Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Marimallappa Education Trust vs The State Information Commissioner
2025 Latest Caselaw 3827 Kant

Citation : 2025 Latest Caselaw 3827 Kant
Judgement Date : 11 February, 2025

Karnataka High Court

Marimallappa Education Trust vs The State Information Commissioner on 11 February, 2025

Author: R Devdas
Bench: R Devdas
                                               -1-
                                                              NC: 2025:KHC:6135
                                                         WP No. 20285 of 2024
                                                     C/W WP No. 20289 of 2024
                                                         WP No. 20301 of 2024
                                                                 AND 1 OTHER


                      IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                           DATED THIS THE 11TH DAY OF FEBRUARY, 2025

                                             BEFORE
                               THE HON'BLE MR JUSTICE R DEVDAS
                           WRIT PETITION NO. 20285 OF 2024 (GM-RES)
                                             C/W
                           WRIT PETITION NO. 20289 OF 2024 (GM-RES)
                           WRIT PETITION NO. 20301 OF 2024 (GM-RES)
                           WRIT PETITION NO. 20306 OF 2024 (GM-RES)

                      IN WP No. 20285/2024

                      BETWEEN:

                      MARIMALLAPPA S EDUCATION TRUST
                      SEETHAVILAS ROAD, K R MOHALLA
                      MYSURU - 570004
                      REP. BY ITS HON. SECRETARY
                      SRI K N PANCHAKSHARA SWAMY
                                                                  ...PETITIONER
                      (BY SRI. M.VEERABHADRAIAH., ADVOCATE)
Digitally signed by
KRISHNAPPA LAXMI      AND:
YASHODA
Location: HIGH
COURT OF              1.   THE STATE INFORMATION COMMISSIONER
KARNATAKA
                           KARNATAKA INFORMATION COMMISSION,
                           MAHITHI SOUDHA, DEVARAJ URS ROAD,
                           OPPOSITE TO VIDHANA SOUDHA,
                           WEST GATE - 2,
                           BENGALURU - 560001

                      2.   THE DEPUTY DIRECTOR
                           DEPARTMENT OF PRE UNIVERSITY EDUCATION
                           NARAYANASHASHTRI ROAD
                           MYSORE - 570004
                           -2-
                                          NC: 2025:KHC:6135
                                    WP No. 20285 of 2024
                                C/W WP No. 20289 of 2024
                                    WP No. 20301 of 2024
                                            AND 1 OTHER


3.   THE DIRECTOR
     DEPARTMENT OF PRE UNIVERSITY EDUCATION
     18TH CROSS, MALLESHWARAM,
     BENGALURU - 560003

4.   SRI A S MALLIARJUNA SWAMY
     S/O LATE SIDDAPPA
     AGED ABOUT 48 YEARS
     NO 2341 HOSABANDIKERI, 1ST CROSS,
     NANJUMALIGE, MYSORE - 570004
                                           ...RESPONDENTS

(BY SRI. SHARATH GOWDA G B., ADVOCATE FOR R1 SRI. MOHAMMED JAFFAR SHAH., AGA FOR R2 & R3 SRI. A.S.MALLIKARJUNA SWAMY., R4-PARTY IN PERSON)

THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227 OF THE CONSTITUTION OF INDIA PRAYING TO CALL FOR ENTIRE RECORDS FROM THE R1 THE STATE INFORMATION COMMISSIONER, THE KARNATAKA INFORMATION COMMISSION, BENGALURU OF THE CASE NO. KIC/26401/APL/2023 AND ETC.

BETWEEN:

MARIMALLAPPA S EDUCATION TRUST SEETHAVILAS ROAD, K R MOHALLA, MYSURU-570004 REPRESENTED BY ITS HON SECRETARY SRI K N PANCHAKSHARA SWAMY ...PETITIONER (BY SRI. M.VEERABHADRAIAH., ADVOCATE)

NC: 2025:KHC:6135

AND 1 OTHER

AND:

1. THE STATE INFORMATION COMMISSIONER KARNATAKA INFORMATION COMMISSION, MAHITHI SOUDHA, DEVARAJ URS ROAD, OPPOSITE TO VIDHANA SOUDHA, WEST GATE - 2, BENGALURU - 560001

2. THE DEPPUTY DIRECTOR DEPARTMENT OF PRE UNIVERSITY EDUCATION NARAYANASHASHTRI ROAD MYSORE - 570004

3. THE DIRECTOR DEPARTMENT OF PRE UNIVERSITY EDUCATION 18TH CROSS MALLESHWARAM, BENGALURU - 560003

4. SRI A S MALLIKARJUNA SWAMY S/O LATE SIDDAPPA AGED ABOUT 48 YEARS NO 2341 HOSABANDIKERI, 1ST CROSS, NANJUMALIGE, MYSORE - 570004 ...RESPONDENTS (BY SRI. SHARATH GOWDA G B., ADVOCATE FOR R1 SRI. MOHAMMED JAFFAR SHAH., AGA FOR R2 & R3 SRI. A.S.MALLIKARJUNA SWAMY., R4-PARTY IN PERSON)

THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227 OF THE CONSTITUTION OF INDIA PRAYING TO CALL FOR ENTIRE RECORDS FROM THE R-1 THE STATE INFORMATION COMMISSIONER, THE KARNATAKA INFORMATION COMMISSION BENGALURU OF THE CASE NO. KIC/26393/APL/2023.QUASH THE IMPUGNED ORDER DTD. 25.06.2024 PASSED IN CASE NO. KIC/ 26393/ APL/

NC: 2025:KHC:6135

AND 1 OTHER

2023 BY THE R-1 THE STATE INFORMATION COMMISSIONER, THE KARNATAKA INFORMATION COMMISSION, BENGALURU AS PER ANNX-A AND ETC.

BETWEEN:

MARIMALLAPPA EDUCATION TRUST SEETHAVILAS ROAD, K R MOHALLA MYSURU - 570004 REPRESENTED BY ITS HON SECRETARY SRI K N PANCHAKSHARA SWAMY.

...PETITIONER (BY SRI. M. VEERABHADRAIAH., ADVOCATE)

AND:

1. THE STATE INFORMATION COMMISSIONER KARNATAKA INFORMATION COMMISSION, MAHITHI SOUDHA, DEVARAJ URS ROAD, OPPOSITE TO VIDHANA SOUDHA, WEST GATE - 2, BENGALURU - 560001.

2. THE DEPUTY DIRECTOR DEPARTMENT OF PRE UNIVERSITY EDUCATION NARAYANA SHASHTRI ROAD MYSORE - 570004

3. THE DIRECTOR DEPARTMENT OF PRE UNIVERSITY EDUCATION 18TH CROSS MALLESHWARAM, BENGALURU - 560003

4. SRI A S MALLIKARJUNA SWAMY S/O LATE SIDDAPPA AGED ABOUT 48 YEARS

NC: 2025:KHC:6135

AND 1 OTHER

NO 2341 HOSABANDIKERI, 1ST CROSS, NANJUMALIGE, MYSORE - 570004 ...RESPONDENTS

(BY SRI. SHARATH GOWDA G B., ADVOCATE FOR R1 SRI. MOHAMMED JAFFAR SHAH., AGA FOR R2 & R3 SRI. A.S.MALLIKARJUNA SWAMY., R4-PARTY IN PERSON)

THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227 OF THE CONSTITUTION OF INDIA PRAYING TO CALL FOR ENTIRE RECORDS FROM THE 1ST RESPONDENT THE STATE INFORMATION COMMISSIONER, THE KARNATAKA INFORMATION COMMISSION, BENGALURU OF THE CASE NO.KIC/26397/APL/2023 AND ETC.

BETWEEN:

MARIMALLAPPA EDUCATION TRUST SEETHAVILAS ROAD, K R MOHALLA MYSURU - 570004 REP. BY ITS HON SECRETARY SRI K.N. PANCHAKSHARA SWAMY ...PETITIONER (BY SRI. M.VEERABHADRAIAH., ADVOCATE)

AND:

1. THE STATE INFORMATION COMMISSIONER KARNATAKA INFORMATION COMMISSION, MAHITHI SOUDHA, DEVARAJ URS ROAD, OPPOSITE TO VIDHANA SOUDHA, WEST GATE - 2, BENGALURU - 560001

NC: 2025:KHC:6135

AND 1 OTHER

2. THE DEPUTY DIRECTOR DEPARTMENT OF PRE UNIVERSITY EDUCATION NARAYANSHASHTRI ROAD MYSORE - 570004

3. THE DIRECTOR DEPARTMENT OF PRE UNIVERSITY EDUCATION 18TH CROSS, MALLESHWARAM, BENGALURU- 560003

4. SRI A S MALLIKARJUNA SWAMY S/O LATE SIDDAPPA AGED ABOUT 48 YEARS NO 2431, HOSABANDIKERI, 1ST CROSS, NANJUMALLIGE MYSORE - 570004 ...RESPONDENTS

(BY SRI. SHARATH GOWDA G B., ADVOCATE FOR R1 SRI. MOHAMMED JAFFAR SHAH., AGA FOR R2 & R3 SRI. A.S.MALLIKARJUNA SWAMY., R4-PARTY IN PERSON)

THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227 OF THE CONSTITUTION OF INDIA PRAYING TO CALL FOR THE ENTIRE RECORDS FROM THE R-1 THE STATE INFORMATION COMMISSIONER, THE KARNATAKA INFORMATION COMMISSION, BENGALURU OF THE CASE NO. KIC/26389/APL/2023 QUASH THE IMPUGNED ORDER DTD 25.06.2024 PASSED IN CASE NO.KIC/26389/APL/ 2023 BY THE R-1 THE STATE INFORMATION COMMISSIONER, THE KARNATAKA INFORMATION COMMISSION, BENGALURU AS PER ANNX-A AND ETC.

