High Court Kerala High Court

Thalapalam Service Co-Operative … vs Union Of India on 3 April, 2009

Kerala High Court
Thalapalam Service Co-Operative … vs Union Of India on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18175 of 2006(L)


1. THALAPALAM SERVICE CO-OPERATIVE BANK
                      ...  Petitioner

                        Vs



1. UNION OF INDIA,
                       ...       Respondent

2. STATE OF KERALA,

3. THE REGISTRAR OF CO-OPERATIVE SOCIETIES,

4. STATE INFORMATION COMMISSIONER,

5. ASSISTANT REGISTRAR OF CO-OPERATIVE

6. K.T.THOMAS,

                For Petitioner  :SRI.P.V.BABY

                For Respondent  :SRI.MOHAMMED SHAH, ADDL.CGSC

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :03/04/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
          W.P(C).Nos.18175, 20154 & 33318 OF 2006,
              17156, 19384, 20308, 23571, 25941,
              24513, 32332, 34229, 34798, 35106,
                  35244, 35285, 36219, 36372,
                    36800 & 36891 OF 2007,
                 3324, 3351, 4660, 4793, 5234,
            6471, 7584, 12803, 14280, 14936, 15403,
         16412, 19729, 19923, 20572 & 22855 OF 2008
                  -------------------------------------------
               Dated this the 3rd day of April, 2009


                              JUDGMENT

“C.R.”

1. These writ petitions raise the question of applicability of the

Right to Information Act, 2005, hereinafter, the ‘RTI Act‘, to

co-operative societies registered under the Kerala Co-

operative Societies Act, 1969, for short, the ‘KCS Act’.

2. The Registrar of Co-operative Societies issued circular

No.23/06, taking the view that all co-operative societies

registered under the KCS Act, hereinafter, for short, the

‘societies’, are under the administrative control of the

Registrar and therefore, public authorities for the purpose of

the RTI Act. Directions were hence issued, requiring all

societies to discharge the obligations as public authorities

WPC.18175/06 & con. Cases

Page numbers

under the RTI Act and to follow the procedure stated therein.

The Information Officers in the Co-operative Department of

the State Government commenced acting on complaints of

non-consideration of requests for information made by

different persons to societies. These writ petitions are hence

filed, seeking to quash the aforesaid circular and for a

declaration that the RTI Act does not apply to societies

registered under the KCS Act. Certain actions taken by the

officers under the KCS Act and orders issued by the State

Information Commission touching the issue, in individual

cases, are also under challenge.

3. In its gist, the contention advanced by the petitioners is that

the societies are not public authorities as defined in Section 2

(h) of the RTI Act, but are establishments over which, the

statutory provisions under the KCS Act and Kerala Co-

operative Societies Rules 1969, for short, the ‘KCS Rules’,

framed under that Act, apply, providing access to information

by recourse to those procedures. On behalf of the petitioners,

WPC.18175/06 & con. Cases

Page numbers

it is argued that societies are not established or constituted by

or under the Constitution; by any other law made by

Parliament; by any other law made by the State Legislature or

by notification issued or order made by the appropriate

Government and that they are not bodies owned, controlled or

substantially financed by funds provided by the appropriate

Government and hence, do not fall within the definition of

“public authority” under Section 2 (h) of the RTI Act. The

obligation to act in terms of Section 4 (1) of the RTI Act is

confined only to “public authorities” as defined in that Act and

therefore, the Registrar of Co-operative Societies had acted

contrary to the statutory provisions and without authority, in

issuing the impugned circular, it is contended.

4.Per contra, on behalf of the State of Kerala, the Registrar of

Co-operative Societies, the State Information Commission and

the contesting private respondents, it is argued that the

applicability of RTI Act to societies cannot be excluded in

terms of the clear provisions contained in the RTI Act and that

WPC.18175/06 & con. Cases

Page numbers

the provisions available in the KCS Act and Rules thereunder

is no answer to exclude the applicability of the RTI Act. It is

further argued that there is no ambiguity in the RTI Act and

the same has to be interpreted to give effect to that Act. It is

further argued that at any rate, having regard to the definition

of ‘information’ in Section 2 (f) of the RTI Act, the access to

information in relation to societies cannot be denied.

Is the right to information in relation to co-
operative societies available under the RTI Act?

5. Section 3 of the RTI Act states that subject to the provisions of

that Act, all citizens shall have the right to information.

Section 2 (f) of the RTI Act which defines ‘information’ reads

as follows:

“Information” means any material in any form,
including records, documents, memos, e-mails,
opinions, advices, press releases, circulars, orders,
logbooks,contracts, reports, papers, samples, models,
data material held in any electronic form and
information relating to any private body which can be

WPC.18175/06 & con. Cases

Page numbers

accessed by a public authority under any other law for
the time being in force.

