High Court Karnataka High Court

Dattaprasad Co-Operative vs Karnataka State Chief … on 30 June, 2008

Karnataka High Court
Dattaprasad Co-Operative vs Karnataka State Chief … on 30 June, 2008
Author: Dr.K.Bhakthavatsala
AND ANN-B N'()'i'iP'ICAT!{)N 012' R2, D'r.22.9.2o05  NOT
APPLICABLE TO THE PE'.'f'1'!']('}NER SOCIEIPY A:\u:f>g$ET
ASXDE THE DIi€E(3TiONS 0:? R2, i)T.3O.10.2006"AfS--VPER
ANN~D.   ._ 

THIS PE'!'l'i'ION comma ON F0_1?:.., fP'RVEL:M.1NAR?:txh"~.,.
¥:1EARINGiN'B'GR(3UP,THI'S DAY,~~'§'.H4E CQUVRT'-.MADiE__§ TH_E '

FOLLOWING: 
! 3'.:s:_n.E R 2 V

The petitioner-;_Dat1apm,:;§1d_ CA0-of)é:'r.-3.tAiv;;.:§ Ho11si11g
Society Ltd., Maflcswafa.;in,.  .. bafom this Court
under Article  pf thé'C?4:ii'§fitu§:ic§3.6f praying for the
{allowing zjzbkfsz =  ' V 
 H  1  pctiticmcr-Society is not a
1§u.}31ic  the provisions of the Right to
-,i:1for4'ii1a_fi0n 7Ac.I'::, 2605 (in short 'the Act), and the

V  €}0vex:nn2c3g;1{ii(§ffificafion dated 22.9.2005 at A1mexu1t-

3  a  respondent no.2-Registrar of Co~ope1'ati.vc

is not appiicablc to the pfititiexxcr-Society,

H 3,33

(ii) to issrue 3 wfii of ccriiorari for quashing the
dinactions issued by Respondent No.2 in tha icttsr
dated 30.10.2006 brsaring No.ADMN/MPH/97/ 2006—-

G’? at Alnzcxuxt-‘D.

2. The brief fads of the case leaciing £0 the the

Writ petition may be stated as under:

Ii is the case of the Society that in receiflii

Februaxy 1970, the society was “”‘1egisteret_1i.u

Karnataka C’-D~–{)p€I’dU.VC Societies ._

gevemed by bye–1aW$ appmved,Lb13rV_thei.£e§po1i§ie:1t..iie.£3.”:It is ” V

eofltended that the haseiot — .a;1}f..if1na13eia}
assistance fmm the . end therefore the
Seeiety cannot 23 i1i:.he scope of the

Act. But; the ;:o.2;’.Re§e{fer of Co-o;}erative

Sociefiee i”‘i’1:a.;,:iV:. _% isi§igie.*:3.:i:”»;V3:;’ n.:{*ufi¢aeon dated 22.9.2005
(A:mex1.i:ie¥’B1V all Cewopczrative Societies in

the State pubiie eiifiiéiiifies. The petitioner-Society has

v no£’:W4ieeei:sre;_l 1hei'”netifieation or intimation. When certain

‘nzember$i’se-m§fi1:_ for infommation, the other members of the

seeievty o,5;..is.+.ie d.:’wu1§’11g informatie-2n pertaining to them.

Thefefpie, {tie Society rejected their request to furnish the

i V’ fiifiinnaiion on both counts. when the appeal was prefened

— Chaintnan of the Society, he wrote a Ietter (a1mexure-

” to respondent no.2 poinfixig out the provisions of the Act.

The Respondent No-2 by his reply dated 39.10.2006

{Annexuxwe-D) intimated the Chaiiman of the Society mating
that under Section :2{h}(t3) of the Act all Co~opeI’at1’ve

Societies are public anthottities. The rc$p_<;u1€i¢;1:t __:'

fKan1ataka information Commission, on ' Qf xthfi

notification dated 22.9.2005, by :§'rdeb1'f daiég3

Annr:x'111'::~E'.«) :.iirc-ctcd £116 R¢g,i_st1'af'%3f'€?o-0p<§:*;~:t€ié?e«' s¢;::i'¢~z:¢sv,

to seek infoncxiaiion from tht: fltheVV$ame to

thus applicant. The béf”x¥i:;,

3. Thai has___ f’fi1c;d statcmtmt <31"

(}¥3jt:(:ti<):1.*:,lf@{;33;t:ii1.;;:i§:1%f:;:;;%.1 "o};:je.x':i:;;c§txsVV–zIEnymg the gnuncis urged
in the; pct:iti{)} 1.. that as per the pmvisions
sof tht: "$.r';:ict:ies Act, respondent 110.2/the

has.' $u.p¢_;j.firsion and controi over the society. It is

»A 1333;; that as pm: Section 12'?A the Co-opcrativc:

~.S{$cicfi&é;"_';%ci~:;e§'cry ofiiccr bearer, Member and cxnpioyce of

cfi3upc1§§fis*é institrutions is a 'public sexvant'. Further, as

np;¢:;* <:}z§1'r;§c (tr) of sub-section 12 of scction 2 and cxplaxmfion

'flflii-i*'¢'.3{Q in t.I:;1e- Kamataka Lokayukta Act, 1985, the amen

'V V. heamxx ofco-opcrative society are 'public servants' and there

is no iiixsgaiity or infirmity in the imjpugnm

notification / ccmmunication.