THESE PETITIONS, COMING ON FOR ORDERS, THIS DAY, ORDER WAS MADE THEREIN AS UNDER:

NC: 2025:KHC:6135

AND 1 OTHER

CORAM: HON'BLE MR JUSTICE R DEVDAS

ORAL COMMON ORDER

These four writ petitions have been filed arising out

of the four different appeals filed by the 4th respondent

seeking four different information from the petitioner-

Trust. Therefore, all the four writ petitions are clubbed,

heard together and disposed of by this common order.

2. The petitioner an Education Trust, is aggrieved of

the impugned order dated 25.06.2024 at Annexure-A,

passed by the Chief Information Commission.

3. The 4th respondent had filed certain applications

with the petitioner-Trust seeking certain information which

pertain to the 4th respondent's services with the petitioner-

Trust or its Educational Institutions. When information

was not provided, the 4th respondent filed an appeal

before the State Information Commission. A perusal of the

impugned order shows that the application was filed on

18.01.2023 with the petitioner-Trust and when no

NC: 2025:KHC:6135

AND 1 OTHER

information was furnished, the 4th respondent approached

the appellate authority in terms of Section 19 (1) of the

Right to Information Act, 2005 (hereinafter referred to as

'the RTI Act,' for short) on 08.09.2023. On 30.05.2024,

preliminary enquiry was held by the Commission.

Thereafter, notices were issued to the Information Officer

of the petitioner-Trust calling for the presence of the

Information Officer before the Commission. The notice

was issued to Sri.Panchakshari Swamy, the Secretary of

the petitioner-Trust, who is also considered as the Public

Information Officer. It is stated in the impugned order

that despite several notices being issued to the petitioner-

Trust and when there was no appearance on behalf of the

petitioner-Trust, the Commission was constrained to call

upon the Director of Pre-University Education to furnish

information as to whether the petitioner-Trust and its

Institutions are aided Institutions. Accordingly,

Sri.Mohammed Ziyaulla Khan, Assistant Director, Pre-

University Education Department, appeared before the

NC: 2025:KHC:6135

AND 1 OTHER

Commission and placed the material stating that the D.

Marimallappa Pre-University College, Mysore, is an aided

institution. Accordingly, the Commission has proceeded to

pass the impugned order.

4. However, the learned Counsel for the petitioner

submits that statement of objections was sought to be

filed at the hands of the petitioner on 08.04.2024 as could

be seen at Annexure-Q. However, there was no sitting on

that day and therefore, the statement of objections was

forwarded by registered post along with the Vakalath of

the learned Counsel. Learned Counsel submits that a

stand has been taken by the petitioner in the statement of

objections that the petitioner-Trust will not come within

the purview of "public authority" as defined under Section

2(h) of the RTI Act. It was sought to be contended that

the Trust has not taken any financial assistance from the

Central Government or State Government, directly. It was

therefore contended that since the petitioner is not a

'public authority' falling within confines of the provisions of

- 10 -

NC: 2025:KHC:6135

AND 1 OTHER

the RTI Act, the appeal preferred by the 4th respondent

should be dismissed. However, it is pointed to the

impugned order that nothing is mentioned about the

statement of objections filed by the petitioner-Trust. It is

also contended that all the information sought by the 4th

respondent has already been given to him and the 4th

respondent is in the habit of seeking such information

again and again, for the reasons best known for him.

5. Per Contra, learned Counsel Sri.G.B.Sharath

Gowda, appearing for the State Information Commission

submits that petitioner has itself furnished copies of the

communications made by the Deputy Director of Pre-

University Department at Annexures-K, L and M, clearly

stating that the Secretary of the Trust is required to

appear before the Commission to contest the appeal filed

at the hands of the 4th respondent herein. The

communications were made on 15/11/2023, 18/12/2023,

30/12/2023 and a reply dated 29/01/2024 at Annexure-N,

is given by the petitioner to the Deputy Director of the

- 11 -

NC: 2025:KHC:6135

AND 1 OTHER

Pre-University Education Department stating that all

information sought by the 4th respondent has already

given and there is no need to furnish such information and

moreover, the petitioner does not come under the purview

of the RTI Act. Learned Counsel would therefore submit

that it is very clear from the conduct of the petitioner that

it has declined to appear before the Commission.