6.Going by the afore-quoted, information relating to any private

body, which can be accessed by a public authority under any

other law for the time being in force is information. The

definition of the word ‘information’ as provided in Section 2 (f)

has also to be applied to the word ‘information’ occurring in

that clause itself. Therefore, information relating to any

private body which can be accessed by a public authority

includes all materials in any form which are enumerated

before the use of the conjunction ‘and’ before the word

‘information’ occurring in Section 2 (f), in relation to private

bodies.

7.It is the contention of the petitioners themselves that the

provisions of the KCS Act and Rules empower access to

information, following those rules. This is so, pithily because

the statutory powers under the KCS Act and KCS Rules are

WPC.18175/06 & con. Cases

Page numbers

available to the Registrar of Co-operative Societies, appointed

by the Government under Section 3 (1) of the KCS Act and to

all other officers on whom the powers of the Registrar are

conferred by the Government in exercise of statutory authority

under section 3 (2) of that Act and to different officers in the

hierarchy of the executive establishment on whom powers are

conferred or delegated by or under the KCS Act and KCS

Rules. Those authorities are, beyond doubt, public authorities

for the purpose of the RTI Act, they being personnel of the

government service establishment, which is established and

constituted by or under the Constitution and the laws made by

the State Legislature, including the Kerala Public Services

Act, 1968. Over and above that, different provisions in the

KCS Act and Rules provide for audit, enquiry, supervision,

inspection, surcharge proceedings, power to compel

production of documents etc. These provisions indisputably

and unequivocally empower the different officers of the Co-

operative Department in the Government to access information

WPC.18175/06 & con. Cases

Page numbers

as defined in Section 2 (f) of the RTI Act in so far as they relate

to any co-operative society.

8.Unlike in the Freedom of Information Act, 2002, hereinafter

referred to as the `FOI Act’ (which stands repealed as per

Section 31 of the RTI Act), in the RTI Act, “information” means

materials in any form, including the different types and modes

noticed in the definition of that term in Section 2(f) and

information relating to any private body which can be accessed

by a public authority under any other law for the time being in

force. For the purpose of the FOI Act, going by Section 2(b)

thereof, “information” meant any material in any form relating

to the administration, operations or decisions of a public

authority. This change in the amplitude of the statute law

relating to the field of freedom, right and access to information

is noticed to conclude forthwith that even if societies are to

be treated only as private bodies, in view of the availability of

different provisions under various other laws in force,

including the KCS Act and the KCS Rules providing access to

WPC.18175/06 & con. Cases

Page numbers

information relating to any society by public authorities, such

accessible information would fall within the term “information”

for the purpose of the RTI Act.

9.Therefore, even if a co-operative society is a private body, any

person who desires to obtain any information in relation to a

society, is entitled to move the competent public authority and

such information in relation to a society would then be

accessible through that public authority, unless the access to

such information is forbidden by the RTI Act. Access to

information is therefore available to citizens in relation to all

co-operative societies, in terms of the RTI Act.

Are the co-operative societies “public
authorities” for the purpose of the RTI Act, to be
compelled to perform the statutory duties
imposed through the provisions of the RTI Act,
occurring in Chapter II of that Act, particularly
Sections 4 to 11 thereof?

WPC.18175/06 & con. Cases

Page numbers

10. Since it was pointed out that Section 2(h) of RTI Act, which

defines “public authorities”, has been erroneously quoted in

certain publications, that provision, as available in the Gazette

of India is extracted hereunder:

“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 any 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 organisation substantially
financed,

directly or indirectly by funds provided by the
appropriate Government;

WPC.18175/06 & con. Cases

Page numbers

11. The incidence of registration of a society under the KCS Act

is that such registration shall render it a body corporate by the

name under which it is registered, having perpetual succession

and a common seal and with power to hold property, enter into

contracts, institute and defend suits and other legal

proceedings and to do all things necessary for the purpose for

which it was constituted. This provision in Section 9 of the

KCS Act read with the provisions in Chapter X of that Act

would show that societies are not institutions or

establishments constituted under that Act. Sections 71 to 73

provide for winding up of a society and the modalities therefor.

The effect of cancellation of registration under Section 74 is

that the status as a corporate body is lost. The final authority

of a society vests in the General Body of its members in terms

of Section 27 and the General Body constitutes a committee to

be entrusted with the management of the affairs of the society

in terms of Section 28 of the KCS Act. These provisions, put

generally, would show that societies are not established or

constituted by or under the KCS Act or Rules. Therefore, they

WPC.18175/06 & con. Cases

Page numbers

do not fall under sub clauses (a) to (d) of clause (h) of Section

2 of the RTI Act.

12.The question that then arises would be as to whether

societies would fall under those governed by the expansive

limb of Section 2 (h) of the RTI Act, whereby, public authority

includes any of those which fall under sub clause (i) and (ii) in

the inclusive components of Section 2 (h).

