1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
NAGPUR BENCH, NAGPUR
LETTERS PATENT APPEAL NO. 489 OF 2010 IN
WRIT PETITION NO. 3871 OF 2010 (D)
The Agriculture Produce Market Committee,
Through its Secretary, Tq. Arvi,
Distt. Wardha. ........ APPELLANT
// VERSUS //
1. Meghraj Pundlikrao Dongre,
r/o. Pipla Rehabilitation Arvi,
Tq. Arvi, Distt. Wardha.
2. District Deputy Registrar,
Tq. Arvi, District Wardha.
3. State Commissioner,
Nagpur Bench, Civil Lines,
Nagpur. ........ RESPONDENTS
-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Mr. A. Desai, Adv. for the Appellant.
A.G.P. for Respondent No.2 and 3.
-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
::: Downloaded on - 09/06/2013 16:35:40 :::
2
Coram: J. P.DEVADHAR AND
A. B. CHAUDHARI, JJ.
Date of reserving the Judgment : 12.10.2010.
Date of pronouncing the judgment : 29.10.2010.
JUDGMENT (Per A. B. Chaudhari, J)
1. Heard.
2. Admit.
3. Assistant Government Pleader waives service for respondent
nos. 2 and 3.
4. The instant appeal is taken up for final disposal by the consent
of the learned Counsel for the rival parties.
5. The judgment and order dt. 16.8.2010 passed by the learned
Single Judge of this Court in Writ Petition No. 3871 of 2010 is under
challenge in the present Letters Patent Appeal. In support of the appeal,
Mr.Anupam Desai, learned Counsel for the appellant made the following
submissions :
a) The appellant/Agricultural Produce Market
Committee, Arvi is not a ‘public authority’ within the meaning
of Section 2 (h) of the Right to Information Act, 2005
(hereinafter referred to as “the RTI Act“) and therefore, the RTI
::: Downloaded on – 09/06/2013 16:35:40 :::
3Act is not applicable to the Appellant/Committee. If the Act
itself does not apply to the Committee, the question of
supplying an information even under Section 2 (f) of the RTI
Act does not arise and therefore, the learned Single Judge
erred in dismissing the Writ Petition filed by the appellant.
b) A Single Judge of this Court in the case of
Dr.Panjabrao Deshmukh Urban Co-operative Bank, Amravati
vs. State Information Commissioner, Vidarbha Region, Nagpur
and Others in Writ Petition No. 5666 of 2007, decided on
13.1.2009 held that the Co-operative Bank is not a ‘public
authority’ within the meaning of Section 2 (h) of the RTI Act. It
was further held that the said bank is neither owned nor
substantially financed by the State Government nor it is
controlled by the State Government or the Central
Government. This Court held in the said decision that the
Directors of the said Cooperative Bank were not appointed by
the Government nor the Government has any direct or
indirect control over the functioning and management of the
bank. He, therefore, submitted that the said decision has
application in the instant case and the Single Judge ought to
have followed the same.
::: Downloaded on – 09/06/2013 16:35:40 :::
4
6. The learned Counsel for the Appellant invited our attention to
another decision dt. 1.10.2009 made by the State Information
Commissioner, Amravati Bench, Amravati in Appeal No.1441 of 2008
(Jitendra Ashok Kuyre vs. First Appellate Officer and Office of the Assistant
Registrar, Khamgaon and one another) wherein the APMC, Khamgaon,
District Buldhana was held to be a Society which did not fall within the
definition of ‘public undertaking’ and the said State Information
Commissioner, therefore, relied upon the said decision of the Single Judge
of this Court.
7. We have heard the learned Counsel for the appellant and we
have also perused the impugned judgment and order, so also the
judgment rendered by the learned Single Judge of this Court in Writ
Petition No.5666 of 2007, dt. 13.1.2009. It is necessary to have a look at
the relevant provisions of the Maharashtra Agricultural Produce Marketing
(Development and Regulation) Act, 1963 (hereinafter referred to as “the
APMC Act”). Section 2 (j) of the APMC Act reads thus :
“2 (j) ‘Market Committee” or ” Committee” means a
committee constituted for a market area under section 11
{and includes (The Bombay Agricultural Produce Market
Committee established under clause (a) of sub-section (1A)::: Downloaded on – 09/06/2013 16:35:40 :::
5(and the Divisional or Regional Market Committee declared
under clause (a) of sub-section (1B) of section 13 and} acommittee or committees constituted as a result or
amalgamation of Market Committee or division of MarketCommittee under section 44}
It shows that a Market Committee means a Committee
constituted u/s. 11.