6. Learned Counsel for the State Information

Commission also sought to place reliance on a judgment of

the Hon'ble Supreme Court in the case of D.A.V. COLLEGE

TRUST AND MANAGEMENT SOCIETY AND OTHERS VS.

DIRECTOR OF PUBLIC INSTRUCTIONS AND OTHERS

(2019) 9 SCC 185, wherein it was held that

NGO/Society/Institution not owned or controlled by

Government, not having been created by an Act or

Notification, would still fall under the ambit of "public

authority" if it is substantially financed directly or indirectly

by Government. It was also pointed out that in the said

case the Hon'ble Supreme Court found that each

- 12 -

NC: 2025:KHC:6135

AND 1 OTHER

institution of the appellant falls within the ambit of "public

authority", because 40% to 44% of total expenditure of

each of the institution, which is about 95% of expenditure

of teaching staff is financed by Government and therefore,

it was held that the said institution was substantially

financed by the Government. It is further submitted that

despite opportunity being given to the petitioner-Trust to

appear before the Commission and contest the matter, the

petitioner has deliberately remained absent and the

petitioner should not be permitted to contend before this

Court that no opportunity was given to the petitioner.

7. The 4th respondent, party-in-person submits that

earlier too, certain other information was sought by him

from the Principal of the Marimallappa Pre-University

College and when such information was not given, he took

up the matter before the State Information Commission

and orders were passed by the Commission in case

bearing No.20330 APL 2023, as found at Annexure-E. It

is pointed out that during the said proceedings, such

- 13 -

NC: 2025:KHC:6135

AND 1 OTHER

objections were not raised by the petitioner that it is not a

'public authority' and therefore, it is not obliged to give

such information under the RTI Act. However, in the

present case, such a stand is sought to be taken by the

petitioner, only on the ground that the petitioner is a Trust

and not an Educational Institution. The 4th respondent/

party-in-person also submits that before seeking

information from the petitioner-Trust, he had also made

such application before the Principal of the Institution and

the Principal directed him to approach the management

and therefore, the 4th respondent was forced to approach

the petitioner-Trust, since such information was available

only with the management and not with the Principal of

the Institution.

8. Having heard the learned Counsel for the

petitioner, learned Counsel for the contesting respondents,

the 4th respondent/party-in-person and on perusing the

petition papers, this Court finds that the petitioner was

fully aware of the fact that the 4th respondent had filed an

- 14 -

NC: 2025:KHC:6135

AND 1 OTHER

appeal before the State Information Commission. The

communications were also made by the Deputy Directory

of the Pre-University Education calling upon the petitioner-

Trust to contest the matter before the State Information

Commission. It is also a fact that statement of objections

were prepared by the petitioner, but was not filed before

the Commission. It is only contended before this Court

that the statement of objections were sent through

registered post. Surely, this is not what is expected from

the petitioner-Trust. It has been running an educational

institution which has carved out a great reputation not

only in Mysore, but also the entire State. At one point of

time there were many rank holders from this institution.

9. It is admitted at the hands of the learned Counsel

for the petitioner that the institution run by the Trust, is

aided. Although, it is also sought to be contended that

only a few posts of certain subjects are aided and the

entire Institution is not aided, such submissions cannot be

countenanced. The primary duty of the petitioner-Trust

- 15 -

NC: 2025:KHC:6135

AND 1 OTHER

was to appear before the Commission, when the notices

were issued. Instead of appearing before the Commission,

a reply is given by the petitioner-Trust to the Deputy

Director stating that it is not a 'public authority' and

therefore, it need not give any information to the 4th

respondent. The argument sought to be canvassed by the

learned Counsel for the petitioner that the petitioner-Trust

is not aided, but its institution is aided and therefore, the

petitioner cannot be held as a 'public authority' falling

within the definition of Section 2(h) of the Act, also

cannot be countenanced. It was for the petitioner to have

appeared before the Commission to place relevant

information to contest that it is not a 'public authority' and

it is not obliged to give such information. Despite several

notices being received by the petitioner, both at the hands

of the Commission as well as the Officers of the

Department, the petitioner has failed to apear before the

Commission.

- 16 -

NC: 2025:KHC:6135

AND 1 OTHER

10. In that view of the matter, this Court is of the

considered opinion that the case does not call for any

interference at the hands of this Court. Consequently,

these writ petitions stand dismissed.

11. Pending Interlocutory Application(s), if any,

stand(s) disposed of.

Sd/-

(R DEVDAS) JUDGE

DL CT: JL

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter