Bombay High Court High Court

Co-Operative Bank Ltd vs The State Information … on 13 January, 2009

Bombay High Court
Co-Operative Bank Ltd vs The State Information … on 13 January, 2009
Bench: J. H. Bhatia
    wp5666.07.sxw                                                                                 1/19




                                                                                                     
               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                         NAGPUR BENCH, NAGPUR




                                                                            
                           WRIT PETITION NO. 5666 OF 2007

       Dr. Panjabrao Deshmukh Urban




                                                                           
       Co-operative Bank Ltd.,
       Irwin Chowk, Amravati,
       through its In-charge Managing Director.                      ::    PETITIONER

                             -: Versus :-




                                                          
    1. The State Information Commissioner,
                                     
       Vidarbha Region, Nagpur and the
       2nd Appellate Authority having its office
       at Commissionerate, Nagpur.
                                    
    2. First Appellate Authority and
       the Commissioner of Co-operation and
       Registrar of Co-operative Societies,
       Maharashtra State, New Secretariat Bldg.,
        

       Pune - 1.
     



    3. Gajanan s/o Madhaorao Wankhede,
       aged adult, R/o 8, Samartha Colony-B,
       Post Rukmini Nagar, Amravati.

    4. The State of Maharashtra,





       Department of Co-operation,
       Mantralaya, Annex, Mumbai,
       through its Secretary.                                        :: RESPONDENTS

    --------------------------------------------------------------------------------------------------------





                        Shri U. S. Dastane, Advocate for the Petitioner.
                  Shri A. D. Sonak, A. G. P. for respondent Nos. 1, 2 & 4.
                                     None for respondent No. 3.
    --------------------------------------------------------------------------------------------------------

                                              CORAM:           J. H. BHATIA, J.
                                              DATED:           13TH JANUARY, 2009.

                                          JUDGMENT

::: Downloaded on – 09/06/2013 14:14:15 :::

wp5666.07.sxw 2/19

1. As per order dated 07/7/2008 the parties were put to

notice that petition would be disposed of at the admission stage and

the parties were also directed to file brief submissions in support of

their contentions, which they have done. However, none appears for

respondent No. 3. Heard Mr. Dastane, learned Counsel for the

petitioner and Mr. Sonak, learned Assistant Government Pleader

for respondent Nos. 1, 2 and 4.

2. Admittedly, the petitioner is Urban Co-operative Bank

registered under the Maharashtra Co-operative Societies Act, 1960

(for short, Societies Act) and is controlled in respect of certain

matters by the Reserve Bank of India under Section 110-A of the

Societies Act and certain provisions of Banking Regulations Act.

Respondent No. 3 is a share holder of the petitioner-Bank. He made

two applications before the Bank on different dates seeking certain

information under the provisions of the Right to Information Act,

2005. Both the applications were rejected by the petitioner

contending that Right to Information Act is not applicable to the

petitioner-Bank, however, he could seek information as per the

provisions of the Societies Act. In view of this, he preferred two

appeals before the Commissioner of Cooperation and Registrar of

::: Downloaded on – 09/06/2013 14:14:15 :::
wp5666.07.sxw 3/19

Cooperative Societies, Pune. As the appeals were dismissed, he

preferred second appeal before the Commissioner of State

Information, Vidarbha region. The State Commissioner allowed the

appeals by impugned order dated 19/10/2007 and directed the

petitioner-Bank to supply the information within thirty days and

also directed the petitioner to appoint Information Officer and First

Appellate Officer for the said Bank. The directions given by the said

Information Commissioner are challenged in the present writ

petition.

3. According to the petitioner the Bank is not a “public

authority” within the meaning of Section 2(h) of the Right to

Information Act, and therefore, this Act is not applicable to the

Bank. It is contended that the learned Information Commissioner

has misdirected himself while holding that because there is public

interest in the funds of the Bank, the provisions of the Right to

Information Act should be applicable to the Bank.

4. The learned Counsel for the petitioner vehemently relied

upon the definitions of the “appropriate Government” and a “public

authority” under Section 2(h) to support his contention that the

legislature never intended that the cooperative bank, which is not

::: Downloaded on – 09/06/2013 14:14:15 :::
wp5666.07.sxw 4/19

established by the Constitution or Central/State Legislation or the

notification issued by the appropriate Government and it is also not

owned or controlled or financed by the Government shall be

covered by Right to Information Act. In support of this contention

he also placed reliance upon certain authorities from the Supreme

Court as also Full Bench of this High Court.

5. To begin with, The preamble of the Right to Information

Act states that this Act was enacted to provide for setting out the

practical regime of right to information for citizens to secure access

to information under the control of public authorities, in order to

promote transparency and accountability in the working of every

public authority. Section 2(a) defines “appropriate Government” as

follows:

✂✁☎✄ ✆✝✁✝✞✟✞☎✠☛✡☞✞✟✠✍✌✎✁✑✏✓✒✕✔✖✡☞✗☎✒✑✠☛✘✟✙✚✒✑✘☎✏✍✛ ✙✚✒✑✁✝✘✢✜✣✌✤✘✥✠✍✒✑✦✎✁✑✏✓✌✤✡✧✘★✏✓✡✩✁

✞✟✪✟✫✟✦✤✌✤✬ ✁✝✪☎✏✓✭✮✡☞✠☛✌✯✏✓✰ ✱✖✭✢✌✤✬✲✭ ✌✎✜ ✒✑✜✳✏✓✁✝✫✟✦✤✌✎✜✴✭✢✒✑✵✷✶ ✬✸✡✧✘✟✜✳✏✓✌✯✏✓✪✟✏✓✒✑✵✹✶

✡☞✱✖✘✟✒✝✵✹✶✺✬✲✡☞✘✟✏✓✠✍✡✧✦✤✦✤✒✝✵ ✡✧✠✻✜✴✪✟✫✟✜✳✏✓✁✝✘☎✏✓✌✎✁✑✦✎✦✤✰ ✼✽✌✤✘✢✁✝✘✟✬✸✒✝✵ ✫✟✰ ✼✽✪✟✘✢✵☎✜

✞✟✠✍✡☞✗☎✌✎✵☎✒✑✵✾✵☎✌✎✠✍✒✑✬✸✏✓✦✤✰✿✡✧✠❀✌✤✘✢✵☎✌✤✠☛✒✑✬✸✏✓✦✤✰❂❁

❃✌❄✄ ✫✟✰ ✏✓✭✮✒ ❅❆✒✑✘☎✏✓✠☛✁✝✦ ✔✖✡✧✗☎✒✑✠✍✘✢✙✚✒✑✘☎✏ ✡✧✠ ✏✓✭✢✒ ❇❈✘✢✌✤✡✧✘

✏✓✒✑✠✍✠✍✌✤✏✓✡☞✠☛✰✿✁✝✵☎✙✚✌✤✘✢✌✤✜✳✏✓✠✍✁✑✏✓✌✤✡✧✘✷✶❉✏✓✭✮✒❊❅❆✒✑✘☎✏✓✠✍✁✝✦❋✔✖✡✧✗●✒✝✠✍✘✟✙✚✒✑✘☎✏✍❍

✂✌✤✌❄✄❀✫☎✰✾✏✓✭✮✒❊■☞✏✓✁✑✏✓✒❊✔✖✡✧✗☎✒✑✠✍✘✢✙✚✒✑✘☎✏✂✶❉✏✓✭✢✒❊■✧✏✓✁✑✏✓✒❊✔✖✡✧✗☎✒✑✠✍✘✟✙✚✒✑✘✟✏✍❍

In view of this definition the appropriate Government

means the Central Government, Union territory administration or

::: Downloaded on – 09/06/2013 14:14:15 :::
wp5666.07.sxw 5/19

the State Government depending on as to whether the concerned

public authority is established, constituted or controlled or

substantially financed by funds provided directly or indirectly to the

Central Government, Union territory or the State Government.

Words, “Public Authority” are material in this definition.

Section 2(h) runs as under:

❏❂❑✂▲◆▼ ❖✑€✟◗✢❘☎❙✎❚✤❯❲❱✝◗☎❳✓▲✢❨✧❩✍❚✤❳❭❬◆❪ ❫✚❴✝❱✝❵✟❛❜❱✝❵✟❬❝❱✝◗☎❳✓▲✮❨☞❩✍❚✤❳✓❬❝❨✧❩❞❘✟❨☞❡✟❬

❨☞❩

❯✸❨✧❵✟❛✳❳✓❚✤❳✓◗☎❳✓❴✑❡❝✐

❚✤❵✟❛✳❳✓❚✤❳✓◗☎❳✓❚✤❨✧❵ ❨✧❢ ❛✴❴✑❙✎❢ ❣☞❨☞❤☎❴✑❩✍❵✢❫✚❴✑❵☎❳ ❴✑❛✳❳✓❱✝❘✟❙✤❚✎❛✴▲✢❴✑❡ ❨☞❩

❑✂❱☎▼❥❘✟❬✿❨☞❩✣◗✟❵✟❡✟❴✑❩❥❳✓▲✢❴❧❦♠❨✧❵✟❛✳❳✓❚✤❳❭◗✟❳✓❚✤❨✧❵❂♥

❑✂❘❂▼❥❘✟❬✿❱✝❵✟❬✿❨♦❳✓▲✮❴✑❩❀❙✎❱✝♣ ❫✚❱✝❡✟❴❊❘☎❬✿qr❱✝❩✍❙✎❚✤❱✝❫✚❴✑❵☎❳✍♥

❑✂❯☞▼❀❘☎❬✿❱✝❵✢❬✿❨♦❳✓▲✮❴✑❩❀❙✤❱✝♣ ❫✚❱✝❡✟❴❊❘☎❬✿s✧❳✓❱✑❳✓❴❊t✉❴✑❣☞❚✤❛✴❙✎❱✑❳✓◗✟❩✍❴●♥

❑❃❡✈▼ ❘✟❬ ❵✟❨☞❳✓❚✤❢✽❚✎❯✸❱✑❳✓❚✎❨☞❵ ❚✤❛✴❛✴◗✢❴✑❡ ❨✧❩ ❨✧❩✍❡✟❴✑❩ ❫✚❱✝❡✟❴ ❘✟❬ ❳✓▲✮❴

❱✝€✟€☎❩☛❨☞€✟❩✍❚✤❱✑❳✓❴❊✇①❨☞❤☎❴✑❩☛❵✟❫✚❴✑❵☎❳✂②③❱✝❵✢❡✺❚✤❵✢❯✸❙✎◗✟❡✟❴✑❛④❱✝❵✟❬✥✐

❑✂❚❄▼ ❘✟❨✧❡☎❬✩❨☞♣✖❵✟❴✑❡✷②③❯✲❨☞❵✟❳✓❩✍❨☞❙✎❙✤❴✑❡✾❨✧❩❀❛✴◗✟❘✟❛✳❳✓❱✝❵☎❳✓❚✤❱✝❙✎❙✤❬✿❢✽❚✎❵✟❱✝❵✟❯✲❴✑❡❂♥