8. Section 11 is contained in Chapter III of the APMC Act which
reads thus :
“11. Establishment of Market Committees.
For every market area, there shall be established by
the State Government a Market Committee consisting of a
Chairman, a Vice-Chairman and other members and different
Market Committees may be established for regulating the
marketing of different kinds of agricultural produce for the same
market area or any part thereof. The Market Committee shall
have all such powers and discharge all such functions as are
vested in it by or under this Act. ”
::: Downloaded on – 09/06/2013 16:35:40 :::
6
9. Section 12 (2) reads thus :
12. Incorporation of Market Committees.
{ (1) ………
(2) Notwithstanding anything contained in any
law for the time being in force, every Market
Committee, shall, for all purposes be deemed to be alocal authority}.
10. Section 13 reads thus :
13. Constitution of Market Committees.
1. Subject to the provisions of Sub-section (2),
every Market Committee consists of the following (——-)
members), namely :-
{(a) [fifteen agriculturists residing in the market
area (being persons whose names appear in the voter’s
list for the concerned constituency and who are not lessthan twenty one years of age on the date specified, from
time to time, by the Collector or the District Deputy
Registrar, as the case may be, in this behalf), as
specified below :- ]::: Downloaded on – 09/06/2013 16:35:40 :::
7(I) eleven (of which, two shall be women, one shall
be a person belonging to Other Backward Classes andone shall be a person belonging to De-notified Tribes
(Vimukta Jatis) or Nomadic Tribes) shall be elected bymembers of the Managing Committees of the Agricultural
Credit Societies and Multi-purpose Co-operative Societies
(withing the meaning of the Maharashtra Co-operativeSocieties Act, 1960 and the rules made thereunder),
functioning in the market area :
Provided that, where the market Committee is situated
in Tribal areas, one person belonging to the Scheduled
Tribes shall be elected in place of the election of theperson belonging to the De-notified Tribes (Vimukta Jatis)
or Nomadic Tribes as aforesaid; and
(ii) four (of which, one shall be a person belonging
to the Scheduled Castes or Scheduled Tribes and oneshall be a person belonging to Economically Weaker
Section), shall be elected by members of villagePanchayats functioning therein;]
[(b) two shall be elected by traders and commission
agents, holding licenses for not less than two years to
operate as such in the market area;][(b-1) one member shall be elected by hamals and
weighmen operating as such in the market area;]
( c) one shall be the Chairman of the co-operative
society doing business of processing or marketing of
agricultural produce in the market area [having its::: Downloaded on – 09/06/2013 16:35:40 :::
8registered office situated in the same market area] ; or in
his absence a representative of the co-operative societyelected by its managing committee :
Provided that, if there be more than one such Co-
operative Societies in the market area, then the
Chairman of any one of such Co-operative Societies or in
his absence a representative, elected by the managingcommittees of such society;
(d) One shall be the Chairman of the Panchayats
Samiti within the jurisdiction of which the market area ormajor portion thereof is situated of the representative
(e)
elected by such Panchayat Samiti;
One shall be the President or Sarpanch of the
local authority (other than a Panchayat Samiti) within the
jurisdiction of which the principal market is situated or
the representative elected by such local authority;
(f) The Deputy Registrar of Co-operative Societies
of the district or his representative, who shall have noright to vote;]
(g) the Secretary of the Market Committee, who
shall have no right to vote;]
[(1-a) A person who is a member of the Market
Committee under clauses ( c), (d) and (e) shall have right
to take part in the discussions of the Committee, butshall have no right to note at a meeting thereof.]