13.Here, the argument on behalf of the petitioners is that the

said portion of Section 2 (h) is wrongly worded and as it now

stands, admits of multifarious interpretations. It is argued

that the words “directly or indirectly by funds provided by the

appropriate Government” in the last limb of Section 2 (h) are

essentially vague. It is pointed out that if those words are

placed following sub clause (i), it would amount to reading that

the definition of public authority envisages even control of

bodies by funds provided by the appropriate Government. It is

argued that this is plainly illogical. Next, it is argued that if

WPC.18175/06 & con. Cases

Page numbers

the afore-quoted words really refer only to financing, the word

‘substantially’ has no fixed meaning and in the absence of any

yardstick being prescribed in the RTI Act, as regards the

extent of financing envisaged by the legislature to rope an

institution into that Act, there is every likelihood of abuse of

power by the authorities under that statute by misuse of the

provisions thereof.

14.Responding, on behalf of the Government and, in particular,

the State Information Commission, it was pithily argued that

having regard to the provisions commencing from Section 3 of

the RTI Act and the rights and obligations created thereby,

even if the question calls for a contextual construction, that

needs to be done using the legislative prescription that the

definition clause in Section 2 of that Act applies only unless

the context otherwise requires. It is contended that having

regard to the purpose of the RTI Act and the goal sought to be

achieved by the said piece of legislation, any deficiency which

may be pointed out on a strict but apparently plain reading of

WPC.18175/06 & con. Cases

Page numbers

the provisions of Section 2 (h) in the definition clause by

applying the punctuations, as used in the statute, has

necessarily to give way to a purposive construction; if

required, by judicially punctuating the contents of Section 2

(h).

15. The appropriate Government, going by Section 2 (a) of the

RTI Act, is the Central Government or the State Government,

where that term is used in relation to a public authority,

which is established, constituted, controlled or substantially

financed by funds provided directly or indirectly by the Central

Government/Union territory administration or by the State

Government, as the case may be.

16.In People’s Union for Civil Liberties v. Union of India

[(2003) 4 SCC 399], it was noticed that in the Constitution of

our democratic Republic, among the fundamental freedoms,

freedom of speech and expression shines radiantly in the

firmament of Part III. This cherished freedom has grown from

WPC.18175/06 & con. Cases

Page numbers

strength to strength in the post-independence era and has

been constantly nourished and shaped to new dimensions in

tune with the contemporary needs by the constitutional courts.

Pointing out that State of U.P. v. Raj Narain [(1975)4 SCC

428] is, perhaps, the first decision which has adverted to the

“right to information”, Mathew J was quoted – “The right to

know, which is derived from the concept of freedom of speech,

though not absolute, is a factor which should make one wary,

when secrecy is claimed for transactions which can, at any

rate, have no repercussion on public security” and that “in a

government of responsibility like ours, where all the agents of

the public must be responsible for their conduct, there can be

but few secrets. The people of this country have a right to

know every public act, everything that is done in a pubic way,

by their pubic functionaries.” In S.P.Gupta v. Union of

India [(1981) Suppl.SCC 87], the Apex Court noted that “the

concept of an open government is the direct emanation from

the right to know which seems to be implicit in the right of

free speech and expression guaranteed under Article 19(1)(a)”

WPC.18175/06 & con. Cases

Page numbers

and “therefore, disclosure of information in regard to the

functioning of Government must be the rule and secrecy an

exception……..”. It was emphasised that no democratic

government can survive without accountability and the basic

postulate of accountability is that the people should have

information about the functioning of the Government. After

referring to Raj Narain and S.P.Gupta (supra), the Apex

Court made further reference in PUCL (supra) to Dinesh

Trivedi v. Union of India [(1997)4 SCC 306] noticing that in

modern constitutional democracies, it is axiomatic that citizens

have a right to know about the affairs of the Government

which, having been elected by them, seeks to formulate sound

policies of governance aimed at their welfare and that like all

other rights, even this right has recognised limitations and is,

by no means, absolute.

17.We, the People of India have constituted ourselves into a

democratic Republic; that Nation and her People, being

governed by the Constitution of India. Democracy requires an

WPC.18175/06 & con. Cases

Page numbers

informed citizenry and transparency of information that are

vital to its functioning. Availability of information is necessary

to contain corruption. The instrumentalities which meddle

with public funds or with the interest of the citizens are to be

made accountable. In actual practice, revelation of

information is likely to conflict with other public interests,

including efficient operations of the Governments, optimum

use of limited fiscal resources and the preservation of

confidentiality of sensitive information. It is necessary to

harmonise these conflicting interests while preserving the

paramount status of the democratic ideal. The RTI Act is

enacted in this constitutional backdrop. The object sought to

be achieved by that enactment is to provide for setting out the

practical regime of right to information for citizens to secure

access to information. The purpose of that is to promote

transparency and accountability in the working of every public

authority. The RTI Act is a mode to access information. What

may come out ultimately could be the assurance that all is

well; or should be shocking revelations which may call for

WPC.18175/06 & con. Cases

Page numbers

appropriate action. This again, would be a matter of concern

for the citizenry.

