Friday, 17, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Cochin International Airport Limited vs John George Nechupadom
2025 Latest Caselaw 2225 Ker

Citation : 2025 Latest Caselaw 2225 Ker
Judgement Date : 5 August, 2025

Kerala High Court

Cochin International Airport Limited vs John George Nechupadom on 5 August, 2025

                                                             2025:KER:57823

                                             1
W.A No.45 of 2023 & conn. cases



          ​     ​      ​      ​       ​          ​   ​   ​   "C.R"
               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

      THE HONOURABLE MR.JUSTICE SUSHRUT ARVIND DHARMADHIKARI

                                             &

              THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

    TUESDAY, THE 5TH DAY OF AUGUST 2025 / 14TH SRAVANA, 1947

                                  WA NO. 45 OF 2023

          AGAINST THE JUDGMENT DATED 02.12.2022 IN WP(C) NO.20387

OF 2019 OF HIGH COURT OF KERALA

APPELLANT/PETITIONER:

               M/S.COCHIN INTERNATIONAL AIRPORT LIMITED​
               KOCHI AIRPORT P.O., NEDUMBASSERY, ERNAKULAM DISTRICT -
               683 111, REPRESENTED BY ITS COMPANY SECRETARY SRI.SAJI
               K GEORGE.

              BY ADVS. ​
              SRI.S.SREEKUMAR (SR.)
              SHRI.HARIKRISHNAN S.​

RESPONDENTS/RESPONDENTS:

      1       THE STATE INFORMATION COMMISSION ​
              OFFICE OF THE STATE INFORMATION COMMISSION, PUNNEN
              ROAD, THIRUVANANTHAPURAM, PIN - 695001
                                                              2025:KER:57823

                                        2
W.A No.45 of 2023 & conn. cases


      2       JOHNY ANTONY ​
              POOVELI (H), THABORE P.O., POOTHUMKUTTY, ERNAKULAM,
              PIN - 683577


              BY ADVS. ​
              SHRI.M.AJAY, SC, STATE INFORMATION COMMISSION​
              SHRI.P.K.IBRAHIM​


      THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 08.07.2025,

ALONG     WITH   WA.2012/2022     AND   CONNECTED   CASES,   THE COURT ON

05.08.2025 DELIVERED THE FOLLOWING:
                                                     2025:KER:57823

                                       3
W.A No.45 of 2023 & conn. cases


               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                    PRESENT

      THE HONOURABLE MR.JUSTICE SUSHRUT ARVIND DHARMADHIKARI

                                       &

              THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

    TUESDAY, THE 5TH DAY OF AUGUST 2025 / 14TH SRAVANA, 1947

                              WA NO. 2012 OF 2022

          AGAINST THE JUDGMENT DATED 02.12.2022 IN WP(C) NO.20175

OF 2019 OF HIGH COURT OF KERALA

APPELLANT/PETITIONER:

              M/S. COCHIN INTERNATIONAL AIRPORT LTD​
              KOCHI AIRPORT P.O., ERNAKULAM DISTRICT - 683 111,
              REPRESENTED BY ITS COMPANY SECRETARY SRI.SAJI K.GEORGE.

              BY ADVS. ​
              SRI.S.SREEKUMAR (SR.)
              SRI.HARIKRISHNAN S.​


RESPONDENTS/RESPONDENTS:

      1       THE STATE INFORMATION COMMISSIONER​
              PUNNEN ROAD, OFFICE OF STATE INFORMATION COMMISSION
              THIRUVANANTHAPURAM, PIN - 695001.

      2       SRI.OUSEPH ANTONY​
              KARUMATHI (H), NAYATHODU P.O, ANGAMALY, ERNAKULAM, PIN
              - 683572
                                                     2025:KER:57823

                                  4
W.A No.45 of 2023 & conn. cases


      3       SRI.M.R.AJAYAN​
              S/O LATE M.K RAGHU, EDITOR AT GREEN KERALA NEWS,
              MATTAPPILLY HOUSE, OCHANTHURUTH P.O, KOCHI, PIN -
              682508


              BY ADVS. ​
              SHRI.M.AJAY, SC, STATE INFORMATION COMMISSION​
              SHRI.P.K.IBRAHIM​
              SRI.M.ABDUL RASHEED​
              SRI.K.P.PRASANTH​
              SMT.T.S.KRISHNENDU​
              SMT.ARCHANA SURESH​
              SMT.HARITHA HARIHARAN​
              SHRI.P.S.BIJU​


     THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 08.07.2025,
ALONG WITH WA.45/2023 AND CONNECTED CASES, THE COURT ON
05.08.2025 DELIVERED THE FOLLOWING:
                                                       2025:KER:57823

                                          5
W.A No.45 of 2023 & conn. cases


               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

      THE HONOURABLE MR.JUSTICE SUSHRUT ARVIND DHARMADHIKARI

                                          &

              THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

    TUESDAY, THE 5TH DAY OF AUGUST 2025 / 14TH SRAVANA, 1947

                                  WA NO. 46 OF 2023

          AGAINST THE JUDGMENT DATED 02.12.2022 IN WP(C) NO.20214

OF 2019 OF HIGH COURT OF KERALA

APPELLANT/PETITIONER:

              M/S.COCHIN INTERNATIONAL AIRPORT LIMITED ​
              KOCHI AIRPORT P.O., NEDUMBASSERY, ERNAKULAM 683111
              REPRESENTED BY ITS COMPANY SECRETARY MR. SAJI K GEORGE.