[[(1A) (a) Notwithstanding anything contained in sub-
section (1) of this section or in section 4 or other
provisions of this Act, the area comprising Greater
Bombay and Turbhe Village in Thane Taluka of Thane::: Downloaded on – 09/06/2013 16:35:40 :::
9District [and such other area or areas as may be
specified by the State Government by notification in theOfficial Gazette from time to time] (hereinafter referred
to as “the Bombay Market area”) shall be deemed to bea market area for the purposes of this Act, and the
Market Committee for that area to be called by the name
of the Bombay Agricultural Produce Market Committeeshall, subject to the provisions of sub-section (2), consist
of the following (———- members], namely :-
(i) twelve representatives of agriculturists elected
by the agriculturist members of the other Agricultural
Produce Market Committees in the State, [two suchmembers] to be elected from each Revenue Division;
[(ii) five representatives, elected by the traders and
commission agents, holding licenses to operate as suchin the Bombay market area, as specified below, —
(A) one representative dealing in onion, potato and
garlic, elected by and from amongst themselves;
(B) One representative dealing in fruits, elected by
and from amongst themselves;
( C) one representative dealing in vegetables,
elected by and from amongst themselves;
(D) one representative dealing in food-grains,
pulses, edible and non-edible oils, elected by and from
amongst themselves;
::: Downloaded on – 09/06/2013 16:35:40 :::
10
(iii) one nominated representative of the Navi
Mumbai Municipal Corporation;
(iv) one nominated representative of the Mumbai
Municipal Corporation;
(v) one nominated representative of the Mumbai
Metropolitan Region Development Authority constituted
under the Mumbai Metropolitan Region DevelopmentAct, 1974;
(vi) five representatives (of which, two shall be
women, one shall be a person belonging to theScheduled Castes or Scheduled Tribes, one shall be a
person belonging to the Other Backward Classes and one
shall be a person belonging to the De-notified Tribes(Vimukta Jatis) or Nomadic Tribes), to be nominated by
the State Government;]
(vii) the Director of Agricultural Marketing,
Maharashtra State, Pune;]
[(viii) […………][(ix) […………]
(b) a person who is a member of the Market
Committee under sub-clauses (iii), (iv), (v) or (vii) of
clause (a), shall have a right to take part in the
discussions of the Committee, but shall not have a right
to note at a meeting thereof.][(1B) (a) Notwithstanding anything contained in any
provisions of this Act, the State Government may, by
notification in the Official Gazette, declare any
Agricultural Produce Market Committee to be the
Divisional Market Committee for more than one districts::: Downloaded on – 09/06/2013 16:35:40 :::
11or Regional Market Committee for more than one
talukas.
(b) The area specified by the State Government by
notification in the Official Gazette, from time to time,shall be deemed to be market area for the purpose of
this Act and the Market Committee for that area shall be
called by the name as may be notified by the StateGovernment and it shall function as the Divisional or
Regional Market Committee.
(c) The Divisional or Regional Market Committee
shall, subject to the provision of sub-section (2), consist
(I) two
of following members, namely :-
representatives of the agriculturists,
elected by the agriculturist members of the Agricultural
Produce Market Committee from each district included in
the area of operation of the Divisional MarketCommittee; or
(ii) one representatives from the agriculturists
elected by the agriculturist members of the Agricultural
Produce Market Committee from each taluka included inthe area of operation of the Regional Market Committee;
or
(iii) two representatives, elected by the traders and
commission agents, holding licences to operate as suchin the market area;
(iv) one representative, elected by the hamals and
weighmen operating as such in the market area;
(v) one representative of the State Marketing
Board;
::: Downloaded on – 09/06/2013 16:35:40 :::
12
(vi) one representative of the Municipal
Corporation or Municipal Council functioning at the HeadQuarter of the Market Committee;
[(vi-a) four representatives (of which one shall be
woman, one shall be a person belonging to Scheduled
Castes or Scheduled Tribes, one shall be a person
belonging to the Other Backward Classes and one shallbe a person belonging to the De-notified Tribes (Vimukta
Jatis) or Nomadic Tribes) to be nominated by the State
Government :
Committee is
Provided that, where the Divisional or Regional Market
situated in Tribal areas, the StateGovernment shall nominate the person belonging to the
Scheduled Tribes in place of the person belonging to the
De-notified Tribes (Vimukta Jatis) or Nomadic Tribes;]
(vii) The Director of marketing, Maharashtra State,
Pune or his representative.
(d) A person who is a member of the Market
Committee under sub-clauses (v), (vi) and (vii) of clause
(c) shall have a right to take part in the discussions of
the Committee, but shall not have right to note at a
meeting thereof;](2) When a Market Committee is constituted for
the first time [whether under sub-section (1) [(1A) or
(1B)] all the members thereof and the Chairman and
Vice-Chairman shall be nominated by the State
Government :
::: Downloaded on – 09/06/2013 16:35:40 :::
13
[Provided that, the Chairman and Vice-Chairman shall be
so nominated from amongst the agriculturists members.]
[Provided further that, the State Government may, if it
considers expedient, instead of nominating the members
of the Market Committee constituted for the first time,appoint an Administrator or the Board of Administrators,
and the Administrator or the Board of Administrators, so
appointed, shall, for all purposes, be considered to bethe committee constituted for the first time].
11. Perusal of the above provisions shows that, in the Chapter of
Constitution of Market Committees, Section 11 of the APMC Act provides
for establishment of Market Committees. Section 12 (2) provides that
such Market Committee shall for all purposes be deemed to be a local
Authority. Needless to say that the local Authority is an institution of self-
government. Section 13 opens with the words “constitution of Market
Committees”. Sub-section (2) of Section 13 clearly provides for
constitution of a Market committee for the first time either u/s. 1, 1(A) or
1 (B) and it is significant to note that when such Market Committee is
constituted for the first time, it is the State Government which nominates
the entire Market Committee and its Office bearers as per the said sub-
section (2). It is, thus clear that the APMC Act itself constitutes or brings
::: Downloaded on – 09/06/2013 16:35:40 :::
14
into existence the Market Committees by operation of the above said
provisions of the Act and to reiterate the same, it is not by registration
with any Authority appointed by the Government as is found in the case
of the Co-operative Societies. Thus, the Market committee is brought into
existence not by virtue of an act of any person to register a Market
Committee like a Society and then bring it into existence, but a Market
Committee comes into existence by virtue of operation of the provisions
of the APMC Act, which is the law made by State Legislature. Not only
that, Section 12 (2) clearly provides that every Market Committee shall
for all purposes be deemed to be a local Authority. Looked in this
background, we quote the definition of “public authority”, as given in
Section 2 (h) of the RTI Act, which reads thus :
2 (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 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;
::: Downloaded on – 09/06/2013 16:35:40 :::
15
(ii) non-Government organisation
substantially financed, directly or indirectly byfunds provided by the appropriate Government;
12. Perusal of the above definition clearly shows that the APMC is
an institution of self-government; that too, established and constituted
by a law made by the State Legislature. Section 12 (2) of the APMC Act
opens with a non-obstante clause and states that every Market
Committee for all purposes, be deemed to be a local authority. At this
juncture, we have noticed the Judgment of the Hon’ble Apex Court in the
case of APMC, Narela .vs. CIT and another, [2008] 305 ITR 1 (SC),
in which it is held that explanation to Section 10 (20) of the Income Tax
Act, 1961 as amended by the Finance Act, 2002 does not cover APMC
and hence, is not entitled to exemption. We thus find that there is clear
distinguishing feature in not treating APMC as a ‘local authority’ under
Income Tax Act. But, by virtue of Section 12 (2) of the APMC Act, the
Agricultural Produce Market Committee will fall within the meaning of
‘local authority’ and consequently, under Section 2 (h) of the RTI Act,
2005. Insofar as the decision of the State Information Commissioner,
Amravati Bench, Amravati is concerned, we find that the said
Commissioner clearly erred in treating a Market Committee under APMC
Act and Co-operative Society under the Maharashtra Co-operative
::: Downloaded on – 09/06/2013 16:35:40 :::
16
Societies Act, 1960 as one and the same thing. The Learned
Commissioner also erred in holding that the Khamgaon APMC is a
Society and following the decision of the Single Judge of this Court
delivered in Writ Petition No. 5666 of 2007 (cited supra) in respect of Co-
operative Society, he wrongly held that the RTI Act will not apply to
Khamgaon APMC. The decision recorded by the said Commissioner is
thus illegal.
13. We find that the judgment in the case of Dr.Punjabrao
Deshmukh Urban Co-operative Bank Ltd. (cited supra) dt. 13.1.2009 was
in relation to a Co-operative Society/bank and therefore, it cannot be
made applicable to a case relating to the Market Committee under the
APMC Act.
14. We, thus, hold that the appellant/Market Committee is
established and constituted as an institution of self-government and is a
local Authority and by law made by the State Legislature. Consequently,
the provisions of the RTI Act do apply to the appellant/APMC. Before
parting with the judgment, looking to the increase in number of scams in
the Co-operative Credit Societies, Urban and Other Co-operative banks
due to frauds played by the persons within the Society or the bank
causing severe losses to the poor depositors and since the money of the
::: Downloaded on – 09/06/2013 16:35:40 :::
17
depositors is involved in such Societies/banks, it would be far better to
cover all the Co-operative Credit Societies/banks etc. under the RTI Act.
We recommend accordingly to the Central Government. In the result, we
find no merit in the present appeal. Hence, the L.P.A. is dismissed.
15. Copy of this Judgment be forwarded to the Ministry of Law and
Justice, New Delhi, for information.
JUDGE
ig JUDGE
jaiswal
::: Downloaded on - 09/06/2013 16:35:40 :::