18.As already noticed, the right to information and, therefore,

the right of access to information are species of fundamental

rights referable to the freedom of speech, enumerated in the

Constitution as a fundamental right. This conceptualization is

part of the law laid by the Apex Court in the precedents noted

above. They are therefore part of the law of the land as

emanating from the Constitution, that too, from Part III itself.

Effectuation of the fundamental rights does not require any

legislation. It inheres unitarily in every citizen and collectively

in the citizenry, as a lot. Legislation can be to effect

restrictions on the enjoyment of the fundamental rights; to the

extent restrictions are permissible within the constitutional

parameters. Or, legislations could provide for the free and

orderly flow of the modality for the enjoyment of those rights.

While the former is a restrictive covenant on the enjoyment

and could affect only those who are entitled to enjoy, the latter

WPC.18175/06 & con. Cases

Page numbers

class of legislative provisions are intended to provide the

procedure to reach at the guaranteed fundamental rights,

hassle-free.

19. Analysing the RTI Act with the aforesaid in mind, it can be

seen that the provision in section 3 thereof that subject to the

provisions of that Act, all citizens shall have the right to

information, is the legislative recognition of the constitutional

right of every citizen to information, including the right to

access information. The provisions in the RTI Act, subject to

which the citizen could enjoy the right to information, are laws

amounting to restrictions made by the Parliament on the right

to information and the right to access information, and

therefore, restrictions on the freedom of speech. The

legitimacy of any such restriction has to answer the

constitutional touchstones. The authority to make such

restriction is provided for and controlled by Article 19(2) of the

Constitution. The said provision enumerates the grounds on

which a restriction could be imposed by law on the citizens’

WPC.18175/06 & con. Cases

Page numbers

fundamental right to freedom of speech and expression. The

authorization to make law imposing reasonable restrictions on

that fundamental right is confined to be only in the interests of

the sovereignty and integrity of India, the security of the State,

friendly relations with Foreign States, public order, decency or

morality or in relation to contempt of court, defamation or

incitement to an offence. Unlike in clause (6) of that Article

which carves out the limits of legislative permissiveness to

impose restrictions on the fundamental right to the freedom to

practice any profession or to carry on any occupation, trade or

business, clause (2) of Article 19 does not provide the interest

of the general public as a ground on which the right to

freedom of speech and expression could be curtailed. This

distinction is well established. See Sakal Papers (P) Ltd. V.

Union of India [AIR 1962 SC 305]. Unless justified under

clause (2) of Article 19, any restriction on the fundamental

right guaranteed by Article 19(1) (a) would be plainly violative

of the freedom of speech and expression, a valuable and

cherished fundamental right. The parliamentary presentment

WPC.18175/06 & con. Cases

Page numbers

through the RTI Act is not a statutory conferment of a right

that could be passed off as merely a statutory right. For,

legislation cannot whittle down a fundamental right

guaranteed under the Constitution.

20.Apart from the restrictions imposed by its provisions on the

right to information inclusive of the right to access

information, which restrictions operate against the conferee of

that fundamental right, namely, the citizen, the RTI Act is, as

its preamble declares, enacted to provide the practical regime

of right to information for citizens to secure access to

information.

21. The aforesaid and the legislative declaration contained in

Section 3 of the RTI Act that all citizens shall have the right to

information, have to be borne in mind while interpreting the

provision “substantially financed by funds provided directly or

indirectly” in Section 2(a) and the provision “substantially

financed, directly or indirectly by funds provided by the

WPC.18175/06 & con. Cases

Page numbers

appropriate Government” as contained in Section 2 (h), of the

RTI Act. “Provide” means to make ready before hand; to

supply; to procure supplies, means or what may be desirable;

make provision. When one proceeds to provide, the intention

is not necessarily that he provides from himself or from his

own bag exclusively. If you provide something that someone

needs or wants, or if you provide them with it, you give it to

them or make it available to them. If you provide for

someone, you support them financially and make sure that

they have the things that they need. If you provide for

something that might happen or might need to be done, you

make arrangements to deal with it. The provisions under

interpretation relate to those which are substantially financed

by funds which are made available to them by the Government.

It is sufficient that the funds reach a society as a result of the

actions taken by the Government, thereby making available,

the necessary finance that is required for the society for its

activities. The essence of the act of providing is the making

available of what is required to be provided. In this view of the

WPC.18175/06 & con. Cases

Page numbers

matter, “funds provided by the appropriate Government” is not

necessarily providing funds from what belong to the

appropriate Government, either exclusively or otherwise, but

also those provisions which come through the machinery of

the appropriate Government, including by allocation or

provision of funds with either the concurrence or clearance of

the appropriate Government. This view emanates on a plain

reading of the provision under consideration, having regard to

the object sought to be achieved by the RTI Act and in this

view, the said provision has to be read to take within its sweep

all funds provided by the appropriate Government, either from

its own bag or funds which reach the societies through the

appropriate Government or with its concurrence or clearance.