❑✂❚✤❚❭▼⑤❵✟❨✧❵✈✐✴✇✖❨✧❤☎❴✑❩✍❵✢❫✚❴✑❵☎❳❞❨☞❩✍❣☞❱✝❵✟❚✎❛✴❱✑❳✓❚✤❨✧❵⑥❛✴◗✟❘✟❛✳❳✓❱✝❵☎❳✓❚✤❱✝❙✎❙✤❬⑦❢✽❚✤❵✟❱✝❵✢❯✸❴✑❡✷②

❡☎❚✎❩✍❴✑❯✸❳✓❙✤❬ ❨✧❩ ❚✎❵✟❡✟❚✤❩✍❴✑❯✸❳✓❙✤❬ ❘✟❬ ❢✽◗✟❵✢❡☎❛ €✟❩✍❨✧❤☎❚✤❡✟❴✑❡ ❘✟❬ ❳✓▲✢❴

❱✝€✟€☎❩☛❨☞€✟❩✍❚✤❱✑❳✓❴❊✇①❨☞❤☎❴✑❩☛❵✟❫✚❴✑❵☎❳❃⑧

Admittedly, the petitioner-Bank was not established or

constituted under the constitution or any enactment of Parliament

or State Legislature or by any notification or order by the

Government. It is also admitted that the petitioner-Bank is not

owned or substantially financed by the State Government. Even if it

is treated as a Non-Government organisation, it is not substantially

::: Downloaded on – 09/06/2013 14:14:15 :::
wp5666.07.sxw 6/19

financed by the Government. The only question which needs to be

considered is whether the petitioner-Bank is controlled by the State

Government as admittedly, it is not controlled by the Central

Government.

6. The learned Counsel for the petitioner vehemently

contended that the petitioner is Cooperative Bank registered under

the Maharashtra Cooperative Societies Act and for the proper

functioning of the same as per provisions of law, the Commissioner

of Cooperative Societies and the Registrar and other functionaries

under the Registrar have some control on all the Cooperative

societies, including the Cooperative Banks. Registrar is a statutory

authority and his orders may be challenged before the Government

by way of appeal or revision and the Government has only statutory

control for the purpose that cooperative societies are functioning as

per the provisions of law and public interest and they are not

deviated from the cooperative spirit for which they have been

established. Otherwise, neither the Government nor any its officer

has any direct control in the administration of the Bank.

7. Admittedly not a single Director on the Board of Directors

is appointed by the Government. All the Directors are elected by the

::: Downloaded on – 09/06/2013 14:14:15 :::
wp5666.07.sxw 7/19

share holders of the petitioner-Bank. In Shamrao Vithal Co-

operative Bank Ltd. & another Vs. Padubidri Pattabhiram Bhat &

another – 1993 Mh. L. J. -1 question was whether writ petition

would lie against the Cooperative Bank and for that purpose it had

become necessary to find out whether the Bank is a “State” or “State

instrumentality” within the meaning of Article 12 of the

Constitution of India. The following issue was referred to the Full

Bench for determination;

⑨✑⑩✕❶✢❷✑❸✓❶✢❷✑❹ ❺✕❻✲❼✮❽✂❼☞❾✟❷✑❹✍❺✑❸✓❿✎➀●❷❲➁✴❼✧❻✸❿✎❷✲❸✓➂★❹✍❷✑➃☞❿✤➁✳❸✓❷✝❹✍❷✑➄➆➅✟➇✢➄☎❷✑❹

❸✓❶✢❷❲❾☎❹☛❼☞➀☎❿✤➁✴❿✎❼☞➇✢➁➈❼☞➉❞❸✓❶✢❷❊➊❞❺✝❶✢❺✝❹✍❺✝➁✴❶✢❸✓❹✍❺❊➋♠❼✹❽✴❼✧❾✟❷✑❹✍❺✑❸✓❿✤➀☎❷❲➌●❼☞❻✲❿✤❷✑❸✓❿✤❷✑➁

➍ ❻➎❸✂➏ ➐➎➑●➒●➓ ❺✝➇✟➄ ➅✢➇✟➄✟❷✑❹ ❸✓❶✮❷ ➊❜➅✢➔✯❸✓❿→➌☞❸✓❺✑❸✓❷ ➋❆❼✹❽✴❼✧❾✟❷✑❹✍❺✑❸✓❿✤➀☎❷

➌✧❼✧❻✸❿✎❷✲❸✓❿✤❷✑➁ ➍ ❻✸❸✂➏ ➐➎➑✢➣♦↔ ➉✽❺✝➔✎➔✤➁ ↕✖❿✯❸✓❶✮❿✤➇ ❸✓❶✮❷ ❷✑➙✟❾☎❹☛❷✑➁✴➁✴❿✤❼✧➇

⑨✑➌✧❸✓❺✑❸✓❷●➛ ➅✟➇✟➄✟❷✑❹ ➍ ❹➜❸✓❿✤❻✲➔✤❷ ➐➞➝ ❼✧➉ ❸✓❶✢❷ ➋❆❼☞➇✢➁✳❸✓❿✯❸✓➅☎❸✓❿✤❼✧➇ ❼✧➉

➟ ➇✢➄☎❿✤❺✧➠✎➛

After referring to the provisions of the Mah. Cooperative

Societies Act as also Multi State Cooperative Societies Act under

which Shamrao Vithal Cooperative Bank was registered, the Full

Bench drafted the question whether merely because a public

function was being discharged by the cooperative Bank, it amounts

to a “State”. The Full Bench observed as follows in para 19.

⑨ ➟ ❸➡❿✤➁✍➏➢❶✢❼✧↕✖❷✑➀☎❷✑❹✽➏✚➁✴➅✟➤✟➥✚❿✯❸❭❸✓❷✑➄★❸✓❶✢❺✑❸❥❺✾❻✸❼✹❽✴❼✧❾✟❷✑❹✍❺✑❸✓❿✤➀☎❷➦➤✟❺✝➇✟➧r➏

❺✝➁➨❿✎➇ ❸✓❶✢❷➩❾☎❹☛❷✑➁✴❷✑➇☎❸✩❻✸❺✝➁✴❷☞➏➫❾✟❷✑❹✍➉✽❼✧❹✍➥✚➁➨❺✝➇ ❿✤➥✚❾✟❼☞❹➜❸✓❺✝➇✟❸✩❾☎➅✢➤☎➔✎❿✤❻

➉✽➅✟➇✢❻➎❸✓❿✎❼☞➇⑦❺✝➇✟➄➭❸✓❶✮❺✑❸✣❿✤❸❭➁✴❷✝➔✤➉➦❿✤➁➯➁✴➅✟➉✽➉➞❿✤❻✲❿✤❷✑➇☎❸➲➉✽❼✧❹⑤❻✲❼☞➥✚❿✎➇✟➃➆❸✓❼➳❸✓❶✢❷

::: Downloaded on – 09/06/2013 14:14:15 :::
wp5666.07.sxw 8/19

➵✸➸✧➺✟➵✲➻✤➼✢➽✴➾✤➸✧➺✻➚✓➪✮➶✑➚⑤➾✯➚➹➾✤➽ ➘✝➴☞➚✓➶✑➚✓➷●➬ ➼✟➺✢➮☎➷✑➱➨✃❈➱➜➚✓➾✤➵✲➻✤➷ ❐➞❒✷❮❀❰Ï➚❲➾✤➽

➽✴➼✟Ð✟Ñ✚➾✯➚❭➚✓➷✑➮ Ð✟➷✑Ò✽➸✧➱✍➷ ➼✢➽ ➚✓➪✢➶✑➚ ➾✤➺ ➶ Ó✖➷✑➻✎Ò✽➶✝➱✍➷ ➴☞➚✓➶✑➚✓➷ ➚✓➪✢➷

➮☎➷✝Ò✽➾✤➺✟➾✤➚✓➾✤➸✧➺ ➸☞Ò ➘✝Ô♦➸✧Õ☎➷✑➱✍➺✟Ñ✚➷✝➺☎➚✓➶✝➻ Ò✽➼✟➺✢➵➎➚✓➾✎➸☞➺r➬ ➪✢➶✝➽ ➚✓➸ Ð✟➷

Ó✖➾✤➮☎➷✝➺✟➷✑➮➳➚✓➸✩➾✤➺✟➵✲➻✤➼✢➮☎➷✺Ó✖➾✯➚✓➪✮➾✤➺⑦➾✯➚✓➽❜➽✴➵✲➸☞Ö✟➷➦➶✝➻✎➻×Ò✽➼✢➺✟➵✸➚✓➾✤➸☞➺✢➽❞Ó✖➪✮➾✤➵✸➪

➶✝➱✍➷ ➸☞Ò Ö✟➼✟Ð✟➻✤➾✤➵ ➾✎ÑØÖ✟➸✧➱➜➚✓➶✝➺✟➵✲➷☞❮ Ù①➷✑➺✟➵✲➷ ➶✝➺✟Ú ➸✧➱✍Ô☞➶✝➺✟➾✤➽✴➶✑➚✓➾✤➸✧➺

Ó✖➪✢➾✤➵✲➪ Ö✟➷✑➱☛Ò✽➸☞➱☛Ñ✚➽✩➶→Ö✟➼✢Ð☎➻✎➾✤➵ÛÒ➞➼✟➺✟➵✸➚✓➾✤➸✧➺ Ñ✚➼✟➽✳➚➦Ð✟➷Ü➵✸➸✧➺✟➽✴➾✤➮✟➷✑➱✍➷✝➮

➶✝➽➆➴☞➚✓➶✑➚✓➷➩➼✟➺✟➮✟➷✑➱✥✃❈➱➜➚✓➾✤➵✲➻✤➷ ❐➞❒✹❮ ❰Ý➺ ➸☞➼✢➱➳Õ●➾✎➷✑Ó➢Þ❞➚✓➪✢➾✤➽★➾✤➽✿➚✓➸✧➸

Ð✟➱✍➸☞➶✝➮ ➶ßÖ✟➱✍➸✧Ö✟➸☞➽✴➾✯➚✓➾✎➸☞➺✈❮ à➹➷Ü➪✢➶✝Õ☎➷á➚✓➸ Ð✟➷✑➶✝➱➨➾✎➺ Ñ✚➾✤➺✢➮ ➚✓➪✢➷

➺✟➸☞➚✓➷➆➸☞Ò➹➵✲➶✝➼☎➚✓➾✤➸✧➺â➽✴➸✧➼✟➺✢➮☎➷✑➮ãÐ☎Ú⑦➚✓➪✮➷➆➴✧➼✢Ö☎➱☛➷✑Ñ✚➷➆ä❆➸☞➼✢➱➜➚➲➾✎➺⑦➚✓➪✢➷