              BY ADVS.
              SRI.S.SREEKUMAR (SR.)​
              SRI.HARIKRISHNAN S.​


RESPONDENTS/RESPONDENTS:

      1       THE STATE INFORMATION COMMISSION ​
              OFFICE OF STATE INFORMATION COMMISSION, PUNNEN ROAD,
              THIRUVANANTHAPURAM, PIN - 695001.

      2       MR.CHACKAPPAN​
              KARUMATHY HOUSE, NEAR E COLONY, ANGAMALY, ERNAKULAM
              DISTRICT, PIN - 683572
                                                    2025:KER:57823

                                  6
W.A No.45 of 2023 & conn. cases



              BY ADV SRI.M.AJAY, SC, STATE INFORMATION COMMISSION

     THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 08.07.2025,
ALONG WITH WA.45/2023 AND CONNECTED CASES, THE COURT ON
05.08.2025 DELIVERED THE FOLLOWING:
                                                       2025:KER:57823

                                          7
W.A No.45 of 2023 & conn. cases



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

      THE HONOURABLE MR.JUSTICE SUSHRUT ARVIND DHARMADHIKARI

                                          &

              THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

    TUESDAY, THE 5TH DAY OF AUGUST 2025 / 14TH SRAVANA, 1947

                                  WA NO. 64 OF 2023

          AGAINST THE JUDGMENT DATED 02.12.2022 IN WP(C) NO.20462

OF 2019 OF HIGH COURT OF KERALA

APPELLANT/PETITIONER:

              COCHIN INTERNATIONAL AIRPORT LIMITED ​
              KOCHI AIRPORT P.O., NEDUMBASSERY, ERNAKULAM - 683111.
              REPRESENTED BY ITS COMPANY SECRETARY MR. SAJI K GEORGE.

              BY ADVS. ​
              SHRI.HARIKRISHNAN S.​
              SRI.S.SREEKUMAR (SR.)


RESPONDENTS/RESPONDENTS:

      1       THE STATE INFORMATION COMMISSION ​
              OFFICE OF THE STATE INFORMATION COMMISSION, PUNNEN
              ROAD, THIRUVANANTHAPURAM, PIN - 695001

      2       BABY P V​
              POOVELI HOUSE, NAYATHODE P.O., ANGAMALY, ERNAKULAM, PIN
              - 683572
                                                    2025:KER:57823

                                  8
W.A No.45 of 2023 & conn. cases




              BY ADV SHRI.M.AJAY, SC, STATE INFORMATION COMMISSION

     THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 08.07.2025,
ALONG WITH WA.45/2023 AND CONNECTED CASES, THE COURT ON
05.08.2025 DELIVERED THE FOLLOWING:
                                                       2025:KER:57823

                                          9
W.A No.45 of 2023 & conn. cases



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

      THE HONOURABLE MR.JUSTICE SUSHRUT ARVIND DHARMADHIKARI

                                          &

              THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

    TUESDAY, THE 5TH DAY OF AUGUST 2025 / 14TH SRAVANA, 1947

                                  WA NO. 73 OF 2023

          AGAINST THE JUDGMENT DATED 02.12.2022 IN WP(C) NO.20373

OF 2019 OF HIGH COURT OF KERALA

APPELLANT/PETITIONER:

              M/S.COCHIN INTERNATIONAL AIRPORT LIMITED ​
              KOCHI AIRPORT P.O., NEDUMBASSERY, ERNAKULAM - 683111
              REPRESENTED BY ITS COMPANY SECRETARY MR. SAJI K GEORGE

              BY ADVS. ​
              SRI.S.SREEKUMAR (SR.)
              SRI.HARIKRISHNAN S.​


RESPONDENTS/RESPONDENTS:

      1       THE STATE INFORMATION COMMISSION ​
              OFFICE OF THE STATE INFORMATION COMMISSION, PUNNEN
              ROAD, THIRUVANANTHAPURAM, PIN - 695001

      2       SRI. PETER P A ​
              POOVELY HOUSE, NAYATHODU P.O. ERNAKULAM, PIN - 683572
                                                    2025:KER:57823

                                  10
W.A No.45 of 2023 & conn. cases



              BY ADV SRI.M.AJAY, SC, STATE INFORMATION COMMISSION

     THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 08.07.2025,
ALONG WITH WA.45/2023 AND CONNECTED CASES, THE COURT ON
05.08.2025 DELIVERED THE FOLLOWING:
                                                       2025:KER:57823

                                         11
W.A No.45 of 2023 & conn. cases



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

      THE HONOURABLE MR.JUSTICE SUSHRUT ARVIND DHARMADHIKARI

                                          &

              THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

    TUESDAY, THE 5TH DAY OF AUGUST 2025 / 14TH SRAVANA, 1947

                                  WA NO. 80 OF 2023

          AGAINST THE JUDGMENT DATED 02.12.2022 IN WP(C) NO.20432

OF 2019 OF HIGH COURT OF KERALA

APPELLANT/PETITIONER:

              COCHIN INTERNATIONAL AIRPORT LIMITED ​
              KOCHI AIRPORT P.O., NEDUMBASSERY, ERNAKULAM DISTRICT -
              683 111, REPRESENTED BY ITS COMPANY SECRETARY MR. SAJI
              K GEORGE.

              BY ADVS. ​
              SRI.S.SREEKUMAR (SR.)
              SHRI.HARIKRISHNAN S.

RESPONDENTS/RESPONDENTS:

      1       THE STATE INFORMATION COMMISSION ​
              OFFICE OF THE STATE INFORMATION COMMISSION, PUNNEN
              ROAD, THIRUVANANTHAPURAM, PIN - 695001

      2       RAJU VAZHAKKALA​
              PADAMUKAL, KAKKANAD, ERNAKULAM, PIN - 682030.
                                                    2025:KER:57823

                                  12
W.A No.45 of 2023 & conn. cases



              BY ADV SHRI.M.AJAY, SC, STATE INFORMATION COMMN

     THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 08.07.2025,
ALONG WITH WA.45/2023 AND CONNECTED CASES, THE COURT ON
05.08.2025 DELIVERED THE FOLLOWING:
                                                       2025:KER:57823

                                         13
W.A No.45 of 2023 & conn. cases



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

      THE HONOURABLE MR.JUSTICE SUSHRUT ARVIND DHARMADHIKARI

                                          &

              THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

    TUESDAY, THE 5TH DAY OF AUGUST 2025 / 14TH SRAVANA, 1947

                                  WA NO. 86 OF 2023

          AGAINST THE JUDGMENT DATED 02.12.2022 IN WP(C) NO.20280

OF 2019 OF HIGH COURT OF KERALA

APPELLANT/PETITIONER:

              COCHIN INTERNATIONAL AIRPORT LIMITED ​
              KOCHI AIRPORT P.O., NEDUMBASSERY, ERNAKULAM DISTRICT -
              683 111, REPRESENTED BY ITS COMPANY SECRETARY MR. SAJI
              K GEORGE.


              BY ADVS. ​
              SHRI.HARIKRISHNAN S.​
              SRI.S.SREEKUMAR (SR.)​


RESPONDENTS/RESPONDENTS:

      1       THE STATE INFORMATION COMMISSION ​
              OFFICE OF THE STATE INFORMATION COMMISSION PUNNEN ROAD,
              THIRUVANANTHAPURAM, PIN - 695001
                                                    2025:KER:57823

                                  14
W.A No.45 of 2023 & conn. cases


      2       SRI. KUNJUMON T T ​
              THOMBRA (HOUSE) VAPPALASSERRY P.O., MAIKKAVU ERNAKULAM
              DISTRICT, PIN - 683572.


              BY ADV SHRI.M.AJAY, SC, STATE INFORMATION COMMISION.

     THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 08.07.2025,
ALONG WITH WA.45/2023 AND CONNECTED CASES, THE COURT ON
05.08.2025 DELIVERED THE FOLLOWING:
                                                       2025:KER:57823

                                         15
W.A No.45 of 2023 & conn. cases



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

      THE HONOURABLE MR.JUSTICE SUSHRUT ARVIND DHARMADHIKARI

                                          &

              THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

    TUESDAY, THE 5TH DAY OF AUGUST 2025 / 14TH SRAVANA, 1947

                                  WA NO. 88 OF 2023

          AGAINST THE JUDGMENT DATED 02.12.2022 IN WP(C) NO.20528

OF 2019 OF HIGH COURT OF KERALA

APPELLANT/PETITIONER:

              M/S.COCHIN INTERNATIONAL AIRPORT LIMITED ​
              KOCHI AIRPORT P.O., NEDUMBASSERY, ERNAKULAM DISTRICT -
              683111, REPRESENTED BY ITS COMPANY SECRETARY MR. SAJI K
              GEORGE.

              BY ADVS. ​
              SRI.S.SREEKUMAR (SR.)
              SRI.HARIKRISHNAN S.​
              ​


RESPONDENTS/RESPONDENTS:

      1       THE STATE INFORMATION COMMISSION ​
              OFFICE OF THE STATE INFORMATION COMMISSION PUNNEN ROAD,
              THIRUVANANTHAPURAM, PIN - 695001
                                                    2025:KER:57823

                                  16
W.A No.45 of 2023 & conn. cases


      2       JOSEPH P.P. ​
              POOVELI (H) NAYATHODU P.O. ANGAMALY, ERNAKULAM
              DISTRICT, PIN - 683572.


              BY ADV SHRI.M.AJAY, SC, STATE INFORMATION COMMN

     THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 08.07.2025,
ALONG WITH WA.45/2023 AND CONNECTED CASES, THE COURT ON
05.08.2025 DELIVERED THE FOLLOWING:
                                                       2025:KER:57823

                                         17
W.A No.45 of 2023 & conn. cases



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

      THE HONOURABLE MR.JUSTICE SUSHRUT ARVIND DHARMADHIKARI

                                          &

              THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

    TUESDAY, THE 5TH DAY OF AUGUST 2025 / 14TH SRAVANA, 1947

                                  WA NO. 91 OF 2023

          AGAINST THE JUDGMENT DATED 02.12.2022 IN WP(C) NO.20452

OF 2019 OF HIGH COURT OF KERALA

APPELLANT/PETITIONER:

              M/S.COCHIN INTERNATIONAL AIRPORT LIMITED ​
              KOCHI AIRPORT P.O., NEDUMBASSERY, ERNAKULAM DISTRICT -
              683111, REPRESENTED BY ITS COMPANY SECRETARY MR. SAJI K
              GEORGE.

              BY ADVS.
              SRI.S.SREEKUMAR (SR.)​
              SHRI.HARIKRISHNAN S.