Not only do I find no ground to exclude this interpretation, but

see much support for it. If the legislative intention were not

so, it was unnecessary to state in the RTI Act “. . . . . . .

substantially financed . . . . . . . by funds provided by . . . . . .”.

It would have been sufficient to state “. . . . . substantially

financed by. . . . . . .”. The use of the words “by funds provided

WPC.18175/06 & con. Cases

Page numbers

by” enlarges and dilates the scope of the words “substantially

financed” in that provision. It has to be remembered that it

would never be assumed that the legislature uses language

superfluously. The courts will not treat any legislative usage

as surplusage, but will look at the very use of the language by

the legislature, as intentional of conveying the true and

complete meaning of what the legislature intended to say. As

stated by the Apex Court in Babaji Kondaji Garad v. Basik

Merchants Coop. Bank Ltd. [(1984) 2 SCC 50], the

Legislature uses appropriate language to manifest its

intentions. Arming of citizenry with information is not a

matter that should be trimmed, crippled, clipped or excluded.

It ought to be permitted to be available wherever it could,

except where it is impermissible. This is why even in the Act,

which transformed the concept of freedom of information to

be that of a right to information, clear and specific exceptions

and exclusions are legislatively provided and they are the only

prohibited zones insulated from access under the RTI Act.

This object of the RTI Act has to be achieved and the

WPC.18175/06 & con. Cases

Page numbers

interpretation adopted above is purposive, to give effect to the

legislative intention of that statute.

22.Now, the question for immediate consideration is as to

whether the inclusive component of the clause in Section 2

which defines public authority is vague and incapable of

application and if so, whether this Court has to read it with

appropriate punctuations to give effect to the intention of the

legislature.

23.As regards grammar and punctuations, I deem it fit to quote

Y.V.Chandrachud, C.J. – State of West Bengal v. Swapan

Kumar Guha [(1982) 1 SCC 561]. A question arose

regarding the statutory meaning of the expression Money

Circulation Scheme defined in Section 2(c) of the statute that

fell for consideration in that precedent. Paragraph 5 of that

judgment reads as follows:

WPC.18175/06 & con. Cases

Page numbers

“Grammar and punctuation are hapless victims of
the pace of life and I prefer in this case not to go
merely by the commas used in clause (c) because,
though they seem to me to have been placed both
as a matter of convenience and of meaningfulness,
yet, a more thoughtful use of commas and other
gadgets of punctuation would have helped make the
meaning of the clause clear beyond controversy.
Besides, how far a clause which follows upon a
comma governs every clause that precedes the
comma is a matter not free from doubt. I therefore
consider it more safe and satisfactory to discover
the true meaning of clause (c) by having regard to
the substance of the matter as it emerges from the
object and purpose of the Act, the context in which
the expression is used and the consequences
necessarily following upon the acceptance of any
particular interpretation of the provision, the
contravention of which is visited by penal
consequences.”

24.The primary intention of semicolon is to indicate a

discontinuity of grammatical construction greater than that

indicated by a comma but less than that indicated by a full

stop.

“The semicolon separates two or more clauses

which are of more or less equal importance and are

linked as a pair or series: Economy is no disgrace;

for it is better to live on a little than to outlive a

WPC.18175/06 & con. Cases

Page numbers

great deal. The temperate man’s pleasures are

always durable, because they are regular, and all

his life is calm and serene, because it is innocent.

To err is human; to forgive, divine. Never speak

little of what you know; and whether you speak or

say not a word, do it with judgement”.

See Hart’s Rules as slightly abridged and provided in

Fowler’s Modern English Usage, revised third edition by

R.W.Burchfield.

25.Semi colon provided at the end of the word “financed” in

clause (i) in the inclusive limb of Section 2 (h) of the RTI Act is

so placed only because of the coma used in that clause, after

the word “owned”. A semi colon is not used at the end of

clause (ii) because no coma is used anywhere in that limb. The

meaning sought to be conveyed by the legislative provision in

hand is quite clear. The term “fund” relates primarily to

money. That, in turn, is relatable only to financing. In any

concept of the matter, be it common parlance or technically

WPC.18175/06 & con. Cases

Page numbers

administrative, the words “directly and indirectly by funds

provided by the appropriate Government” relate only to the

term “substantially financed” occurring in clauses (i) and (ii) of

the expansive limb of the definition of public authority. As far

as the words “body owned” and “controlled” occurring in the

first limb are concerned, that usage is also beyond any shade

of doubt. That what is conceived and provided for by the

legislation is that such owning or control is by the appropriate

Government. If any person who is exceptionally well versed in

the punctuation of English language needs, I may attempt to

add a semi colon after the word “provided” in the last lap of

the definition clause. There is really no ambiguity in the

matter and this judicial declaration as to the interpretation

and construction of the definition of public authority as defined

in clauses 2 (h) is only clarificatory of the position which is

otherwise explicit, viz., that any body owned or controlled by

the appropriate Government and any body substantially

financed by funds provided by the appropriate government as

also any non-government organisation substantially financed

WPC.18175/06 & con. Cases

Page numbers

by funds provided by the appropriate Government would fall

within the inclusive limb of the definition of public authority in

Section 2(h) of the RTI Act.