➵✸➶✝➽✴➷✝➽å➸✧Ò
Ajay Hasia (supra) and Tekraj Vasandi (re, the Institute

➸☞➱☛Ô♦➶✝➺✢➾✤➽✴➶✑➚✓➾✤➸✧➺✻Ó✖➪✢➾✤➵✲➪

of Constitutional and Parliamentary Studies
➵✸➶✝➱✍➱☛➾✤➷✑➽✺➸✧➼☎➚✕➶ãÒ✽➼✟➺✢➵➎➚✓➾✎➸☞➺
➽✴➼✟Ö✟➱✍➶☎æ✽❮

Óè➪✮➾✤➵✲➪
ç✉Õ☎➷✑➱✍Ú

➾✎➽✺➸✧Ò

Ö✟➼✟Ð✟➻✤➾✤➵ ➾✎Ñ✚Ö☎➸✧➱➜➚✓➶✝➺✟➵✲➷ ➮☎➸✧➷✑➽ ➺✟➸♦➚ ➺✟➷✑➵✲➷✑➽✴➽✴➶✝➱✍➾✤➻✎Ú Ð✟➷✑➵✸➸✧Ñ✚➷

➘✑➴✧➚✓➶✑➚✓➷●➬ ➼✢➺✟➮☎➷✝➱ ✃❈➱➜➚✓➾✎➵✸➻✎➷ ❐➞❒✹❮ ä♠➸✧➺✟Ò➞➷✑➱✍Ñ✚➷✑➺☎➚ ➸✧Ò

➘✑➴✧➚✓➶✑➚✓➷✑➪✢➸✧➸✧➮✈➬ ➮✟➷✑Ö✟➷✑➺✟➮✟➽➯➼✟Ö✟➸☞➺⑦Õ☎➶✝➱✍➾✤➸✧➼✟➽➫➸☞➚✓➪✢➷✝➱❊Ò✽➶✝➵✸➚✓➸✧➱✍➽❊➶✝➻✎➽✴➸✟Þ

➽✴➼✟➵✲➪➳➶✝➽✣➚✓➪✢➷➦➺✢➷✑é☎➼✢➽❜➸☞Ò❲➽✴➼✟➵✲➪➳➸✧➱✍Ô☞➶✝➺✟➾✤➽✴➶✑➚✓➾✎➸☞➺✟➽❜Óè➾✤➚✓➪➳➚✓➪✢➷➦➴✧➚✓➶✑➚✓➷♦Þ

➚✓➪✢➷ ➷✑é●➚✓➷✑➺✟➚ ➸☞Ò ➴☞➚✓➶✑➚✓➷ ➵✸➸✧➺☎➚✓➱☛➸☞➻êÞâÓè➪✮➷✲➚✓➪✢➷✑➱ ➾✯➚ ➾✤➽ ➷✑➺☎➚✓➾✎➱✍➷✑➻✎Ú

Ò✽➾✤➺✢➶✝➺✟➵✸➷✝➮ Ð✟Ú ➚✓➪✮➷ ➴✧➚✓➶✑➚✓➷ ➸☞➱ Ð☎Ú Ö✟➱✍➾✎Õ☎➶✑➚❭➷ ➾✤➺✟➮✟➾✤Õ☎➾✤➮✟➼✟➶✝➻✎➽✍Þ

Ó✖➪✢➷✲➚✓➪✮➷✑➱❝➚✓➪✮➷á➽✴➶✝Ñ✚➷➩Ò✽➼✢➺✟➵✸➚✓➾✤➸☞➺ Óè➶✝➽➳➸✧➱✍➾✤Ô☞➾✤➺✟➶✝➻✎➻✤Ú ➵✲➶✝➱✍➱✍➾✎➷✑➮ ➸☞➼✟➚

Ð✟Úâ➶✺ëè➷✝Ö☎➶✝➱✍➚❭Ñ✚➷✝➺☎➚❜➸✧Òì➚✓➪✢➷✿➴☞➚✓➶✑➚✓➷✿➶✝➺✟➮Û➽✴➸➳➸☞➺í❮ îï➪✢➷✝➱✍➷✩Ñ✚➶✝Ú

Ð✟➷★Ñ✚➶✝➺✢ÚâÒ✽➼✢➺✟➵✸➚✓➾✤➸☞➺✢➽❊➸✧Ò➦Ö✟➼✟Ð✟➻✎➾✤➵➆➾✤Ñ✚Ö✟➸✧➱➜➚✓➶✝➺✟➵✲➷★Ó✖➪✢➾✤➵✲➪â➵✸➶✝➺→Ð✟➷

Ö✟➷✑➱✍Ò✽➸✧➱✍Ñ✚➷✑➮ Ð✟Ú Ö✟➱✍➾✤Õ☎➶✑➚✓➷ ➸☞➱☛Ô♦➶✝➺✢➾✤➽✴➶✑➚✓➾✤➸✧➺ ➶✝➻✤➽✴➸✮❮★à✕➷ ➪✢➶✝Õ☎➷ ➶

➻✤➶✝➱✍Ô☞➷ ➺✟➼✢Ñ✚Ð✟➷✑➱✻➸✧Ò ➸✧➱✍Ô☞➶✝➺✟➾✎➽✴➶✲➚✓➾✎➸☞➺✢➽Ü➮✟➸☞➾✎➺✟Ô ➾✤Ñ✚Ö✟➸☞➱➜➚✓➶✝➺✟➚⑦➽✴➸✧➵✸➾✎➶✝➻

Ó✖➸☞➱✍ð➭Õ☎➾✤➚❭➶✝➻Ø➚✓➸★➚✓➪✢➷➹➵✸➸✧Ñ✚Ñ✚➼✟➺✢➾✯➚✓Ú✈❮ îï➪✮➷✑➱✍➷✕➶✝➱✍➷☞Þ❈Ò✽➸☞➱❊➷✑é✟➶✝Ñ✚Ö☎➻✎➷♦Þ

➸☞➱☛Ô♦➶✝➺✢➾✤➽✴➶✑➚✓➾✤➸✧➺✟➽ Ó✖➪✢➾✤➵✲➪ ➻✤➸✧➸☞ð ➶✝Ò✽➚✓➷✑➱✽Þ ➷✑➮✟➼✟➵✲➶✑➚✓➷ ➶✝➺✟➮ ➚✓➱☛➶✝➾✤➺

➪✢➶✝➺✟➮✟➾✤➵✲➶✝Ö✟Ö☎➷✝➮ Ö✟➷✑➱✍➽✴➸✧➺✟➽✥➸✧➱✥➚✓➪✢➷✻Ð✟➻✤➾✎➺✟➮✷ÞåÖ✟➱✍➸✧Õ☎➾✤➮✟➷➩➚✓➪✢➷✑Ñ Ó✖➾✯➚✓➪
ñ ➸✧Ð✟➽ ➶✝➺✟➮ ➱✍➷✑➪✢➶✝Ð✟➾✤➻✎➾✯➚✓➶✑➚✓➷ ➚✓➪✢➷✝Ñò❮ î✉➪✢➷✑➱✍➷ ➶✝➱✍➷ Ö✟➱✍➾✤Õ☎➶✑➚✓➷

➵✸➪✮➶✝➱✍➾✯➚✓➶✝Ð✟➻✤➷ ➸✧➱✍Ô☞➶✝➺✟➾✤➽✴➶✑➚✓➾✎➸☞➺✟➽ Óè➪✮➾✤➵✲➪ Ñ✚➶✝Ú Ö✟➱✍➸✧Õ☎➾✤➮✟➷ Ò✽➱✍➷✑➷ ➸☞➱

➽✴➼✟Ð✟➽✴➾✤➮✟➾✤➽✴➷✑➮ ➪✮➸☞➼✢➽✴➾✤➺✟Ô ➚✓➸ ➚✓➪✮➷ Ö✟➸✧➸☞➱ß➸✧➱✻Ò✽➱☛➷✑➷ Ñ✚➷✑➮✟➾✤➵✲➶✝➻★➶✝➾✤➮í❮

îï➪✢➷✝Ú Ñ✚➶✝Ú ➽✴➼✟Ö✟Ö✟➻✤Ú ➚✓➷✝é●➚ Ð✟➸☞➸✧ð✷➽ ➚✓➸ Ö✟➸☞➸✧➱ ➽✳➚✓➼✢➮☎➷✝➺☎➚✓➽✍Þ

Ò✽➱✍➷✝➷✑➽✴➪✢➾✤Ö✟➽ ➶✝➺✟➮ ➽✴➵✲➪✢➸✧➻✤➶✝➱☛➽✳➪✮➾✤Ö✟➽☛❮ îï➪✢➷✝➱✍➷ Ñ✚➶✝Ú Ð✟➷ Ö☎➱☛➾✤Õ☎➶✑➚✓➷

➸☞➱☛Ô♦➶✝➺✢➾✤➽✴➶✑➚✓➾✤➸✧➺ ➷✑➺✟Ô☞➶✝Ô♦➷✝➮ ➾✤➺ ➚✓➱✍➶✝➺✟➽✴Ö✟➸✧➱➜➚❝➸✧ÒÜÔ☞➸☞➸✧➮☎➽✥➶✝➺✢➮ Ñ✚➷✝➺í❮

::: Downloaded on – 09/06/2013 14:14:15 :::
wp5666.07.sxw 9/19

óïô✢õ✝ö ÷☎õ✝ø✍ù✽ú✧ø✍û ù✽ü✢ý✟þ✸ÿ✁ ✤ú☞ý✄✂ ☎✖ô✄ ✤þ✲ô ✆✝ø✍õ✞✝⑦ü✢ý✠✟☎ú✧ü✠✡☎ÿ✓õ☛✟✠☞✤ö ú☞ù

