Central Information Commission Judgements

Mr.Hatim Ali vs Ministry Of Agriculture on 15 May, 2011

Central Information Commission
Mr.Hatim Ali vs Ministry Of Agriculture on 15 May, 2011
                   CENTRAL INFORMATION COMMISSION
   Complaint No.CIC/SS/C/2010/000594 , 000595 & CIC/SS/C/2011/000006 Dated
                                    07.03.2011
                    Right to Information Act, 2005 - Section 18

PARTIES TO THE CASE:

Complainant           :      Mr. Hatim Ali

                             Shri Gaurav Tripathi

Respondent            :      Mother Dairy Fruit & Vegetable Private Limited

Date of Decision      :      15.04.2011



FACTS

OF THE CASE:

1. This complaint by Mr. Hatim Ali and Shri Gaurav Tripathi (hereinafter “the

Complainants”) is against the reply/letter tendered to them on behalf of the

Mother Dairy Fruit & Vegetable Private Limited (MDFVPL) (hereinafter “the

Respondent”) dated 29.09.2010 wherein the information as sought by the

Complainants vide their RTI Applications dated 30.07.2010 & 23.09.2010 was

categorically denied. The ground taken by the Respondent for denying the

information was that MDFVPL is not a public authority and therefore the

provisions of the RTI Act, 2005 do not apply to it.

2. The Complainants filed complaints dated 15.10.2010, 27.10.2010 and 03.01.2011

respectively before us under Section 18/19 of the RTI Act. The CIC issued

notices dated 02.12.2010 to the MDFVPL to appear before it on 20.12.2010 but

the matter was re-listed on 31.01.2011. In between, the Respondent had sent a

latter MDFVL: RTI: 46/10 dated 06.01.2011 to the Complainant wherein it re-

conveyed that it is not a public authority under the RTI Act. However, the
Respondent, with a view to effectuate smooth access to information and greater

transparency, took the initiative to provide that information to the Complainants

as were sought by them through their original RTI Applications.

3. The Respondent filed an affidavit before us on 31.01.2011 attaching the letter

dated 06.01.2011and thereafter; the matter was listed on 07.03.2011 for final

hearing.

4. The Respondent has already presented his written submissions before the

Commission and has relied on catena of decisions to substantiate his pleadings.

The hearing of the present case was attended by all the parties to the present case.

CORE ISSUE TO BE DECIDED

5. The core issue which arises out of the present appeal before me is as follows:

Whether the Respondent qualifies as a “public authority” within the expression as

defined under clause (i) of Section 2(h) of the RTI Act?

DECISION NOTICE:

6. We have carefully considered all the material and records present before us and

have the benefit of File No. CIC/AT/A/2008/01018 wherin the same point was

raised but the appellants in that case and respondents in the present case did not

agitate the matter beyond hearing on 29.12.2008. Viewed in totality, we have no

hesitation in answering the question as framed in the preceding paragraph in the

affirmative.

7. But before conclusively resting our decision upon the pillar of legal reasoning, I

consider it necessary to have a brief look into the history of the Respondent

Company as that is apposite for the purpose of the present case.

8. National Dairy Development Board (NDDB) is a body corporate constituted by

the Parliament under the National Dairy Development Board Act, 1987 and is a

Public Authority within the meaning of the RTI Act. MDFVPL was found in

April 2000 and is a fully owned subsidiary of the NDDB. All of the fully paid up

equity shares of MDFVPL, as on 31.03.2010, are held by the NDDB and its

nominees. It is worth appreciating that the Director of Department of Animal

Husbandry and Dairying, Ministry of Agriculture, Government of India had

communicated to the then Chairperson of NDDB vide its letter No.18-4/99-

Admn.IV dated 13.12.1999 :

“Subject:- Approval of the Central Govt. for creation of a separate wholly

owned Private Limited Company to take over the functioning of the

Mother Dairy Fruit & Vegetable project Delhi.

Sir,

I am directed to refer to your letter No.DEL:EO:MD dated the 17th

February 1999 on the subject cited above and to convey the approval of

the Central Government on the same terms and conditions of the

Resolution passed by the NDDB, Board of Directors in its 51st meeting

held on 11.02.1999.”

9. The above communication which has been sent on behalf of the Government of

India clearly places the MDFVPL within the scope of clause (d) of Section 2(h) of

the RTI Act since it is nothing but “notification issued or order made by the
Appropriate Government.” The expression “Appropriate Government” has been

defined in Section 2(a) as follows:

“(a) “appropriate Government” means in relation to a public authority

which is established, constituted, owned, controlled or substantially

financed by funds provided directly or indirectly–

(i) by the Central Government or the Union territory

administration, the Central Government;

(ii) by the State Government, the State Government;”

The notification cum order issued by the Central Government (supra) makes it the

“Appropriate Government” for the purpose of MDFVPL vis-Ă -vis Section 2(a)(i)

of the RTI Act. The very existence of the Respondent in this case is based not on

the Resolution passed by the NDDB board of Directors but solely on the

subsequent approval which has been tendered by the Government of India to give

effect to that Resolution. That should be sufficient to settle the case but we feel it

necessary to settle the core issue on all four squares so as to avoid further

confusion.

10. The latter part of Section 2(h)(d), which defines “Public Authority” is inclusive in

definition and is couched in the following language:

” […] 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;”

A conjoint reading of Section 2(h) and Section 2(a) respectively will surely yield

the result that the words “directly or indirectly by funds provided” are appended

only to the words “substantially financed” and not to the words “owned” or

“controlled”; and thus, the Legislature deliberately intended to include those

bodies which are substantially financed “indirectly” by the Central Government

into the ambit of “public authority”. And on that note, few of the many channels

deployed by the Government of India for “indirect” funding can be contemplated

as equity shareholding in a Company, loan disbursal with sovereign guarantee or

at concessional rates or participation of the Government through special purpose

vehicles (SPVs) created or in existence.