26. Societies are not government organisations. Section 2 (h)

(ii) of the RTI Act uses the term “Non-Government

organisations”, one not defined in the Act. Section 2 (h)(ii),

therefore, refers to something that is not part of the

Government; which is very true of a society, as pointed out

even by the petitioners. If a society is substantially financed,

directly or indirectly by funds provided by appropriate

Government, it falls within the inclusive definition of ‘public

authority’; within the expanse of that definition clause.

Therefore, any co-operative society registered under the KCS

Act is a non-government organisation and if it is substantially

financed, directly or indirectly by funds provided by

appropriate Government, it is a public authority for the

purpose of Section 2 (h) of the RTI Act.

WPC.18175/06 & con. Cases

Page numbers

27. The word “substantial” has no fixed meaning. For the

purpose of a legislation, it ought to be understood definitely by

construing its context. Unless such definiteness is provided, it

may be susceptible to criticism even on the basis of Article 14

of the Constitution. See Shree Meenakshi Mills Ltd. v.

A.V.Viswanatha Sastri (AIR 1955 SC 13 at page 18). The

word substantial means – of or having substance: being a

substance: essential: in essentials: actually existing: real:

corporeal, material: solid and ample: massy and stable: solidly

based: durable: enduring: firm, stout, strong: considerable in

amount: well-to-do: of sound worth. See the Chambers 20th

Century Dictionary. In fact, the concept “substantial” has

been understood in different shades and applied contextually.

In relation to Section 100 of the Code of Civil Procedure, it

was held that a substantial question of law means a question of

law having substance, essential, real, important. It was

understood as something in contradistinction to – technical, of

no substance or consequence, or merely academic. See

Santhosh Hazari v. Purushottam Tiwari [(2001) 3 SCC

WPC.18175/06 & con. Cases

Page numbers

179]. “Substantial interest” in the context of the Income Tax

Act was found to require a contextual construction, having

regard to the succeeding expressions which enumerated what

substantial interest really meant. See R.Dalmia v. C.I.T.

[(1977) 2 SCC 467]. “Substantial portion of such goods”, an

expression occurring in the Customs Act, was understood to

mean substantial portion of the goods, that have been

imported keeping in view the quantity as well as the value of

the goods that have been imported. See India Steemship Co.

Ltd. v. Union of India [(1998) 4 SCC 293]. Such a spectrum

of substantial wisdom essentially advises that the provision

under consideration has to be looked into from the angle of the

purpose of the legislation in hand and the objects sought to be

achieved thereby, that is, with a purposive approach. What is

intended is the protection of the larger public interests as also

private interests. The fundamental purpose is to provide

transparency, to contain corruption and to prompt

accountability. Taken in that context, funds which the

Government deal with, are public funds. They essentially

WPC.18175/06 & con. Cases

Page numbers

belong to the Sovereign, “We, the People”. The collective

national interest of the citizenry is always against pilferage of

national wealth. This includes the need to ensure complete

protection of public funds. In this view of the matter, wherever

funds, including all types of public funding, are provided, the

word “substantial” has to be understood in contradistinction to

the word “trivial” and where the funding is not trivial to be

ignored as pittance, the same would be “substantial” funding

because it comes from the public funds. Hence, whatever

benefit flows to the societies in the form of share capital

contribution or subsidy, or any other aid including provisions

for writing off bad debts, as also exemptions granted to it from

different fiscal provisions for fee, duty, tax etc. amount to

substantial finance by funds provided by the appropriate

Government, for the purpose of Section 2(h) of the RTI Act.