÷✟ü✠✡✠☞✌ ✤þ✍ ✎ûØ÷✟ú✧ø➜ÿ✁✆✝ý✟þ✲õ✎✝✏✆✝ý✠✟ ÿ✓ô✮õ✑ö ✂✴ü✠✡ ✂✴õ✑ø✒✑☎õ✓✆â÷✟ü✠✡✠☞✌ ✎þÜý✟õ✑õ☛✟✕✔

✖ïü☎ÿ✾ÿ✓ô✗ ✌✂✘✟☎ú✧õ☛✂➆ý✢ú♦ÿ✾ý✟õ✑þ✲õ☛✂✙✂✙✆✝ø✒ ✌☞✎ö û✚✆✜✛✷õ✢✂✴ü✟þ✲ô ú☞ø✤✣✎✆✝ý✄ ✌✂✙✆✑ÿ✁ ✤ú✧ý✠✂
✥☛✦ ÿ✁✆✑ÿ✓õ★✧ ü✟ý✠✟✟õ✑ø✪✩❈ø➜ÿ✁ ✎þ✫☞✎õ✭✬✯✮✰✔ ✖✱✆✑ý✄✛✲ ✤ý✠✣✳ ✌✂➯ü✢ý✠✟☎ú✧ü✠✡☎ÿ✓õ☛✟✠☞✤ö✴✆

ù✽ü✟ý✢þ➎ÿ✁ ✎ú☞ý✿ú✧ùå÷✟ü✠✡✠☞✌ ✤þ✪ ✤û✚÷✟ú☞ø➜ÿ✁✆✝ý✢þ✸õ✞✔ ✵êý✥ù✶✆✝þ✸ÿ✷✝ ÿ✓ô✮õ⑤ý✠✆✑ÿ✁ ✎ú☞ý✄✆✜☞✌ ✌✂✴õ☛✟

✡✠✆✝ý✠✛✲✂✸✟✟úßþ✹✆✝ø✍ø✍ö ú✧ü☎ÿ➹ÿ✓ô✢õ✜✂✴õâù✽ü✢ý✟þ✸ÿ✁ ✤ú✧ý✠✂✺ü✟ý✠✟✟õ✑ø➆ÿ✓ô✮õâþ✲ú☞ý✟ÿ✓ø✍ú✺☞

ú☞ù ÿ✓ô✢õ ✦ ÿ✁✆✑ÿ❭õ✺✔ ✖ïü✟ÿ➭ÿ✓ô✄✆✑ÿ✍✟☎ú✧õ☛✂Üý✟ú☞ÿãû✚õ☛✆✝ý ÿ✓ô✄✆✑ÿ✻✡✠✆✝ý✠✛✲✂

☎✖ô✄ ✤þ✲ô✼✆✝ø✍õ✕ý✢ú♦ÿ✽✂✴ú✾þ✲ú☞ý✟ÿ✓ø✍ú✺☞✌☞✤õ✜✟✰✝❋ú☞ø✾✡✠✆✝ý✠✛✲✂✏☎✖ô✄ ✎þ✸ô✿✆✝ø✍õ✪✂✴õ✑ÿ➡ü✟÷

✡✟ö ÷✟ø✒ ✌✑❀✆✑ÿ✓õ ú✧ø✒✣✞✆✝ý✠ ✌✂✙✆✑ÿ✁ ✎ú☞ý✠✂ ú☞ø þ✲ú✰❁✂ú✧÷✟õ✑ø✒✆✑ÿ✁ ✌✑☎õ ✂✴ú✧þ✫ ✎õ✲ÿ✁ ✤õ☛✂

✡✟õ✑þ✸ú✧û✚õ ✥☛✦ ÿ✁✆✑ÿ❭õ❀✧ ü✢ý✠✟✟õ✑ø❂✩❈ø➜ÿ✁ ✎þ✫☞✎õ✻✬✯✮✰✔❃✵Ýý❄✆❅☎èõ☛☞✎ù✶✆✝ø✍õ ✦ ÿ✁✆✑ÿ✓õ✎✝

û✚✆✝ý✟ö❆✆✝þ➎ÿ✁ ✌✑❀ ✤ÿ✁ ✤õ☛✂❇☎✖ô✗ ✤þ✸ô❈✆✝ø✍õ➭ú✧ù ÿ✓õ✑ýßþ✹✆✝ø✍ø✒ ✎õ☛✟Üú✧ý✢✡☎ö✻÷☎ø✤ ✌✑❀✆✑ÿ✓õ

ú☞ø✤✣✎✆✝ý✄ ✌✂✙✆✑ÿ✁ ✤ú✧ý✠✂✍✆✝ø✍õ ü✟ý✠✟✟õ✑ø➜ÿ✁✆✜✛✷õ✑ý ✡✟ö ÿ✓ô✢õ ✦ ÿ✁✆✑ÿ✓õ✞✔ ✵êý ✂✴ü✟þ✲ô

þ✫✆✜✂✴õ✜✂❥ÿ✓ô✢õ ✦ ü✢÷☎ø☛õ✑û✚õ❊❉♠ú✧ü✢ø➜ÿ ô✗✆✜✂❋✂✙✆✜ ✌✟✿ÿ✓ô✄✆✑ÿ●☎✖õ❲û✚ü✄✂✳ÿ❍☞✤ú✧ú✞✛✻✆✑ÿ

ÿ✓ô✢õ➆ú✺✑☎õ✑ø✒✆✜☞■☞➡÷✟ú✺✂✙ ✯ÿ✁ ✤ú✧ý⑥ú✧ù✕ÿ✓ô✢õ❝ú☞ø✤✣✎✆✝ý✄ ✌✂✙✆✑ÿ✁ ✤ú✧ý✭ ✎ý⑥ÿ✓ô✢õ❄☞✌ ✌✣☞ô✟ÿ➯ú✧ù

ÿ✓ô✢õ❲ú♦ÿ✓ô✮õ✑ø❥ÿ✓õ☛✂✳ÿ✁✂❏✆✜☞✌✂✴ú✄✝❉õ☛✂✴÷✟õ✑þ✹ ✌✆✜☞■☞✤ö❑☎✖ô✢õ✝ý✿ÿ✓ô✢õ❊ù➞ü✟ý✟þ✸ÿ✁ ✤ú✧ý✿ú✧ù❜ÿ✓ô✢õ

ú☞ø✤✣✎✆✝ý✄ ✌✂✙✆✑ÿ✁ ✤ú✧ý✍ ✌✂⑤ý✟ú☞ÿ▲✂✴ü✢þ✸ô✢✆✜✂❊þ✹✆✝ý✍✡✟õ✥þ✹✆✝ø✍ø✒ ✎õ☛✟⑥ú✧ýÜú✧ý✠☞✤ö▼✡☎ö

ÿ✓ô✢õ ✦ ÿ✁✆✑ÿ✓õ ú✧ø ✌✂ ý✟ú☞ÿ þ✸ú✧ý✟ý✟õ✝þ➎ÿ✓õ☛✟ ☎◆ ✯ÿ✓ô ✣☞ú✞✑☎õ✑ø✍ý✢û✚õ✑ý☎ÿ✁✆✜☞

ù✽ü✟ý✢þ➎ÿ✁ ✎ú☞ý✄✂✒✔■✧

After referring to the several authorities from the Supreme

Court, the issue was answered by the Full Bench as follows in para

28:

✥ ✩ þ✲ú✰❁✴ú✧÷☎õ✝ø✒✆✑ÿ✁ ✌✑☎õ ✂✴ú☞þ✹ ✤õ✲ÿ✓ö✕✝ ø✍õ☛✣✞ ✌✂✳ÿ✓õ✝ø✍õ☛✟ ü✢ý✠✟✟õ✑ø ÿ✓ô✢õ

÷✟ø✍ú✞✑❀ ■✂✙ ✤ú☞ý✄✂ ú✧ù ÿ✓ô✢õ ❖€✆✝ô✗✆✝ø✒✆✜✂✴ô✟ÿ✓ø✤✆ ❉❆ú✰❁✴ú✧÷✟õ✑ø✒✆✑ÿ✁ ✌✑☎õ ✦ ú✧þ✹ ✤õ✲ÿ✁ ✤õ✜✂

✩❈þ➎ÿ✷✝ ✬❘◗★❙★❚ ✆✝ý✠✟ ü✟ý✄✟☎õ✑ø ÿ✓ô✮õ ❖❜ü✄☞✯ÿ✁ ✦ ÿ✁✆✑ÿ✓õ ❉❆ú✧ú✧÷☎õ✑ø✤✆✑ÿ✁ ✌✑☎õ

✦ ú✧þ✫ ✎õ✲ÿ✁ ✤õ☛✂✼✩❈þ✸ÿ✷✝✸✬❘◗✄❯✎❱✲✝€☎✖ô✄ ✎þ✸ô þ✫✆✝ø☛ø✒ ✤õ☛✂★ú✧ý ÿ✓ô✮õ✭✡✟ü✠✂✙ ✤ý✟õ✜✂✙✂➆ú☞ù

✡✠✆✝ý✠✛✲ ✤ý✠✣✠✝❲✆✝ý✄✟ ✌✂→ÿ✓ô✢õ✝ø✍õ✑ù✽ú✧ø✍õ ✣☞ú✺✑☎õ✑ø✍ý✟õ☛✟ ✡☎ö ÿ✓ô✢õ ✖❳✆✝ý✠✛✲ ✎ý✠✣

❨ õ✜✣♦ü✄☞✌✆✑ÿ✁ ✤ú✧ý✭✩❈þ➎ÿ✷✝❩✬❘◗✺❱✄◗✍✟✟ú☞õ✜✂⑤ý✟ú☞ÿ ÿ✓ô✢õ✝ø✍õ☛✡✟ö➩ù✶✆✜☞✌☞❬☎◆ ✯ÿ✓ô✗ ✤ýÜÿ✓ô✢õ

õ☛❭☎÷✟ø✍õ✜✂❪✂✙ ✎ú☞ý ✥✜✦ ÿ✁✆✑ÿ✓õ★✧ ü✟ý✠✟✟õ✑ø ✩❈ø➜ÿ✁ ✤þ✹☞✤õ ✬✯✮ ú✧ù ÿ✓ô✮õ

❉❆ú☞ý✄✂✳ÿ✁ ✯ÿ✓ü☎ÿ✁ ✤ú✧ý ú☞ù ✵êý✠✟✠ ✌✆✺✔ óïô✮õ ✆✝÷☎÷✟õ☛☞■☞✌✆✝ý☎ÿ❫❁✷✖❳✆✝ý✠✛ þ✫✆✝ý✟ý✢ú♦ÿ✷✝

ÿ✓ô✢õ✑ø☛õ✑ù✽ú✧ø✍õ✎✝❴✡✟õ❊þ✲ú☞ý✄✂✙ ✌✟☎õ✝ø✍õ☛✟❲✆✜✂ ✥☛✦ ÿ❵✆✑ÿ✓õ❀✧❧ü✢ý✠✟☎õ✝ø❬✩❈ø✍ÿ✁ ✤þ✹☞✤õ❛✬✯✮✰✔■✧

::: Downloaded on – 09/06/2013 14:14:15 :::
wp5666.07.sxw 10/19

Thus, it was held that the cooperative Bank is not a “State”

or “State instrumentality”.