4. S23′ S.(}.8i1at, lcamcd counsel appearing fag’ the

pctfiioncr submits that the pctit;ioncr–So<::icty has

any financial assistanct fmm the State *
Furt;ht:r, the supcIvisoIy' cumin} _by __the f31e_: '
socittty over 111:: petii:i.o11cr'–Socict:y' '»r.:an;£10t:Vb£*g§ u

to hold the petiiionc1"/ s<)cictj, a '

the dtzfanzliion 9:" Section 2(h)(d) support

of his contcmzioxi, i§:.':31'.{1Vts.'."~;'C:l..V:':":'-{)'tl;'\_'V.};5t;'.V"§~ _th6'p_c"t1'ti<mcr has cited

the following decisions: 'V

A£_R 25?? (w"2:¢:sv?re1e Films Ltd. and

1: others) on the point

£113: Control for Cricket in India is

got.' or adzainistrativcly

file. Govt.

«AIR i933″‘Kera1a 75 (mm Bench) (P.Bhz-mkazan

.,J4gi:x1{3»”_:§>t1mrs V. Additional Secretary, Agricultural

{§:(;–o})c1’ation) Dczpaxtmcnt and others) cm the

point that the C.’o–opcIat;ive Socictic:-.5 are not
cmatcd by the Co-operative. Societies Act and
they am not statutcsry bedics. They are only
functioning in accordance with the provisions of
the Act. Thcsc institutions would have legal

existence, wen if the Co-opcrativt: Societies Act

was not in force. Moreover, the Govfirgfimcnt
have no shares in the Co-operative
There is no amp and
The management of ” .


the Government 01' 

Gavelnmcnt  ._'I'hc"  is ~fifl(§Cf L'
the afitctiyc    by
the mcmbagi;  L   T114: statutery
regulzvatioili 0--r-    'fixnctioning of the
   Siatt: under Article
VI    lie against a C30-
: 1   .*.é§(;;¥cIncd by the Kerala Co»-

" Vopcrfiifiéc S02-ggiétiés Act.

T56 < )'.f {he RTI Act is to secun': access to

" public authvzitias in order to yromotc

U1;-sgslzzéiaagiugbénd accotlntabfliiy in the working of cvcxy

;;§u£_)]1'cv_ so as to curtail (?0I"3f'11ptiOILl and to hold the

AG0vci'2m:1c11t anti thsir izlsuflimcntaiity are accountable.

' 6. £1 is uscfui to mfer to Clause (h) of Section (2) of the

' VV " Act, wI1i<:h reads as W1":

Section 2(h):”1;mbi1’c authoxity” means any or
body or institution of self-government

<:o:1st1't11t€d-

a) by or under the Q9QSfitfii3,¢i3′;

b) by any 0th.s:r law by thé

c) by any oth§§1=~..£aw
{I} by 11oS;:ifi<:a'{:'i<$1:' made by the
irficlizdcs any-

” or substantially
“”””

” (ii) organisation
2 fmanccd, directly or
A’ «______;’u:di1’ecfiy by funds provided by the

appmpriate Govcrnmcnt;

subwlause id) of Clause (11) of Stzcrtion 2 of

¥th:§..RT£ “Act, the: appmpriate government can include an

i3;1.§iit{:1i021 Within the seeps of pubiic axzthnrity, provided it is

cczntzmflcd or Substantialiy financcd, dimctly or

Jlmiixrscfiy {u11dt::;i by thc appmpriatc Government. in the

irzstant C-RS431′ p4:=t.ii;ioncr/ society is ncithar owned nor funded

120:’ cozxiroiicni by the State. It. is; not ‘$11.6 case of the State

‘§

k

8
that the notifi<rat1'<m dated 22.9.2095 (AJ3ncxurc~B) has been
issued zmcier Sccfiolz '2(h)(d) ef the RTI Act. on the
basis of S11p€I'UiSi{)I1 and control by {"116 Rcgist;fgJf $«'):{§i¢ti¢$;

and the definitioxx of 'pubiic Servant'

societies and in the Kaxnataka Lokayxikfa

camxoi. be tanned as 'Pubiic tgfi a 'A

society wifi1i11 the fiT1C i':.':'.fI1} Lit
shouid fulfill flu: C§)naii1i£):£1$_VV$£ip1:latc€"£ i:1..$11?;%.;§c:lausxe (<3) of
ciausc (11) of S(:Cfi0V1i"Z?V' ':.7}f 131:3'?-}1_c dccisions cited by

the lcamcd <t::3 11I1sc:1A"fm% }2;'I1£:"p£:,tii'i§}11tfff.vS§.)ciety fully support

the" J'};Z'ti: tifi:{3rI1¢?:1'.'.'..V'1;'§{'1V(£' pct;it.ione1'~socicty does not

{$16 1r:;3;i,I.{1.éIif.f:'T'<;g}i1siii,io§1s laid down in sub-clause (d) of

clausff crf é.::_<:rf_i.:;i:'<.:Z;2 of the Act. '{'}1n:mfo1'e, the petitioner

ss§:}cjz;i?3.* is ;::m§t"'a.fp.u.bfic authority' under the provisions of the

' Hence, the niimciions issucd by the Registrar

* so –.p§::=1Vii:ionsr/sucicty, by his communication dated

by the 1*4:.<.ap0z1dent no.2 at Annt:xurc- 'D' are not

V " * on the petifiolmrf sucittty.

8′ For the reasons statcd supra, the petition is allowed
holding that thc: p€tii:§011€:r*SO{?it3{}’ is not a public authority

tmdcr 111$ pmv;i$:i.-um; of the R’I’i Act, 2095. F’l,II’Th€1′”, the

dirwficms issucd by respondent 110.12 by cxymlzzuxzicatieai

dated 30. 102006 at Annexuxxs-D is quashed.

No costs.

Learned Govt. Plcadcr is granted

fie his meme ofappcazance for rcspofidetgiit No.2.’ I