28.Now, it needs to be further examined as to whether the

provisions of the KCS Act and the KCS Rules are relevant to

decide whether the definition clause in Section 2 (h) of the

WPC.18175/06 & con. Cases

Page numbers

RTI Act apply to co-operative societies. Sections 43 to 52 in

Chapter VI of the KCS Act, which, by virtue of Section 54 of

that Act, over-rides other laws, provide direct partnership of

Government in societies; indirect partnership of Government

in societies; constitution of principal and subsidiary state

partnership funds; provision for agreement between

Government and Apex Societies to regulate indirect

partnership of Government in societies, etc. They, in

particular, the provisions in Section 53 regarding loans and

advances by governmental societies; guarantees of various

nature etc. would necessarily show the inflow of the funds of

the appropriate Government, which go into the financing of

the societies. Notifications are issued under Section 40

granting exemptions to the societies from payment of stamp

duty chargeable under the Kerala Stamp Act and also from

certain taxes. The societies are granted exemption from the

provisions of the Employees Provident Fund & Miscellaneous

Provisions Act, 1952. More importantly, as already noticed, it

needs to be borne in mind that what is required is

WPC.18175/06 & con. Cases

Page numbers

“substantially financed directly or indirectly by funds provided

by appropriate Government”. That does not require the funds

of the Government, meaning thereby, money over which the

State Government may have title in the legal sense. It is

sufficient that the Government is a machinery, the intervention

of which, is also necessary, for such funds being provided to,

and thereby reaching a society for its activities. The

Government have the statutory obligation under Section 80 (1)

of the KCS Act to classify societies in the State according to

their type and financial position. This has been done as per

the provisions of the KCS Rules. Rule 15 provides for

classification according to types and for the purpose of Section

80 (1), societies are classified in terms of the provision of Rule

182 of the KCS Rules as shown in Appendix III to those Rules.

The pay scales of the staff, except those which are prescribed

in that Appendix, will be fixed by the Government from time to

time. Section 31 of the KCS Act provides that where the

Government have subscribed to the share capital of an apex or

a central society or have assisted indirectly in the formation or

WPC.18175/06 & con. Cases

Page numbers

augmentation of the share capital of an apex or a central

society or have guaranteed the repayment of principal and

payment of interest on debentures issued by an apex or a

central society or have guaranteed the repayment of principal

and payment of interest on loans and advances to an apex or a

central society, the Government shall have the right to

nominate not more than 3 persons or 1/3rd of the total number

of members of the committee of such society, whichever is

less, to be members of that society. A reading of that provision

would essentially show that provisions are made by the

Government for the said societies’ finances. In so far as the

different societies falling into different types under Rule 15 are

concerned, the participation of government by providing

financial assistance is easily discernible because, in all cases

where there is funding of any nature, which require the

concurrence or approval of the Government or Government

department or if the funding by other agencies are extended

with the involvement of the Government or Government

departments in identifying the societies which are entitled to

WPC.18175/06 & con. Cases

Page numbers

such financial assistance, it has to be treated that those

societies are non-governmental organisations substantially

financed, directly or indirectly by funds provided by the

appropriate Government. This view will only give effect to,

and further the intention of the legislature and the objects

sought to be achieved by having the RTI Act in place.

29. The uncontroverted contention in the counter affidavit is that

the Government of Kerala have notified a scheme called

Deposit Guarantee Scheme and constituted a corpus fund in

terms of Section 57B of the KCS Act and that the Government

have contributed amounts to this fund through budget

provision. It is also the averment that NABARD provides

refinancing facilities to Co-operative Agricultural Credit

structure in Kerala at concessional rate. During the financial

year 2006-07 NABARD sanctioned 342.65 crores and Banks

have withdrawn an amount of Rs.264.19 crores. During the

financial year 2007-08 NABARD sanctioned 500 crores and the

banks have withdrawn an amount of 405.60 crores. Even in

WPC.18175/06 & con. Cases

Page numbers

relation to Primary Agricultural Credit Societies which do not

receive assistance from NRC(LTO) funds of NABARD, the

Government have approved a scheme and framed rules and

provisions are made for payment of share capital contribution

to Primary Agricultural Credit Societies and Farmers Service

Co-operative Banks. These are among the decisions taken and

applied by the Government to extend financial aid to the co-

operative societies. All financial assistance and subsidies to

Co-operative Societies are disbursed to co-operative

institutions through Government Orders. As per Agricultural

Debt Relief Act, 2001, interest on agricultural loans issued to

farmers were written off. These amounts were disbursed to

the co-operative banks through Government orders. Exts.R1

(a) to R1(c) disclose the total amounts written off by the

Government for years 2004 to 2006, which figures reflect the

enormous facility extended under the Agricultural Debt Relief

Act, 2001. The Agricultural Debt Waiver Scheme is also

applicable to the loans taken from co-operative institutions.

The Government gives agricultural production cost incentive

WPC.18175/06 & con. Cases

Page numbers

to farmers through co-operatives. Five percentage of principal

amount of loans up to Rs.25,000/- will be given to farmers as

agricultural production cost incentive. During financial year

2006-07 and 2007-08, 7 crores in each year were disbursed as

agricultural production cost incentive. With these

uncontrovered facts, it is beyond doubt that the societies are

substantially financed by funds provided by the Government.