11. The thrust of the argument forwarded by the Respondent is that MDFVPL,

without any external support from the Government, has received funding in the

through equity shares, loans etc through the NDDB and that the Central

Government did not delegate it upon the NDDB expressly to establish MDFVPL

as such. It is contended by the Respondent that the control and financing which is

enjoyed by the NDDB in MDFVPL does not amount to any control or financing

on the part of Central Government. We find no merit in such contention because

of the reasons stated in the preceding paragraphs. The Central Government’s

approval to the Resolution passed by the NDDB Board of Directors is itself

evident of the fact that the creation of MDFVPL was not an act committed only

by the management of NDDB but in truest sense, it was a preliminary action

which was finally effectuated by the Central Government’s approval. It leaves us

with no room for doubt on the fact that NDDB was used as a Special Purpose
Vehicle by the Central Government to create a wholly owned Pvt. Ltd. company

in the form of MDFVPL so as to take over the functioning of the Mother Dairy

project in Delhi. Had it not been for the role of Central Government in giving the

green flag to the formation of MDFVPL, perhaps it would be difficult to assail

how else the Respondent would have got vending shops all over the NCR region

at such concessional rates. The preferential treatment per se speaks of the Central

Government’s role in the formation of MDFVPL.

12. The role of the Central Government is further two-fold – financing wise as well as

control wise. We shall deal with both these aspects now one each at a time. We

have already settled that the Respondent did receive indirect funding from the

Central Government, which deliberately deployed the NDDB as a channel to fund

and run the MDFVPL. The question remains that of “substantial financing” for

the purpose of clause (i) of Section 2(h). All the 100% equity paid up shares of

MDFVPL are owned by NDDB. There is a secured loan of Rs.7,53,018 and an

unsecured loan of Rs.11,12,983 both taken from the NDDB out of a total loan of

Rs.1,02,69,978 taken by MDFVPL, which amounts to approximately 18%. The

word “substantial” cannot be made to fit into a straight-jacketed formula but its

construction surely varies with the factual matrix of each case. For instance, 1%

of a Billion would clearly outweigh 90% of a 1000, simply because the

percentage above at most can be solid indicia for an avid mathematician but may

fail to indicate the essence of a transaction to a reasonable prudent man.

13. The Hon’ble Delhi High Court in IFCI vs. Ravinder Balwani [WP(C) 4596/2007]

has even held a Government owned/controlled equity in a corporation to the

extent of merely 23.53% as being sufficient for the purpose of clause (i) of
Section 2(h) of the RTI Act. Thus, without being misled by the quantum in a strict

manner, we are bound to look into the essence of the transaction involved in the

present case which leaves us with no doubt that the financing provided by the

Central Government in MDFVPL through NDDB is sufficient enough to hold the

Respondent as a “Public Authority” under clause (i) of Section 2(h) of the RTI

Act.

14. We now turn our focus to the other aspect indicating the extent of role of the

Central Government in the MDFVPL, i.e. control wise. The control exercised by

the NDDB, which is a statutory body, in the matters and functioning of MDFVPL

is exemplary if not less. It is important to understand that the word “control” in

clause (i) of Section 2(h) is not appended by any qualification such as “deep,

pervasive or majority” so on and so forth. Hence, all that needs to be shown is

some degree of control for the purpose of Section 2(h). That “control” which is

neither too high like dominant control nor is that feeble so that it shocks the

conscience of a reasonable man.

15. A perusal of the Articles of Association of the MDFVPL leaves us with no doubt

regarding the control exercised by the Central Government through NDDB in the

matters of MDFVPL. Article 9 gives the power to appoint the Chairman of

MDFVPL to NDDB. Article 10 (2) states that the Directors shall be appointed by

the NDDB and enlists the first five Directors of the Respondent Company

beforehand only. All the 5 Directors have close ties with the NDDB and are not

Independent Directors. All in all, the control enjoyed by NDDB through its self

appointed Board of Directors over MDFVPL is not merely supervisory but in fact

complete and dominant in nature.

16. Thus, to summarize it all, we find no reason why the Respondent does not fall

within the net of clause (i) of Section 2(h) of the RTI Act. Though the provision is

satisfied even if either control or substantial financing is proven, in the present

case, it’s both of these requirements which are satisfied along with the

requirement as laid down in clause (d) of Section 2(h).

17. We have no doubt that the Respondent Company in the present appeal is a “public

authority” under clause (i) of Section 2(h) of the RTI Act. The Mother Diary will

appoint a CPIO and the Appellate Authority as per the mandate of the RTI Act.

Mother Diary will also comply with the requirements of Section 4 within 8 weeks

of the receipt of the order.

18. The Respondents will provide information to the Complainants on the points not

covered in earlier replies.

(Sushma Singh)
Central Information Commissioner

Authenticated True Copies

(S. Padmanabha)
Deputy Registrar
No. CIC/SS/C/2010/000594 , 000595 & CIC/SS/C/2011/000006

Copy to:

1. Sh. Hatim Ali
S/o Late Sh. T. H. Khan
R/o C-70, 71, Inder Enclave
Phase-II, Kirari Suleman Nagar
Delhi-110086

2. Sh. Gaurav Tripathi
Village-Jigina
Post-Hussainpur
Zila Mirzapur
U.P.-243301

3. The Public Information Officer
Mother Dairy Fruit & Vegetable Pvt. Ltd.

NDDB House
Safdarjung Enclave
New Delhi-110029