EPCs)
are autonomous in administrative matters
and no financial assistance is provided to
them from MDA for administrative
expenditure (non-code). List of
recognized EPCs is given in Annexure X.

The EPCs can, however, be considered for
assistance from MDA in modernization,
computerization for data collection,
analysis, dissemination and to reduce
recurring administrative expenses by
cutting down identified surplus manpower
through Voluntary Retirement Scheme so
that they can provided efficient, online
and cost effective better services to the
trade etc.”

7. It is contended that since the Export Promotion Council, such as the

appellant is an autonomous body and had no financial assistance, provided to

them from Marketing Development Assistance, Code for Export Promotion

LPA No.1802/2006 Page 5 of 10
Efforts, Government of India, Ministry of Commerce & Industry, Department of

Commerce (E&MDA Division), Udyog Bhavan, New Delhi. In fact, the main

thrust of the appeal is founded on the pleas of the appellant that grand-in-aid

from the government is not for establishment of the council and hence the

appellant is not substantially financed by the Government. The learned counsel

for the appellant submitted that since the Code referred to above provided that

the appellant was not given funds for administrative expenses of the

respondent, consequently, the Act can not be said to be applicable to the

appellant council.

8. In our view, in construing the effect of Section 2(h) of the Act, it is

necessary to see the aims and objects of the Act which provides information to

the querist. The preamble of the Act is instructive and reads as under:

AND WHEREAS democracy requires an
informed citizenry and transparency of
information which are vital to its functioning and
also to contain corruption and to hold
governments and their instrumentalities
accountable to the governed.

AND WHEREAS revelation of
information in actual practice is likely to conflict

LPA No.1802/2006 Page 6 of 10
with other public interests including efficient
operations of the Governments, optimum use of
limited fiscal resources and the preservation of
confidentiality of sensitive information;

AND WHEREAS it is necessary to
harmonize these conflicting interests while
preserving the paramountcy of the democratic
ideal;

9. Since the appellant has not challenged the figure of Rs.6.8 crore out of

11.8 crore, we proceed on the assumption that the aforesaid finding is correct.

From the Preamble, it is apparent that the intent of the Act is to ensure that there

is an informed citizenry and transparency of information which are necessary to

prevent corruption and hold the government and its instrumentalities

accountable to the governed.

10. The ‘public authority’ is amenable to the jurisdiction of the respondent

no.1 on the basis of it being a non-governmental organization which is

substantially financed by the Union of India. The respondent no.1 has recorded

and the learned Single Judge has affirmed that out of funds of the sum of

Rs.11.8 crore income for the year 2004-05, the Grant-in-aid to the appellant

LPA No.1802/2006 Page 7 of 10
from the Department of Commerce and Information Technology was about

Rs.6.8 crore and consequently, it was held by the respondent no.1 and affirmed

by the learned Single Judge that the appellant was substantially financed by the

Government. The appellant has challenged the above finding not on the

quantum of the aid given but on the ground that the grant-in-aid is provided by

the Government for specific promotional programmes and projects and not for

administrative expenses.

11. In our view, all that the Act requires is that the non-governmental

organization ought to be substantially financed by the Government. The

dictionary meaning of ‘substantial’ is instructive and reads as follows:

• Oxford English Dictionary

“Constituting or involving an essential point or feature; essential,
material.”

12. We are satisfied that grant of a sum of Rs.6.8 crore out of 11.8 crore

amounts to substantial financing of the appellant by the Government. Whether

the grant is for its project, establishment or otherwise, the requirements of the

LPA No.1802/2006 Page 8 of 10
Act are fully satisfied. The fact that the grant-in-aid from the Government was

not for administrative expenses cannot detract from the fact and its legal effect

that the appellant was substantially financed by the Government.

13. The Memorandum of Association clearly shows that out of 15 members

of the council, only Serial No.13, 14 and 15 are government nominees thus the

control of the council does exist according to the appellant, in the council and

not in the government. We are not going into that issue as we are only required

to construe Section 2 (h) of the Act which requires the non-governmental

organization to be substantially financed. Moreover, we have proceeded on the

assumption that the appellant is a non-governmental organization.

14. The learned counsel for the appellant submitted that the council’s

expenditures on establishment, salaries and other operations for the financial

year 2004-2005 was Rs.2.08 crores which was totally met out of Membership

Fees and Trade Contribution amounting to Rs.2.19 core for that year. A copy of

the annual report containing the audited annual accounts and the balance sheet

for the year 2004-05 has been enclosed. In our view, this plea of the appellant

LPA No.1802/2006 Page 9 of 10
does not advance the cause of the appellant as in fact, the aim and object of the

appellant is to support, protect, maintain, increase and promote the exports of

electronic goods, computer software and related services and promote and

develop use of electronics in other products by such methods as may be deemed

necessary. Therefore, in pursuance of the objects of the council/appellant if it

received a grant of a sum of Rs.6.8 crore out of Rs.11.8 crore for various

projects, then such grants are in pursuance to the objects of the appellant. This

also supports our view that the appellant was substantially financed by the

government, even if the grant-in-aid was provided by the government for

specific promotional programmes and projects and not for administrative

expenses. The government grants certainly fall within the purview of the aims

and object of the appellant.

15. Consequently, there is no merit in the appeal and it is dismissed with no

orders as to costs.

MUKUL MUDGAL, J.

SEPTEMBER 01, 2008/dr                             MANMOHAN, J.

LPA No.1802/2006                                                      Page 10 of 10