RESPONDENTS/RESPONDENTS:

      1       THE STATE INFORMATION COMMISSION ​
              OFFICE OF THE STATE INFORMATION COMMISSION, PUNNEN
              ROAD, THIRUVANANTHAPURAM, PIN - 695001

      2       LITHIN VARGHESE ​
              GREEN HOME APARTMENTS, 401, C WING, ANAND NAGAR, MAROL
                                                    2025:KER:57823

                                  18
W.A No.45 of 2023 & conn. cases


              PIPE LINE ROAD, (NEAR DR.SUNIL DEEKSHIT HOSPITAL),
              ANDHERI EAST, MUMBAI, PIN - 400059


              BY ADV SHRI.M.AJAY, SC, STATE INFORMATION COMMISSION

     THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 08.07.2025,
ALONG WITH WA.45/2023 AND CONNECTED CASES, THE COURT ON
05.08.2025 DELIVERED THE FOLLOWING:
                                                       2025:KER:57823

                                         19
W.A No.45 of 2023 & conn. cases



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

      THE HONOURABLE MR.JUSTICE SUSHRUT ARVIND DHARMADHIKARI

                                          &

              THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

    TUESDAY, THE 5TH DAY OF AUGUST 2025 / 14TH SRAVANA, 1947

                                  WA NO. 93 OF 2023

          AGAINST THE JUDGMENT DATED 02.12.2022 IN WP(C) NO.20497

OF 2019 OF HIGH COURT OF KERALA

APPELLANT/PETITIONER:

              M/S.COCHIN INTERNATIONAL AIRPORT LIMITED ​
              KOCHI AIRPORT P.O., NEDUMBASSERY, ERNAKULAM DISTRICT -
              683 111, REPRESENTED BY ITS COMPANY SECRETARY MR. SAJI
              K GEORGE.


              BY ADVS. ​
              SHRI.HARIKRISHNAN S.​
              SRI.S.SREEKUMAR (SR.)​


RESPONDENTS/RESPONDENTS:

      1       THE STATE INFORMATION COMMISSION ​
              OFFICE OF THE STATE INFORMATION COMMISSION PUNNEN ROAD,
              THIRUVANANTHAPURAM, PIN - 695001
                                                    2025:KER:57823

                                  20
W.A No.45 of 2023 & conn. cases


      2       VARGHESE T. K ​
              THAZHATHU VEETTIL HOUSE KONGOTHARA, MAIKAD P.O.
              ERNAKULAM DISTRICT, PIN - 683589.


              BY ADV SHRI.M.AJAY, SC, STATE INFORMATION COMMISSION

     THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 08.07.2025,
ALONG WITH WA.45/2023 AND CONNECTED CASES, THE COURT ON
05.08.2025 DELIVERED THE FOLLOWING:
                                                     2025:KER:57823

                                      21
W.A No.45 of 2023 & conn. cases



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

      THE HONOURABLE MR.JUSTICE SUSHRUT ARVIND DHARMADHIKARI

                                      &

              THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

    TUESDAY, THE 5TH DAY OF AUGUST 2025 / 14TH SRAVANA, 1947

                              WA NO. 102 OF 2023

          AGAINST THE JUDGMENT DATED 02.12.2022 IN WP(C) NO.20435

OF 2019 OF HIGH COURT OF KERALA

APPELLANT/PETITIONER:

              M/S.COCHIN INTERNATIONAL AIRPORT LIMITED ,​
              KOCHI AIRPORT P.O., NEDUMBASSERY, ERNAKULAM DISTRICT -
              683 111, REPRESENTED BY ITS COMPANY SECRETARY MR. SAJI
              K GEORGE.

              BY ADVS.
              SRI.S.SREEKUMAR (SR.)​
              SHRI.HARIKRISHNAN S.​



RESPONDENTS/RESPONDENTS:

      1       THE STATE INFORMATION COMMISSION,​
              OFFICE OF THE STATE INFORMATION COMMISSION PUNNEN ROAD,
              THIRUVANANTHAPURAM, PIN - 695001
                                                    2025:KER:57823

                                  22
W.A No.45 of 2023 & conn. cases


      2       BABY T. V., ​
              THEKKANATH (H) VAPPALASSERRY P. O., THURUTH, ERNAKULAM,
              PIN - 683572


              BY ADV SHRI.M.AJAY, SC, STATE INFORMATION COMMISSION

     THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 08.07.2025,
ALONG WITH WA.45/2023 AND CONNECTED CASES, THE COURT ON
05.08.2025 DELIVERED THE FOLLOWING:
                                                     2025:KER:57823

                                      23
W.A No.45 of 2023 & conn. cases



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

      THE HONOURABLE MR.JUSTICE SUSHRUT ARVIND DHARMADHIKARI

                                      &

              THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

    TUESDAY, THE 5TH DAY OF AUGUST 2025 / 14TH SRAVANA, 1947

                              WA NO. 108 OF 2023

          AGAINST THE JUDGMENT DATED 02.12.2022 IN WP(C) NO.20201

OF 2019 OF HIGH COURT OF KERALA

APPELLANT/PETITIONER:

              M/S.COCHIN INTERNATIONAL AIRPORT LIMITED ​
              KOCHI AIRPORT P.O., NEDUMBASSERY, ERNAKULAM DISTRICT -
              683 111, REPRESENTED BY ITS COMPANY SECRETARY MR. SAJI
              K GEORGE.

              BY ADVS. ​
              SHRI.HARIKRISHNAN S.​
              SRI.S.SREEKUMAR (SR.)​


RESPONDENTS/RESPONDENTS:

      1       THE STATE INFORMATION COMMISSION ​
              OFFICE OF THE STATE INFORMATION COMMISSION, PUNNEN
              ROAD, THIRUVANANTHAPURAM, PIN - 695001
                                                     2025:KER:57823

                                  24
W.A No.45 of 2023 & conn. cases


      2       ANTONY K O​
              KARUMATHY HOUSE, NAYATHODE P O, ANGAMALY, ERNAKULAM
              DISTRICT, PIN - 683572.