30. A survey of the different Government Orders, Policy

Documents etc. would show that apart from the share capital

contribution to the District Co-operative Banks, to the Primary

Agricultural Credit Co-operatives, to the Kerala State Co-

operative Bank and capital involvement in Urban Co-operative

Banks etc., there is contribution by way of subsidies in

different sectors. Different other types of funding like outright

grant and selected funding are also made available to

different sectors. None of the writ petitioners has a case that

it does not enjoy any of these facilities. The petitioners cannot

sustain a case that they are not substantially financed by the

WPC.18175/06 & con. Cases

Page numbers

Government. Predominantly, the presumption has necessarily

to be in favour of holding that all the societies are substantially

financed by funds provided by the State Government. Such

finance may trickle by any mode without even any contribution

by the Government, from out of its own funds, over which it

has title. The Government is the machinery through which the

finance reaches the societies, either by way of credits,

subsidies, exemptions, other privileges including writing off of

bad debts, which would otherwise have to be paid back into

public funds. Having regard to the object sought to be

achieved by the RTI Act, it is impermissible to presume to the

contrary, particularly when transparency is a matter to be

ensured even in the co-operative sector. It needs to be

remembered that the promotion of societies by the State,

including by its legislative support, is with a view to provide

for the orderly development of the co-operative sector by

organising the co-operative societies as self governing

democratic institutions to achieve the objects of equality,

social justice and economic development, as envisaged in the

WPC.18175/06 & con. Cases

Page numbers

Directive Principles of State Policy of the Constitution of India.

The RTI Act has become operational propounding the need of a

democracy to have an informed citizenry. Containing

corruption is absolutely essential for a vibrant democracy.

Transparency and accountability in societies have necessarily

to be provided for. The legislative provision in hand,

therefore, requires a purposive construction in the above

manner.

31.For the aforesaid reasons, it is held that co-operative societies

registered under the KCS Act are public authorities for the

purpose of the RTI Act and are bound to act in conformity with

the obligations in Chapter II of that Act.

Other incidental issues.

32.The question for decision in every other individual case of a

society, in the event of any dispute, would be as to whether it

is substantially financed by the State Government, in the light

WPC.18175/06 & con. Cases

Page numbers

of what is stated above. That may have to be determined with

reference to the financing of each society. That question

would arise for decision only when any co-operative society

refuses to act as a public authority. In such event, any citizen

whose right to information is legislatively conferred as per

Section 3 of RTI Act would be entitled to trigger the duty of

the State Information Commission in terms of clauses (b), (e)

and (f) of Section 18 (1) of the RTI Act. In that context, the

State Information Commission has every jurisdiction to

adjudicate and decide on the question as to whether a

particular co-operative society, against which a complaint is

made under Section 18 (1), is a public authority for the

purpose of Section 2 (h). The mere fact that the RTI Act does

not expressly prescribe any limits as to finance, to determine

the scope of the word “substantially” in Section 2 (h) does not

give rise to any presumption of possible abuse of power. This

is because, the State Information Commission, as already

found, is the authority which can determine that issue on case

to case basis. That power is with that high office, the quality

WPC.18175/06 & con. Cases

Page numbers

of which is statutorily regulated. Declaration of law as made

in this judgment would stand to aid as precedent, by law.

Advertence to Sections 12, 15, 16 etc. would show that the

legislature has reposed the powers in such a manner that

there could be really no room for any presumptive argument

as to possible arbitrariness and apprehension of incompetence.

Even with reference to the KCS Act, lots of yardsticks would be

available. There is no ground for any such apprehension being

recognised with any element of legitimacy.

33.In so far as the contention that information is sought for by

different individuals for no rhyme or reason is concerned, the

answer is short but clear, and is found in Section 6 (2), which

provides that an applicant making request for information

shall not be required to give any reason for requesting the

information or any other personal details except those that

may be necessary for contacting him.

WPC.18175/06 & con. Cases

Page numbers

34. Having found that co-operative societies are public

authorities for the purpose of the RTI Act, another issue

surface for consideration. In some of the cases in hand,

applications for information were submitted to the statutory

authorities under the KCS Act and KCS Rules requiring them

to summon information from the societies. Instead of

summoning information by exercising the authority under the

KCS Act and KCS Rules, those officers have forwarded those

requests to the societies requiring the societies to answer to

queries. The definition of information in the RTI Act includes

information as are accessible through such statutory

authorities. All such information as are accessible through the

mechanism of the KCS Act and KCS Rules thus becomes

information for the purpose of the RTI Act. Therefore, the

provisions under the RTI Act themselves would be sufficient

for reaching at such information. Hence, the question whether

the authorities under the KCS Act and KCS Rules should have

summoned the documents without requiring the societies to

communicate the information, is too technical and should

WPC.18175/06 & con. Cases

Page numbers

necessarily give way to the primary object of the RTI Act, viz.,

to provide access to information. Therefore, there is no

illegality in any officer vested with powers under the KCS Act

and KCS Rules forwarding the request obtained by them to the

concerned societies with a request or direction to that society

to provide information directly to the person who has sought

for the information.

For the aforesaid reasons, these writ petitions fail. They

are accordingly dismissed. No costs.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.