8. In S. S. Rana Vs. Registrar, Co-op. Societies & another –

(2006) 11 Supreme Court Cases 634 again the question arose

whether the Kangra Central Cooperative Bank Ltd. which was

registered society was “State” within the meaning of Article 12 of

the Constitution and whether writ petition would lie.

ig Their

Lordships held that it is settled position that to treat such an

institution as a State, it is necessary to show that there was deep

and pervasive control of the Government over it and observed as

follows:

” ❜✶❝✲❞€❡❣❢✘❤✄✐✜❥✳❦✠❧✎❢❑♠✠♥☛♥☛❦ ❥✙❤✄❧✺♦◆❦ ♠✠♥☛♣✶❧✺q✒♥✓r✠❥❛❢✁❤✗✐☛❢✘❢✁❤✗♥ts✞❢✁✐☛❢✁♥

♥☛✉❀♥☛q✤✈✫✇■❥❪♥✜❥▲✐✜❦✄①③②✠✇✌q✒♥✜✈❘❢④❧✺q⑤✇✌❦✠②✠✇✌q✒♥✜✈❘❢❂✈✫❧✺❦❀❢✁q✒❧✺⑥❏❧✞⑦❀♥☛q⑤❢✁❤✄♥❛✐✜♣✶♣✯✐✜✇✌q✒❥

❧✞♣③❢✁❤✄♥❆s★❧✞✈✹✇✌♥✹❢✁① ♣✶❧✺q③②✠♥☛♥☛⑧ ✐✜❦✠② ⑧✠♥☛q✒⑦❀✐✜❥✙✇✌⑦❀♥t✈✹❧✺❦❀❢✁q✒❧✺⑥⑨❞ ⑩❳❤✄♥

s✞❢✁✐☛❢✁♥❅♣✶r✄q❫❢✁❤✄♥✜q✒❶✚❧✺q✒♥❊✇■❥✏❦✠❧✞❢✾❢✁❤✄♥❅❶✚✐✜❷❵❧✞q✤✇❸❢✁①❹❥✙❤✄✐✜q✒♥✜❤✄❧✺⑥✌②✠♥☛q✯❞ ⑩❳❤✗♥

s✞❢✁✐☛❢✁♥✳❤✗✐✜❥❇❢✁❤✗♥✳⑧✠❧✺♦❺♥☛q❻❧✞❦✠⑥■①t❢✁❧✴❦✠❧✞❶✚✇■❦✠✐☛❢✁♥✴❧✞❦✄♥❹❼❺✇✌q✒♥✜✈❘❢✁❧✺q✯❞❽❡❣❢

✈✫✐✜❦✠❦✄❧✎❢✷❾✭❢✁❤✄r✠❥✒❾t♠❀♥ ❥✙✐✜✇✌② ❢✁❤✄✐☛❢ ❢✁❤✄♥ s✞❢✁✐☛❢✁♥ ♥☛✉✠♥☛q✒✈✹✇✌❥✙♥☛❥ ✐✜❦✠①

♣✶r✠❦✄✈❘❢✁✇✌❧✺❦✠✐✜⑥✚✈✹❧✞❦✠❢✁q✒❧✺⑥❿❧✞⑦❀♥☛q❂❢✁❤✄♥❊✐✜♣✶♣✶✐✜✇■q✒❥✏❧✞♣➀❢✁❤✄♥❇s★❧✞✈✹✇✌♥☛❢✁①✼✇✌❦✼❢✁❤✄♥

❥✙♥☛❦✠❥✙♥❑❢✁❤✄✐☛❢€❢✁❤✄♥❛❶✚✐✜❷❵❧✞q✤✇❸❢✁①✍❼❺✇✌q✒♥✜✈❘❢✁❧✺q✒❥❂✐✜q✒♥✳❦✠❧✞❶✚✇■❦✠✐☛❢✁♥☛②➁♠✠①✍❢✁❤✄♥

s✞❢✁✐☛❢✁♥✞❞ ➂➃❧✺q❂✐✜q✤q✒✇✌⑦❀✇✌❦✄➄❲✐☛❢●❢✁❤✄♥❊✈✫❧✺❦✠✈✹⑥✌r✄❥✙✇✌❧✺❦❛❢✁❤✗✐☛❢❍❢✁❤✗♥❊s✞❢✁✐☛❢✁♥❊❤✄✐✜❥

✐✴②❀♥✜♥☛⑧❆✐✜❦✄②t⑧✠♥☛q✒⑦❀✐✜❥✙✇✌⑦❀♥❹✈✫❧✺❦❀❢✁q✤❧✞⑥€❧✞⑦❀♥☛q✘❢✁❤✄♥❹s★❧✞✈✹✇✌♥✹❢✁①✕❾✏❥✙♥☛⑦❀♥☛q✒✐✜⑥

❧✎❢✁❤✗♥☛q✘q✒♥☛⑥■♥☛⑦❀✐✜❦❀❢❊➅✠r✠♥☛❥❪❢✁✇✌❧✺❦✠❥✸✐✜q✒♥➁q✤♥☛➅❀r✄✇✌q✒♥✜②t❢✁❧✓♠❀♥③✈✹❧✺❦✠❥✙✇✌②✠♥☛q✒♥☛②✲❾

❦✠✐✜❶✚♥☛⑥✌①➆❾➈➇➉❜➉➊✾➋➌❧✞♦ ♦◆✐✜❥✽❢✁❤✄♥❊s✺❧✺✈✫✇■♥✹❢✁①✼✈✹q✒♥☛✐☛❢✁♥☛②✗➍❻➇❫➎✕➊✾➏❊❤✗♥✹❢✁❤✄♥☛q

✇❸❢●♥☛❦✄❷➐❧✺①✄❥❏✐✜❦✠①❄❶✚❧✞❦✄❧✞⑧✠❧✺⑥✌①✼✈✫❤✗✐✜q✒✐✜✈❘❢✁♥✜q➑➍✘➇➑➒✗➊✾❼❺❧❻❢✁❤✄♥⑤♣✶r✠❦✄✈❘❢✁✇✌❧✺❦✠❥

❧✞♣❲❢✁❤✄♥❹s★❧✞✈✹✇✌♥✹❢✁①▼⑧✠✐✜q❫❢✁✐✜➓✲♥❹❢✁❧③❥❪❢✁✐✹❢✁r✠❢✁❧✞q✤①t♣✶r✄❦✠✈✫❢✁✇✌❧✞❦✄❥⑤❧✞q❻⑧❀r✄♠❀⑥■✇✌✈

::: Downloaded on – 09/06/2013 14:14:15 :::
wp5666.07.sxw 11/19

➔✶→✠➣✄↔❘↕✁➙✌➛✺➣✠➜➞➝✓➟➠➣✄➡ ➢✷➤➆➥✻➦➨➧✜➣ ➙✌↕✳➩✠➫t↔✹➭✄➧✜➯✒➧✜↔✫↕✁➫☛➯✒➙■➜✙➫☛➡ ➧✜➜❛➲✠→✠➩✠➳✌➙■↔

➧✜→❀↕✁➭✄➛✺➯✒➙✌↕❵➵✲➝

➸❀➸☛➺ ➻➼➫✜➜✙➲❀➛✺➣✠➡✠➫☛➣❀↕➾➽✗➚●↕✁➭✗➫❹➪✺➛✺↔✫➙■➫✹↕✁➵✢➡✠➛✞➫✜➜❊➣✠➛✎↕❇➧✜➣✠➜✙➶◆➫☛➯❅➧✜➣✠➵

➛✞➔③↕✁➭✄➫❆➧✜➔✶➛✺➯✒➫✜➹❿➫✜➣❀↕✁➙✌➛✺➣✠➫☛➡ ↕✁➫✜➜❪↕❵➜✤➺ ➘⑨➣ ↕✁➭✄➫t↔✹➧✜➜✙➫ ➛✺➔✭➧❈➣✠➛✺➣➆➴

➜❪↕✁➧✹↕✁→✠↕✁➛✞➯✤➵ ➜✙➛✺↔✫➙■➫✹↕✁➵✕➚⑤↕✁➭✄➫ ↔✹➛✞➣✠↕❵➯✤➛✞➳❅↕✁➭✗➫☛➯✒➫ ➛✺➷★➫✜➯✢➶◆➛✞→✄➳✌➡ ➹✚➫☛➧✜➣

↕✁➭✄➧☛↕❽↕✁➭✗➫❇➜✙➧✜➹✚➫❊➜✙➧☛↕✁➙✌➜✙➔✯➙✌➫☛➜➬↕✁➭✗➫➾↕✁➫☛➜❪↕✁➜❏➳✌➧✜➙■➡✘➡❀➛✺➶◆➣❛➩✠➵✘↕✁➭✗➙✌➜❋➦➨➛✞→✄➯❫↕

➙✌➣ ➺
Ajay Hasia v. Khalid Mujib Sehravardi
➸✯➽✰➺ ➘⑨↕❩➙■➜➮➶◆➫☛➳✌➳❏➜✙➫✹↕❵↕✁➳■➫☛➡③↕✁➭✗➧☛↕➮➱✞➫☛➣✠➫✜➯✒➧✜➳❬➯✒➫☛➱✞→✠➳■➧☛↕✁➙✌➛✺➣✠➜✪→✄➣✠➡✠➫☛➯

➧✜➣ ➟➠↔✫↕✷➚✘➳✌➙■✃✲➫ ↕✁➭✗➫ ➦➨➛✺➹❿➲✠➧✜➣✠➙■➫☛➜✢➟➠↔❘↕➁➛✺➯❈↕✁➭✄➫ ➦➨➛✞➛✺➲✠➫☛➯✒➧☛↕✁➙✌➷❀➫