              BY ADVS. ​
              SHRI.M.AJAY, SC, STATE INFORMATION COMMN​
              SHRI.P.K.IBRAHIM​


     THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 08.07.2025,
ALONG WITH WA.45/2023 AND CONNECTED CASES, THE COURT ON
05.08.2025 DELIVERED THE FOLLOWING:
                                                     2025:KER:57823

                                      25
W.A No.45 of 2023 & conn. cases



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

      THE HONOURABLE MR.JUSTICE SUSHRUT ARVIND DHARMADHIKARI

                                      &

              THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

    TUESDAY, THE 5TH DAY OF AUGUST 2025 / 14TH SRAVANA, 1947

                              WA NO. 109 OF 2023

          AGAINST THE JUDGMENT DATED 02.12.2022 IN WP(C) NO.20383

OF 2019 OF HIGH COURT OF KERALA

APPELLANT/PETITIONER:

              M/S.COCHIN INTERNATIONAL AIRPORT LIMITED ​
              KOCHI AIRPORT P.O., NEDUMBASSERY, ERNAKULAM DISTRICT -
              683 111, REPRESENTED BY ITS COMPANY SECRETARY MR. SAJI
              K GEORGE.


              BY ADVS.
              SRI.S.SREEKUMAR (SR.)​
              SRI.HARIKRISHNAN S.​
              ​

RESPONDENTS/RESPONDENTS:

      1       THE STATE INFORMATION COMMISSION ​
              OFFICE OF THE STATE INFORMATION COMMISSION, PUNNEN
              ROAD, THIRUVANANTHAPURAM, PIN - 695001
                                                    2025:KER:57823

                                  26
W.A No.45 of 2023 & conn. cases


      2       ANTU P.V.​
              POOVELIL HOUSE, NAYATHODE.P.O, ANGAMALY, ERNAKULAM
              DISTRICT, PIN - 683572


              BY ADV SHRI.M.AJAY, SC, STATE INFORMATION COMMISSION

     THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 08.07.2025,
ALONG WITH WA.45/2023 AND CONNECTED CASES, THE COURT ON
05.08.2025 DELIVERED THE FOLLOWING:
                                                     2025:KER:57823

                                      27
W.A No.45 of 2023 & conn. cases



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

      THE HONOURABLE MR.JUSTICE SUSHRUT ARVIND DHARMADHIKARI

                                      &

              THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

    TUESDAY, THE 5TH DAY OF AUGUST 2025 / 14TH SRAVANA, 1947

                              WA NO. 117 OF 2023

          AGAINST THE JUDGMENT DATED 02.12.2022 IN WP(C) NO.20209

OF 2019 OF HIGH COURT OF KERALA



APPELLANT/PETITIONER:

              M/S.COCHIN INTERNATIONAL AIRPORT LIMITED ​
              KOCHI AIRPORT P.O., NEDUMBASSERY, ERNAKULAM
              DISTRICT-683 111, REPRESENTED BY ITS COMPANY SECRETARY
              MR. SAJI K GEORGE.

              BY ADVS.
              SRI.S.SREEKUMAR (SR.)​
              SRI.HARIKRISHNAN S.​


RESPONDENTS/RESPONDENTS:

      1       THE STATE INFORMATION COMMISSION ​
              OFFICE OF THE STATE INFORMATION COMMISSION PUNNEN ROAD,
              THIRUVANANTHAPURAM, PIN - 695001
                                                    2025:KER:57823

                                  28
W.A No.45 of 2023 & conn. cases


      2       VARGHESE M.M. ​
              MOOZHAYIL (H) AKAPARAMBU, VAPPALASSERRY P.O. ERNAKULAM,
              PIN - 683572


              BY ADV SHRI.M.AJAY, SC, STATE INFORMATION COMMISSION

     THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 08.07.2025,
ALONG WITH WA.45/2023 AND CONNECTED CASES, THE COURT ON
05.08.2025 DELIVERED THE FOLLOWING:
                                                     2025:KER:57823

                                      29
W.A No.45 of 2023 & conn. cases



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

      THE HONOURABLE MR.JUSTICE SUSHRUT ARVIND DHARMADHIKARI

                                      &

              THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

    TUESDAY, THE 5TH DAY OF AUGUST 2025 / 14TH SRAVANA, 1947

                              WA NO. 134 OF 2023

          AGAINST THE JUDGMENT DATED 02.12.2022 IN WP(C) NO.19656

OF 2019 OF HIGH COURT OF KERALA

APPELLANT/PETITIONER:

              M/S.COCHIN INTERNATIONAL AIRPORT LIMITED ​
              KOCHI AIRPORT P.O., NEDUMBASSERY, ERNAKULAM DISTRICT -
              683 111, REPRESENTED BY ITS COMPANY SECRETARY MR. SAJI
              K GEORGE.

              BY ADVS.
              SRI.S.SREEKUMAR (SR.)​
              SHRI.HARIKRISHNAN S.​
              ​

RESPONDENTS/RESPONDENTS:

      1       THE STATE INFORMATION COMMISSION ​
              OFFICE OF THE STATE INFORMATION COMMISSION PUNNEN ROAD,
              THIRUVANANTHAPURAM, PIN - 695001

      2       SUNIL NALIYATH​
              DAKSHINA, 19 ULLAS NAGAR, THEKKUMBHAGAM, THRIPPUNITHURA
                                                     2025:KER:57823

                                  30
W.A No.45 of 2023 & conn. cases


              P.O, ERNAKULAM-, PIN - 682301


              BY ADVS. ​
              SHRI.M.AJAY, SC, STATE INFORMATION COMMN​
              SHRI.C.E.UNNIKRISHNAN​


     THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 08.07.2025,
ALONG WITH WA.45/2023 AND CONNECTED CASES, THE COURT ON
05.08.2025 DELIVERED THE FOLLOWING:
                                                     2025:KER:57823