➪✺➛✺↔✫➙■➫✹↕✁➙✌➫☛➜ ➟➠↔❘↕✷➚✴➶❺➛✺→✠➳■➡ ➣✄➛✎↕ ➯✒➫✜➣✠➡✠➫☛➯ ↕✁➭✄➫ ➧✜↔✫↕✁➙✌➷❀➙❸↕✁➙✌➫☛➜ ➛✺➔ ➧

↔✫➛✺➹✚➲✠➧✜➣✠➵✳➛✺➯✾➧➾➜✙➛✞↔✹➙✌➫✹↕✁➵❑➧✜➜✾➜✙→✠➩✠❐❵➫☛↔✫↕❒↕✁➛❲↔✫➛✺➣❀↕✁➯✒➛✺➳❿➛✺➔❩↕✁➭✄➫❊➪✞↕✁➧☛↕✁➫✞➺

➪✺→✠↔✹➭✻↔✹➛✺➣❀↕✁➯✒➛✺➳❍➙■➣❹↕✁➫☛➯✒➹✚➜❩➛✺➔➾↕✁➭✄➫✘➲✠➯✒➛✞➷❀➙■➜✙➙✌➛✞➣✄➜▲➛✺➔➾↕✁➭✄➫✘➟➠↔❘↕€➧✜➯✒➫

➹✚➫☛➧✜➣❀↕➮↕✁➛③➫☛➣✠➜✙→✠➯✤➫✳➲✠➯✒➛✺➲❀➫✜➯❻➔✯→✠➣✠↔✫↕✁➙✌➛✺➣✠➙✌➣✄➱✍➛✺➔❻↕✁➭✗➫❹➜✙➛✞↔✹➙✌➫✹↕✁➵t➧✜➣✠➡

↕✁➭✄➫❅➪✺↕✁➧☛↕❵➫❊➛✺➯➀➜❪↕✁➧☛↕✁→❀↕✁➛✺➯✒➵❄➧✜→❀↕✁➭✄➛✺➯✒➙✌↕❵➙■➫☛➜✾➶◆➛✺→✠➳■➡✿➭✗➧✜➷❀➫❊➣✠➛✎↕✁➭✗➙✌➣✠➱✘↕✁➛

➡❀➛✸➶❺➙✌↕✁➭✘➙❸↕✁➜✽➡✠➧✜➵❲↕✁➛❊➡✠➧✜➵✘➔✶→✠➣✄↔❘↕✁➙■➛✞➣✠➜✤➺

➸✹❮✠➺ ❰❳➭✄➫❑➡❀➫☛↔✹➙✌➜✙➙■➛✞➣✍➛✞➔❅↕✁➭✄➫❛➜✙➫☛➷❀➫☛➣✍Ï✶→✠➡✠➱✞➫✼Ð❳➫☛➣✠↔✹➭③➛✺➔✸↕✁➭✗➙✌➜

➦Ñ➛✺→✄➯❫↕❂➙■➣ ➶◆➭✄➫☛➯✤➫☛→✠➲✠➛✺➣✓➜❪↕✁➯✒➛✞➣✄➱✿➯✒➫☛➳■➙✌➧✜➣✠↔✹➫
Pradeep Kumar Biswas
➭✄➧✜➜➮➩✠➫☛➫☛➣❹➲✠➳■➧✜↔✫➫☛➡✲➚❒➭✗➧✜➜▲➣✄➛✼➧✜➲✠➲❀➳■➙✌↔✹➧☛↕✁➙✌➛✺➣③➙■➣❹↕✁➭✄➫❛➙■➣✠➜❪↕✁➧✜➣❀↕❩↔✹➧✜➜✙➫✞➺

➘⑨➣✭↕✁➭✗➧☛↕➮↔✹➧✜➜✙➫✎➚❏↕✁➭✄➫❹Ð❳➫✜➣✠↔✫➭✢➶❺➧✜➜❊➡✠➫☛↔✫➙■➡❀➙■➣✠➱➁➧✴Ò✠→✠➫✜➜❪↕✁➙✌➛✞➣❈➧✜➜✪↕✁➛

➶❺➭✗➫✹↕✁➭✄➫☛➯✢➙✌➣ ➷❀➙✌➫☛➶ ➛✺➔ ↕✁➭✗➫ ➜✙→✄➩✠➜❪➫✜Ò❀→✄➫☛➣❀↕➁➡✠➫☛↔✫➙■➜✙➙✌➛✺➣✠➜③➛✺➔ ↕✁➭✗➙✌➜

➦Ñ➛✺→✄➯❫↕✷➚Ó↕✁➭✄➫⑤➳✌➧✜➶ ➶◆➧☛➜❋↔✫➛✺➯✒➯✤➫☛↔❘↕✁➳■➵✼➳■➧✜➙✌➡❻➡❀➛✺➶◆➣✘➙✌➣
Sabhajit Tewary

➧✜➣✄➡❲➙■➔€➣✠➛✞↕❽➶◆➭✄➫☛↕❵➭✗➫☛➯€↕✁➭✗➫❩➜✙➧✜➹✚➫⑤➡✠➫☛➜✙➫☛➯✒➷❀➫☛➡❅↕✁➛
v. Union of India
➩❀➫❹➛✞➷❀➫☛➯✤➯✒→✠➳■➫☛➡✲➺❽❰❳➭✗➫❄➹✚➧✜❐➐➛✺➯✒➙✌↕✁➵✭➛✞➲✠➙✌➣✄➫☛➡▼↕✁➭✗➧☛↕❂↕✁➭✄➫❹➦➨➛✺→✠➣✠↔✹➙✌➳❋➛✺➔

➪✺↔✹➙✌➫☛➣❀↕✁➙■➔✶➙✌↔❅➧✜➣✄➡✿➘Ô➣✠➡✠→✠➜❪↕✁➯✒➙■➧✜➳➬➻Õ➫☛➜✙➫☛➧✜➯✒↔✹➭❆➢✷➦➨➪✺➘Ô➻Ö➥➀➶❺➧✜➜ ×☛➪✺↕✁➧☛↕✁➫★Ø

➶❺➙✌↕✁➭✄➙✌➣❛↕✁➭✄➫⑤➹✚➫☛➧✜➣✠➙✌➣✄➱❲➛✞➔▲➟➠➯❫↕✁➙■↔✫➳■➫✿➸✯➽❲➛✺➔➮↕✁➭✄➫⑤➦➨➛✞➣✄➜❪↕✁➙❸↕✁→❀↕✁➙✌➛✺➣❑➛✞➔

➘⑨➣✠➡✠➙✌➧✺➺ ❰❳➭✄➙■➜▲➦➨➛✺→✠➯❫↕❬➣✠➛✎↕✁➙■↔✫➫✜➡✴↕✁➭✗➫❲➭✗➙✌➜❪↕✁➛✺➯✒➵✴➛✞➔❇↕✁➭✄➫✘➔✶➛✺➯✒➹✚➧☛↕✁➙✌➛✺➣

↕✁➭✄➫☛➯✒➫✜➛✞➔☛➚❋➙✌↕✁➜❻➛✺➩✠❐➐➫✜↔❘↕✁➜❻➧✜➣✄➡ ➔✶→✄➣✠↔✫↕✁➙✌➛✺➣✠➜✒➚✏➙✌↕❵➜❛➹✚➧✜➣✠➧✜➱✎➫✜➹✚➫☛➣❀↕❊➧✜➣✠➡

↔✫➛✺➣❀↕✁➯✒➛✺➳€➧✜➜❇➧✜➳✌➜✙➛✍↕✁➭✄➫❹➫☛Ù❀↕❵➫✜➣❀↕❇➛✞➔✼➔✶➙✌➣✠➧✜➣✄↔✫➙■➧✜➳✏➧✜➙✌➡▼➯✒➫☛↔✹➫☛➙✌➷❀➫☛➡▼➩✠➵

➙❸↕➞➺ ➟➠➲✠➧✜➯❫↕✾➔✶➯✤➛✞➹ ↕✁➭✗➫❲➜✙➧✜➙✌➡③➔✶➧✜↔❘↕❩➙✌↕✾➶❺➧✜➜▲➣✠➛✞↕✁➙✌↔✹➫☛➡➁➩❀➵③➯✤➫☛➧✜➜✙➛✞➣

➛✞➔ ➧✜➣ ➧✜➲✠➲✠➯✒➛✺➲❀➯✤➙✌➧☛↕✁➫ ➣✠➛✞↕✁➙✌➔✯➙✌↔✹➧☛↕❵➙■➛✞➣ ➙■➜✙➜✙→✠➫☛➡ ➩✠➵ ↕✁➭✄➫ ➦➨➫☛➣❀↕✁➯✤➧✜➳

Ú◆➛✞➷❀➫☛➯✤➣✠➹✚➫☛➣❀↕❋↕✁➭✗➧☛↕❬➦➨➪✺➘Ô➻ ➶◆➧☛➜❂➧✜➹✚➫☛➣✠➧✜➩✠➳✌➫❅↕✁➛❛↕✁➭✗➫❲❐❵→✠➯✤➙✌➜✙➡✠➙✌↔✫↕✁➙✌➛✞➣

::: Downloaded on – 09/06/2013 14:14:15 :::
wp5666.07.sxw 12/19

Û✞Ü Ý✁Þ✄ß à➨ß☛á❀Ý✁â✤ã✜ä▼å➠æ✠ç✚è✌á✄è✌é❪Ý✁â✒ã☛Ý✁è✌ê❀ß ë✱â✒è✌ì✠í✠á✠ã✜ä✭è■á Ý✁ß✜â✒ç✚é Û✺Ü
î ß☛ï✫Ý✁è✌Û✺átð✶ñ➃ò➞ó✕ô❂Û✞Ü❩Ý✁Þ✄ß❊å➠æ✠ç✚è✌á✠è■é❪Ý✁â✒ã☛Ý✁è✌ê❀ß➾ë❳â✒è■ì❀í✄á✠ã✜äõå➠ï✫Ý✷ö✽ð❘÷✄ø★ù✄ú

û Ý ü◆ã✜é Û✺á Ý✁Þ✄ß ã✜Ü✶Û✺â✒ß✜ç❿ß✜á❀Ý✁è✌Û✺á✠ß☛æ ý✠â✒ß☛ç✚è✌é✙ß☛é✒ö✓Ý✁Þ✄è✌é à➨Û✺í✠â✒Ý

Û✞ý✠è✌á✄ß☛æ✼Ý✁Þ✗ã☛Ý æ✠è✌æ✳á✄Û✎Ý✏ä✌ã✜þ❹æ✠Û✞ü◆á❹Ý✁Þ✄ß✘ï✫Û✺â✒â✒ß✜ï❘Ý
Sabhajit Tewary
ä✌ã✜üõú ë✱Þ✄è✌é➾àÑÛ✺í✄â❫Ý➮â✒ß☛è❸Ý✁ß☛â✤ã☛Ý✁ß☛æ✓Ý✁Þ✗ß❹Ü✶Û✞ä■ä✌Û✺ü◆è✌á✠ÿ③é✙è✁ ③Ý✁ß☛é❪Ý✁é⑤ä■ã✜è✌æ

æ❀Û✺ü◆á❲è✌á
Ajay Hasia v. Khalid Mujib Sehravardi ú

ò➉ð➉ô ✄❴á✄ß Ý✁Þ✗è✌á✠ÿ è✌é✓ï✹ä✌ß✜ã✜â❈Ý✁Þ✄ã☛Ý✻è■Ü❆Ý✁Þ✄ß ß☛á❀Ý✁è■â✒ß

é✙Þ✄ã✜â✒ß ï✹ã✜ý❀è✌Ý✁ã✜ä❆Û✞Ü Ý✁Þ✗ß ï✹Û✞â✤ý❀Û✺â✒ã☛Ý✁è■Û✞á è✌é Þ✄ß✜ä✌æ ì❀þ

Û✞ê❀ß☛â✤á✠ç✚ß☛á❀Ý✙ö➀è✌Ý❛ü◆Û✞í✄ä✌æ ÿ✞Û ã ä■Û✞á✄ÿ ü❺ã✜þ Ý✁Û✺ü❺ã✜â✤æ❀é

è✌á✠æ✠è✌ï✹ã☛Ý✁è✌á✠ÿ Ý✁Þ✗ã☛Ý Ý✁Þ✄ß ï✫Û✺â✒ý✠Û✞â✤ã☛Ý✁è✌Û✺á è✌é ã✜á

ò❫ó✕ô

è✌á✠é❪Ý✁â✒í✄ç✚ß☛á❀Ý✁ã✜ä■è❸Ý✁þ✘Û✞â✏ã☛ÿ✞ß☛á✄ï✫þ✘Û✺Ü

✆✸Þ✄ß✜â✒ß✻Ý✁Þ✗ß③Ü✯è✌á✠ã✜á✠ï✹è✌ã✜ä④ã✜é✙é✙è✌é❪Ý✁ã✜á✄ï✫ß③Û✺Ü✿Ý✁Þ✄ß
☎ Û✺ê❀ß☛â✒á✠ç✚ß✜á❀Ý➞ú

î Ý✁ã☛Ý✁ß✍è✌é❲é✙Û❈ç✚í✄ï✫Þ ã✜é❲Ý✁Û▼ç✚ß☛ß☛Ý❻ã✜ä✌ç✚Û✺é❪Ý➾Ý✁Þ✄ß✭ß✜á❀Ý✁è✌â✒ß

ß✝ ❀ý✠ß☛á✠æ✠è❸Ý✁í✄â✒ß❹Û✺Ü✳Ý✁Þ✄ß✻ï✹Û✞â✤ý❀Û✺â✒ã☛Ý✁è■Û✞á✲ö❏è✌Ý❇ü◆Û✺í✠ä■æ❈ã✜Ü✯Ü✶Û✺â✒æ

é✙Û✞ç✚ß è✌á✠æ✠è✌ï✹ã☛Ý✁è✌Û✺á Û✺Ü Ý✁Þ✗ß ï✹Û✺â✒ý✠Û✞â✤ã☛Ý❵è■Û✞á ì✠ß☛è✌á✄ÿ

è✌ç✚ý✠â✒ß☛ÿ✞á✠ã☛Ý✁ß☛æ❲ü❺è✌Ý✁Þ✘ÿ✞Û✞ê❀ß☛â✒á✄ç✚ß☛á❀Ý✁ã✜ä➠ï✹Þ✄ã✜â✤ã✜ï❘Ý✁ß☛â❘ú

ò✟✞✗ô û Ý✻ç✚ã✜þ ã✜ä■é✙Û ì✠ß ã â✒ß☛ä✌ß✜ê❀ã☛á✠Ý✻Ü✶ã✜ï✫Ý✁Û✞â❘ú❸ú❸ú

ü❺Þ✗ß✹Ý✁Þ✄ß☛â❲Ý✁Þ✄ß➁ï✫Û✺â✒ý✠Û✞â✤ã☛Ý✁è✌Û✺á ß☛á✡✠❵Û✺þ✄é✸ç✚Û✞á✄Û✞ý✠Û✺ä✌þ❆é❪Ý✁ã☛Ý✁í✄é

ü❺Þ✗è✌ï✹Þ✘è✌é î Ý❵ã☛Ý✁ß☞☛✙ï✹Û✞á✠Ü✯ß☛â✒â✒ß✜æ❻Û✺â î Ý✁ã☛Ý✁ß✌☛✷ý❀â✤Û✍✠❵ß☛ï✫Ý✁ß☛æ✲ú

ò✷ñ➆ô ✎✏ ✠è✌é❪Ý✁ß☛á✄ï✫ß➀Û✺Ü➀æ✠ß☛ß☛ý✼ã✜á✠æ✘ý✠ß☛â✒ê❀ã✜é✙è✌ê❀ß î Ý✁ã☛Ý❵ß

ï✫Û✺á❀Ý✁â✒Û✺ä ç✚ã✜þ ã✜Ü✶Ü✶Û✺â✒æ ã✜á è✌á✠æ✠è✌ï✹ã☛Ý✁è✌Û✺á Ý✁Þ✗ã☛Ý Ý✁Þ✗ß

ï✫Û✺â✒ý✠Û✞â✤ã☛Ý✁è✌Û✺á❲è✌é✽ã î Ý✁ã☛Ý✁ß➀ã✜ÿ✞ß☛á✠ï✹þ✘Û✞â✏è✌á✠é❪Ý✁â✒í✄ç✚ß☛á❀Ý✁ã✜ä✌è✌Ý✁þ➆ú

ò✒ù✰ô û Ü➀Ý✁Þ✗ß❊Ü✶í✠á✄ï❘Ý✁è✌Û✺á✠é❏Û✞Ü➀Ý✁Þ✄ß❇ï✹Û✺â✒ý✠Û✞â✤ã☛Ý❵è■Û✞á❄ã✜â✒ß

Û✞Ü ý✠í✠ì✠ä■è✌ï è■ç✚ý❀Û✺â❫Ý✁ã✜á✠ï✹ß ã✜á✠æ ï✫ä■Û✺é❪ß✜ä✌þ â✒ß☛ä■ã☛Ý✁ß☛æ Ý✁Û

ÿ✎Û✺ê❀ß☛â✒á✠ç✚ß✜á❀Ý✁ã✜ä➮Ü✶í✄á✠ï✫Ý✁è✌Û✺á✠é✒ö④è❸Ý✘ü◆Û✞í✄ä✌æ ì✠ß✓ã❈â✒ß☛ä■ß☛ê❀ã✜á❀Ý

Ü✶ã✜ï❘Ý✁Û✺â è✌á ï✫ä■ã✜é✙é✙è✌Ü✶þ✗è✌á✠ÿ Ý✁Þ✗ß ï✹Û✺â✒ý✠Û✞â✤ã☛Ý❵è■Û✞á ã✜é ã✜á

è✌á✠é❪Ý✁â✒í✄ç✚ß☛á❀Ý✁ã✜ä■è❸Ý✁þ✘Û✞â✏ã☛ÿ✞ß☛á✄ï✫þ✘Û✺Ü ☎ Û✺ê❀ß☛â✒á✠ç✚ß✜á❀Ý➞ú

ò✒✑✕ô ✓ î ý✠ß☛ï✫è■Ü✶è✌ï✹ã✜ä✌ä■þ✕ö❄è✌Ü ã æ✠ß☛ý✠ã✜â❫Ý✁ç✚ß☛á❀ÝtÛ✺Ü
☎ Û✞ê❀ß☛â✤á✠ç✚ß☛á❀Ý❇è✌é❻Ý✁â✒ã✜á✄é✙Ü✶ß☛â✒â✤ß☛æ Ý✁Û✓ã➁ï✹Û✺â✒ý✠Û✞â✤ã☛Ý❵è■Û✞á✕ö❏è❸Ý

ü❺Û✺í✠ä■æ ì✠ß ã é❪Ý✁â✒Û✞á✄ÿ Ü✶ã✜ï✫Ý✁Û✞â é✙í✄ý❀ý✠Û✺â❫Ý✁è✌ê❀ß Û✺Ü Ý✁Þ✗è✌é

è✌á✠Ü✶ß✜â✒ß☛á✠ï✹ß✔✓ Û✺Ü Ý✁Þ✄ß ï✫Û✺â✒ý✠Û✞â✤ã☛Ý✁è✌Û✺á ì✠ß☛è✌á✄ÿ ã✜á

è✌á✠é❪Ý✁â✒í✄ç✚ß☛á❀Ý✁ã✜ä■è❸Ý✁þ✘Û✞â✏ã☛ÿ✞ß☛á✄ï✫þ✘Û✺Ü ☎ Û✺ê❀ß☛â✒á✠ç✚ß✜á❀Ý➞ú✖✕

::: Downloaded on – 09/06/2013 14:14:15 :::
wp5666.07.sxw 13/19

✗✏✘✚✙✁✛✢✜✤✣✌✥✡✦✒✧✩★✪✥✚✦✒✧✫✘✚✬✭✦✮✘✚✬✝✯✖✰✲✱✴✳
Pradeep Kumar Biswas case ✵
✶✌✷✸✷✸✷✸✷ ✗✹✘✺✬ ✻✡✙✁✼✽✧✫✥✚✦✾✬ ✧✫✘✚✿✝✧❀✥✚✯✸✧✫✙✁❁✴✿✝✧✫✬✝✯✖❂ ✬✝❁✴✬✝✦✟❃❄✬✭✛❅✙✁✛

✧✫✘✚✿✝✧✢✧✫✘✚✬❆✧✫✬✝✛❇✧✫✛❈★✪✣✌✦✾❁✴✥✡✯✖✿✝✧✫✬✝✰❉✙✁❊ ✿✭✦✾✬❋❊✡✣❄✧●✿❍✦✾✙✖❃❄✙✖✰
Ajay Hasia
✛■✬❏✧❑✣✌★▲✻✡✦✾✙✖❊✡✼❏✙✁✻✡✯✁✬✝✛▼✛■✣◆✧✫✘✚✿✝✧❑✙✖★❉✿❀❖✡✣✍✰✡❂€★◗✿✭✯✁✯✖✛❋❘❙✙✸✧✫✘✺✙✁❊❚✿✭❊✡❂

✣✍❊✡✬❯✣✌★❆✧✫✘✺✬✝❁ ✙✁✧❱❁✴✥✡✛❇✧❳❲❨✬✝❩❬✘✚❂✚✻✡✣✍✧✫✘✚✬✝✛■✙❭❲❪❖✡✬❫✼❴✣✌❊✡✛■✙✁✰✡✬✝✦✾✬✭✰❵✧✫✣

❖❛✬❜✿❀❝✍✧✫✿✝✧✫✬❞❘❙✙✸✧✫✘✚✙✁❊❚✧✫✘✚✬❜❁✴✬✭✿✭❊✡✙✁❊✡❃❅✣✍★✲❡❢✦✒✧✫✙✖✼❴✯✖✬ ❣◗❤✺❲ ✗✹✘✺✬

✐ ✥✚✬✝✛❇✧✫✙✁✣✌❊ ✙✖❊ ✬✝✿✭✼❴✘ ✼❏✿✭✛■✬ ❘❙✣✌✥✡✯✖✰ ❖✡✬ ❘❙✘✺✬❏✧✫✘✚✬✝✦❅✙✖❊ ✧✫✘✚✬

✯✁✙✁❃✍✘✡✧❈✣✌★❥✧✫✘✚✬❯✼❏✥✡❁✴✥✡✯✖✿✝✧✫✙✁❦❛✬❧★✪✿✭✼❴✧✫✛♠✿✭✛❈✬✭✛❇✧✫✿✝❖✡✯✖✙✁✛■✘✚✬✭✰♥❲❨✧✫✘✚✬❯❖✡✣✍✰✡❂

✙✁✛ ★✪✙✖❊✡✿✭❊✡✼❏✙✁✿✭✯✁✯✖❂♦❲ ★✪✥✚❊✡✼❴✧✫✙✁✣✌❊✡✿✭✯✁✯✖❂ ✿✭❊✡✰ ✿✭✰❛❁✴✙✁❊✚✙✁✛❇✧✫✦✾✿✝✧✫✙✁❦❛✬✝✯✖❂

✰❛✣✌❁✴✙✁❊✡✿✝✧✫✬✝✰ ❖❛❂ ✣✍✦ ✥✚❊✡✰✡✬✝✦ ✧✫✘✺✬ ✼❏✣✍❊✡✧♣✦✟✣✍✯ ✣✍★ ✧✫✘✚✬

q

❖❛✣✌✰✡❂
✣✍❦❛✬✝✦✟❊✡❁✴✬✝❊❛✧ ✷

✙✖❊ ✐
ig ❝✌✥✚✼❴✘❬✼❴✣✌❊❛✧✫✦✟✣✍✯✩❁✴✥✚✛❇✧r❖❛✬❫✻✡✿✭✦✒✧✫✙✁✼❏✥✡✯✁✿✭✦❱✧✫✣✲✧✫✘✚✬

✥✡✬✝✛❇✧✫✙✁✣✌❊ ✿✭❊✡✰ ❁✴✥✡✛❇✧❯❖✡✬ ✻✡✬✝✦✾❦❛✿✭✛■✙✁❦❛✬ ✷❈s ★❅✧✫✘✺✙✁✛❫✙✖✛

★✪✣✍✥✚❊✡✰t✧✫✘✚✬✝❊❉✧✫✘✚✬▼❖✡✣✌✰❛❂❵✙✖✛❈✿❆❝✍✧✫✿✝✧✫✬▼❘❙✙✸✧✫✘✚✙✖❊❫❡❢✦✒✧✫✙✖✼❴✯✖✬❜❣◗❤ ✷

On
the other hand, when the control is merely regulatory, whether
under statute or otherwise, it would not serve to make the body a

State.”

9. In the present case, admittedly, the share capital of the

petitioner bank was not provided by the Government nor it is

getting any financial assistance by the Government. No director of

the petitioner-Bank is appointed by the Government nor the

Government has any direct control or interference in functioning

and management of the Bank. There are number of cooperative

banks/societies in the State of Maharashtra and they are registered

under the Maharashtra Co-operatives Societies Act. Admittedly, the

petitioner-Bank does not have any monopoly nor it has any State

::: Downloaded on – 09/06/2013 14:14:15 :::
wp5666.07.sxw 14/19

protection. As stated in Shamrao Vithal Co-op. Bank vs. Padubidri

(supra), the cooperative bank is not discharging any governmental

function and the functions of the bank can be carried out by any

private individual or by institution registered under the appropriate

law. Admittedly, the petitioner-Bank was also not originally

government department which was reregisterd as Bank. In the

present case, there is nothing to show that the State exercises any

direct or indirect control over the affairs of the Bank for deep and

pervasive control on the basis of which it can be said that the

petitioner-bank is “State” or “public authority”. As pointed out

earlier in the present matter we have to find out whether the

petitioner-Bank is controlled by the government, if ‘yes’, it will be

“public authority” , and, if ‘no’, it will not be “public authority”

because none of the other requirements to make a institution a

“public authority” are available in the present case. ‘Control’ does

not mean ‘regulatory or statutory control’. In the case of Ajay Hasia

vs. Khalid Mujib Sehravardi reported in AIR 1981 SC 487 three

Judges’ Bench of the Supreme Court had laid down the law and it

was reiterated by the Constitution Bench of the Supreme Court in

the case of Pradeep Kumar Biswas vs. Indian Institute of Chemical

::: Downloaded on – 09/06/2013 14:14:16 :::
wp5666.07.sxw 15/19

Biology – (2002) 5 SCC 111and the observations of the Supreme

Court in Pradeep Kumar vs. Indian Institute were reiterated in the

case of S.S. Rana vs. Registrar, Co-Op. Societies, as quoted above.

Thus, it is clear that the control must be particular to the body in

question and it must be deep and pervasive. If this is found then

such body is “State” within the meaning of Article 12 of the

Constitution of India or a “public authority” within the meaning of

Section 2(h) of the Right to Information Act. When the control is

merely regulatory; whether under statute or otherwise, it would not

serve to make the body a “State” or “public authority”. In view of

the full Bench authority of this Court in the case of S. V. Co-Op.

Bank Vs. Padubidri and in view of law laid down by the Supreme

Court in several authorities, it is clear that in absence of existence of

deep and pervasive control with reference to the institution, it

cannot be called a “State” or “public authority” within the meaning

of the Right to Information Act.

10. The State Information Commissioner referred to the case of

Prabhu Shriram Cooperative Milk Society Vs. State of Maharashtra –

1999 (1) Mh. L. J. -619. However, on perusal of the observations

made in the said judgment and referred to by the State Information

::: Downloaded on – 09/06/2013 14:14:16 :::
wp5666.07.sxw 16/19

Commissioner, it is clear that this Court was dealing with the

question in what circumstances the cooperative Societies are

registered and in that reference it was observed that Section 4 of the

Societies Act permits registration of a society having its objects, the

promotion of economic interest or general welfare of its members or

of the public in accordance with the co-operative principles and

proviso to Section 4 prohibits registration of any society if it is likely

to be economically unsound or if the registration of such a society

might have an adverse effect on the development of the cooperative

movement. Further the Court considered what amounts to a public

interest. In that case the Court was not considering whether the

Cooperative Bank is a “public authority” within the meaning of

Section 2(h) of the Right to Information Act or a “State” within the

meaning of Article 12 of the Constitution. The learned State

Information Commissioner also noted that Justice P. B. Sawant, a

retired Judge, had made certain recommendations in draft proposal

submitted to the Central Government so as to include “public

interest” as one of the criteria of the public authority under the

Right to Information Act and in view of the said recommendation in

the draft proposal and in view of the meaning of the public interest

::: Downloaded on – 09/06/2013 14:14:16 :::
wp5666.07.sxw 17/19

as elaborated by this Court in the case of Prabhu Shriram

Cooperative Milk Society Vs. State of Maharashtra, the State

Information Commissioner came to conclusion that the public

interest is relevant because the cooperative banks are dealing with

the deposits from the public and it is necessary that the cooperative

banks should function in the best interest of the public funds and it

will be in the public interest to know if there is is any

misappropriation, etc.

11. In my considered opinion, the State Information

Commissioner had mislead himself. He was not required to find

that what would be in the public interest. He was to first find out

whether the petitioner is a “public authority” within the definition

of Section 2(h) of the Right to Information Act. If, yes, then only

the Act would be application and if, no, the said Act is not

application.

12. Observations in Prabhu Shriram Cooperative Milk Society

were not relevant for decision of this matter. Mere

recommendation or suggestion to amend the law, does not change

::: Downloaded on – 09/06/2013 14:14:16 :::
wp5666.07.sxw 18/19

the law unless the amendment is actually made by the legislature.

In view of the fact and legal position discussed earlier, it must be

held that the petitioner-Bank is not a “public Authority” within the

meaning of Section 2(h) of the Right to Information Act.

13. Section 4 and 5 of the Right to Information Act provide

about obligations of public authorities and it directs the public

authority to appoint Public Information Officer, etc. Under Section 6

request for obtaining information can be made from the public

authority. If it is not a public authority, the information cannot be

sought under the Right to Information Act. The learned Counsel for

the petitioner conceded that respondent No. 3 being the share

holder and member of the petitioner-Bank is entitled to make an

application for getting information under Section 32 of the Societies

Act and if he makes such an application, the Bank would be

statutorily obliged to provide information as per law. That is totally

a different point. Right to seek information is given to the share

holders of the cooperative societies under the Societies Act but

certainly respondent No. 3 could not seek information about the

petitioner-Bank under the Right to Information Act.

::: Downloaded on – 09/06/2013 14:14:16 :::

wp5666.07.sxw 19/19

14. In view of the facts and legal position stated above, I find

that the State Information Commissioner committed error in

allowing the appeals filed by respondent No. 3. Therefore, it is

necessary to intervene and set aside the impugned order.

15. Writ petition is allowed. The impugned order passed by

the State Information Commissioner is hereby set aside.

JUDGE

wwl

::: Downloaded on – 09/06/2013 14:14:16 :::