                                      31
W.A No.45 of 2023 & conn. cases



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

      THE HONOURABLE MR.JUSTICE SUSHRUT ARVIND DHARMADHIKARI

                                      &

              THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

    TUESDAY, THE 5TH DAY OF AUGUST 2025 / 14TH SRAVANA, 1947

                              WA NO. 289 OF 2023

          AGAINST THE JUDGMENT DATED 02.12.2022 IN WP(C) NO.19452

OF 2019 OF HIGH COURT OF KERALA

APPELLANT/2ND RESPONDENT:

              COCHIN INTERNATIONAL AIRPORT LIMITED ​
              AGED 54 YEARS​
              KOCHI AIRPORT P.O., NEDUMBASSERY, ERNAKULAM,
              REPRESENTED BY ITS COMPANY SECRETARY MR. SAJI K GEORGE,
              PIN - 683111


              BY ADVS.
              SRI.S.SREEKUMAR (SR.)​
              SHRI.HARIKRISHNAN S.​


RESPONDENTS/PETITIONER & 1ST RESPONDENT:

      1       JOHN GEORGE NECHUPADOM​
              S/O. C.J. GEORGE, NECHUPADOM, KADAYIRUPPU P.O.,
              KOLECHERRY, ERNAKULAM, PIN - 682311
                                                     2025:KER:57823

                                  32
W.A No.45 of 2023 & conn. cases


      2       THE STATE INFORMATION COMMISSION​
              OFFICE OF THE STATE INFORMATION COMMISSION PUNNEN ROAD,
              THIRUVANANTHAPURAM, PIN - 695001


              BY ADVS. ​
              SHRI.PAUL JACOB
              SHRI.M.AJAY​
              SHRI.LEO LUKOSE​
              SRI.ENOCH DAVID SIMON JOEL​
              SRI.S.SREEDEV​
              SRI.RONY JOSE​
              SRI.KAROL MATHEWS SEBASTIAN ALENCHERRY​
              SHRI.DERICK MATHAI SAJI​
              SHRI.KARAN SCARIA ABRAHAM​
              SHRI.ITTOOP JOY THATTIL​


     THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 08.07.2025,
ALONG WITH WA.45/2023 AND CONNECTED CASES, THE COURT ON
05.08.2025 DELIVERED THE FOLLOWING:
                                                          2025:KER:57823

                                      33
W.A No.45 of 2023 & conn. cases



                                  JUDGMENT

[WA Nos. 45/2023, 2012/2022, 46/2023, 64/2023, 73/2023, 80/2023,

86/2023, 88/2023, 91/2023, 93/2023, 102/2023, 108/2023, 109/2023,

117/2023, 134/2023, 289/2023]

Sushrut Arvind Dharmadhikari, J.

Heard Sri.S.Sreekumar, learned Senior Counsel appearing for

the appellant with Adv.Sri.S.Harikrishnan, and Sri.M.Ajay and

Sri.Paul Jacob, learned counsel appearing for respondents.

2. Taking into consideration the facts and the similitude of

the controversy involved in these batch of appeals, they have been

heard analogously and decided by this common judgment.

3. The facts of W.A No.45 of 2023 are taken up for

consideration for deciding the batch of appeals.

2025:KER:57823

W.A No.45 of 2023 & conn. cases

4. The present appeals arise against the final judgment dated

02.12.2022 passed by the learned Single Bench of this Court in

W.P.(C) No. 20387 of 2019 and connected cases (Cochin International

Airport Ltd. v. The State Information Commission & Another), wherein

the Court after undertaking a meticulous analysis concluded that

the Cochin International Airport Authority Ltd. (for short, 'CIAL'),

is a 'public authority' within the confines of Sec. 2(h)(d)(i) of the

Right to Information Act, 2005 (for short, 'RTI Act') and therefore

amenable to obligations of disclosure of information held by it to

third parties and public at large, approaching it for divulging

various heads of information sought by them vide the applications

filed under Sec. 6 of the RTI Act.

2025:KER:57823

W.A No.45 of 2023 & conn. cases

5. The CIAL in these appeals filed under Sec. 5 of the Kerala

High Court Act, 1958 and Rules assails the aforesaid judgment

primarily on the ground that as per the ingredients of Sec.2(h)(d)(i)

of the RTI Act, they are neither being 'owned', 'controlled', nor

'substantially financed' by the agency of the Government. We shall

advert to contentions at length a little later, however for the

present purpose, suffice to state that CIAL contends that it is not

'State' under Article 12 of the Constitution of India (for short,

'COI'), being bereft of the trappings of a 'State', as explicated in the

judgments of Ajay Hasia & Ors. v. Khalid Mujib Sehravardi & Ors.

[(1981) 1 SCC 722] and other trail of precedents of the Supreme

Court following and developing the said concept.

2025:KER:57823

W.A No.45 of 2023 & conn. cases

6.​ The respondents on the other hand, which are the State

Information Commission, Kerala (for short, 'SIC, Kerala') and Johny

Antony, one of the applicants seeking disclosures under the RTI

Act, contend that CIAL is to be classified as a 'public authority'

under the RTI Act, amenable to binding obligations of disclosure

resting upon them in terms of the transparency enactment.

7.​ The arguments and contentions of the respondents shall

also be referred to at length a little later at the appropriate stage.

ISSUES FOR CONSIDERATION

8.​ In view of the similitude of controversy and overlapping

subject matter of the entire batch of writ appeals, it would be

condign to frame the issues of our consideration and resolution at 2025:KER:57823

W.A No.45 of 2023 & conn. cases

the outset, so as to cut short the prolix arguments made by the

contesting parties in the course of prolonged hearings. The

following issues arise for our consideration, which shall be

answered herein below:

I.​ Whether CIAL owes its existence to a notification issued or

order made by the 'appropriate government', thus

satisfying the first leg for the applicability of Sec. 2(h)(d)(i);

II.​ Whether CIAL can be treated as a body/entity 'owned' or/

and 'controlled' by the appropriate government, in a

manner to treat it as an authority answerable to the public

at large and third parties under the RTI Act;

III.​ Whether​ CIAL​ can​ be treated​ as an organisation/ entity

'substantially financed' by the appropriate government,

possessing​ a direct/ indirect financial and administrative

control of agencies of the State government.

2025:KER:57823

W.A No.45 of 2023 & conn. cases

9.​ In view of the above exposition of the broad issues

which we intend to deal with and answer, it would be necessary

now to reproduce the admitted facts, documents and Government

Orders (GOs) between the parties, which have never been disputed

in the previous rounds of litigation before the SIC, Kerala or before

this Court.

ADMITTED FACTS & UNCONTESTED DOCUMENTS, GO'S OF THE

DISPUTE AT HAND

10.​ The CIAL was preceded by Kochi International Airport

Society (for short, 'KIAS'), the members of which had mooted the

idea for establishment of a new airport at Nedumbassery,

Ernakulam District. It is not clear as to who exactly prepared the 2025:KER:57823

W.A No.45 of 2023 & conn. cases

project report, nor either of the parties were able to answer

convincingly about the original drafting committee of the project

report. However, it has been admitted by both the contesting

parties that the District Collector, Ernakulam forwarded the

aforesaid project report to the Government of Kerala vide his letter

dated 01.02.1993.

11.​ On the basis of this letter of the District Collector,

Ernakulam, G.O. (Ms) No.42/93/PW&T dated 19.05.1993 was passed,

through which it was directed that KIAS (the predecessor of CIAL)

must be constituted. An interesting feature of this GOM dated

19.05.1993 is that KIAS was to be constituted of Government

nominees and Government officers in majority, having a 2025:KER:57823

W.A No.45 of 2023 & conn. cases

predominant say in the decision-making and administration of

assets of KIAS. Apropos, the Chief Minister of Kerala and the State

Minister for Transport were nominated as the Chairman and

Vice-Chairman of KIAS, respectively. Shri V.J Kurian, District

Collector was nominated as the Special Coordinating Officer for

implementing the whole project. Shri.V.J Kurian is considered to be

the moving brain and the implementer of the whole vision and

dream of Cochin International Airport, what it stands today. This

is luminescent from the fact that the official booklet/ brochure of

CIAL titled as 'Insignia of a Dream' has dedicated not only a chapter

specifically acknowledging the contribution of Shri.V.J Kurian, but

also abundantly mentioned his role as the facilitator, executor and 2025:KER:57823

W.A No.45 of 2023 & conn. cases

the actual brain behind the conception of the whole idea of Cochin

International Airport. Clearly, Shri.V.J Kurian himself was a

Government Officer, being the District Collector of Ernakulam who

was drawing his salary and perks from the State exchequer.

12.​ However, when the KIAS started facing shortage of funds

in achieving the dream of establishment of the airport, various

interested stakeholders including private citizens, used their good

connections to attract funds from NRIs to the tune of Rs.200 to 250

crores. However, it must be mentioned that the said idea failed to

take off as there was a lukewarm response from the prospective

investors for various reasons, one of them being the very

uncertainty of the airport in being established finally. At this stage, 2025:KER:57823

W.A No.45 of 2023 & conn. cases

again the Government of Kerala (for short, 'GOK') was approached

by the private citizens, association of industrialists and

businessmen, which under the chairmanship of the erstwhile Chief

Minister proposed the incorporation of a company in the name and

style of CIAL. The entire asset structure, including the land base,

capital and funds of KIAS were then transferred to CIAL on its

incorporation. After incorporation of CIAL, in March 1994, the

share redistribution also took place, in which KIAS had 70%

shareholding and remaining for private citizens and industrial and

business houses. This fact assumes relevance at a later stage when

we shall be dealing with the first issue.

2025:KER:57823

W.A No.45 of 2023 & conn. cases

13.​ In their booklet/brochure 'Insignia of a Dream'

published by the CIAL, it has been stated that land acquisition was

the greatest challenge for the dream of Cochin Airport to take off.

It was the GOK only, which went ahead with the land acquisition

and acquired 1254 acres of land in the name of KIAS. This land

on conversion of KIAS into CIAL was transferred entirely under the

ownership and possession of the newly constituted company of

CIAL. Thus, it is clear that the entire asset and land base of CIAL

was consolidated at the behest of GOK only.

14.​ Through a subsequent G.O(Ms) No. 92/97/PW&T dated

29.08.1997, GOK decided to enhance its share capital participation

in CIAL to 51% of the authorised share capital. This share capital 2025:KER:57823

W.A No.45 of 2023 & conn. cases

was decided to be enhanced and provided only to allow the airport

project to take off. Resultantly, the GOK provided an additional

amount of Rs.19 crores approximately through G.O. (Ms) No.

22/2000/Tran dated 17.09.2001. However, the participation of the

State Government stood only at 26% at this stage and not 51% with

the financial aid of around Rs.19 crores. This was a turning point

for the CIAL because GOK as a quid pro quo arrangement required

CIAL to suitably amend its Articles of Association (for short, 'AoA'),

so as to empower the dominance of constitution, membership and

decision making in the Board of Directors (for short, 'BOD') of the

company.

2025:KER:57823

W.A No.45 of 2023 & conn. cases

15.​ It is also admitted that through a subsequently issued

G.O. (Ms) No. 22/2000/Tran dated 17.09.2001, the GOK topped up its

shareholding from 26% to 34.96%, stating that it shall be

contributing funds in all future rights issues to maintain State's

share at a constant figure of 34.96% of the total equity shares of the

company. Simultaneously, GOK also opened up the rights of other

States and Union PSUs to engage to become substantial

participants in the shareholding of CIAL to ensure that the airport

project doesn't sink due to its own financial burden and sustains

the minimum required financial stability for its maintenance and

operation. Therefore, it is beyond any pale of doubt that public

funding and resources of the State exchequer were always treated as 2025:KER:57823

W.A No.45 of 2023 & conn. cases

cardinal and centripetal to the sustenance, maintenance and

operation of CIAL.

16.​ As per documents available on record, not disputed by

the counsel for CIAL, the shareholding pattern of the company as

on June 2010 was as follows:

            AGENCY                  Rs. IN CRORE         % OF PAID UP
                                                           CAPITAL

 STATE GOVERNMENT                 98.68            33.33

 STATE PSUS                       5.4              1.82

 CENTRAL PSUS​                    20.5             6.92

 NATIONALISED BANKS               11​              3.72

 PRIVATE BANKS                    6.5​             2.2
                                                        2025:KER:57823


W.A No.45 of 2023 & conn. cases



 DIRECTORS & RELATIVES            112.38       37.96

 OTHERS                           41.59        14.05





17.​ From the above table, which depicts the financial status

of CIAL as in June 2010, the equity participation was around Rs.105

crores approximately (including the contribution of State PSUs),

which collectively constituted 35.15% of the total share capital of

Rs.296 crores. Central PSUs and nationalized banks, which also

hold public money in their corpus constituted approximately

around 10% of the total shareholding, aggregating to around

Rs.31.5 crores. Seen in its entirety, the public money and funds 2025:KER:57823

W.A No.45 of 2023 & conn. cases

infused in CIAL was thus clearly crossing 45% in aggregate of the

overall share capital. On a specific question being put to the

counsel for CIAL about such a high shareholding of the public

funds, it was impliedly conceded that without the support of State

and Central Governments and PSU, CIAL perhaps would have never

been able to stand on its own legs (if 45% of shareholding is not

taken into account). This amount doesn't include miscellaneous

funds, grants and aid received randomly from other Central and

State authorities, one of them being a one-time grant of Rs.10

crores received from Ministry of Civil Aviation and Tourism, GOI in

July 2010.

2025:KER:57823

W.A No.45 of 2023 & conn. cases

18.​ As mentioned supra, in view of G.O. (Ms) No.

22/2000/Tran dated 17.09.2001, when CIAL was directed to amend/

modify its AoA and Memorandum of Association (for short, 'MoA')/

Bye-laws, some of the provisions that underwent a cascading

change were Articles 95, 125, 185 and others, wherein Government

nominees were compulsorily inducted in the CIAL. The BOD of CIAL

thus came to possess majority of Government officials and

nominees by virtue of these amendments, which we shall be

referring to a little later. Thus with the dominance of the

nominees and representatives of GOK in the BOD of CIAL, it is

contended that important decisions came under the control and

directions of the GOK.

2025:KER:57823

W.A No.45 of 2023 & conn. cases

19.​ When CIAL was being established, it had borrowed huge

financial loans and guarantees from various financial institutions/

banks, the guarantor and surety of which was provided by none

else but the GOK. For illustration, for bringing financial support

from HUDCO to the tarmac of CIAL, with a loan exposure of around

Rs.140 crores, sovereign guarantee was extended by the GOK itself.

This fact also finds mention in the official brochure/booklet of

CIAL- 'Insignia of a dream', specifically mentioning that sovereign

guarantees were extended for various loan facilities raised from

nationalized banks by CIAL to the extent of more than Rs.250

crores from different entities.

20.​ The GOK has only invested its money as share capital of 2025:KER:57823

W.A No.45 of 2023 & conn. cases

CIAL, and not any direct financing. There is no direct free funding

provided by the Government to CIAL otherwise, and like other

shareholders, the GOK also earns handsome dividend from the

investment in share capital of CIAL by the GOK.

21.​ As such other than capital shareholding and dominance

and 1/3rd membership in the BOD of CIAL, there is no other mode of

direct or indirect control by the Government on CIAL. Thus, the

role and control of CIAL is restricted only to the extent as provided

under the MoA and AoA of CIAL. Other than GOK, there is a capital

shareholding of the private sector to an extent more than 50% of

the total standing share capital.

22.​ On applications moved by certain private entities for 2025:KER:57823

W.A No.45 of 2023 & conn. cases

disclosure of certain information, the Public Information Officer of

CIAL (for short, 'PIO, CIAL') took a view that CIAL being not a

'public authority' under Sec. 2(h) of the RTI Act, there is no bound

obligation to adhere to RTI Act. This took the dispute to the SIC,

Kerala, which through its first order dated 26.07.2010 held that

CIAL is a 'public authority' under Sec. 2(h) of the RTI Act and

resultantly obligated to disclose information sought for by the

private applicants. CIAL contested this judgment of the SIC before

the High Court, which eventually through its final judgment and

order passed in 19.02.2019 in W.P.(C) No. 12151 of 2015 (Cochin

International Airport Ltd v. State Information Commissioner) and

other connected writ petitions remanded the matter back to the 2025:KER:57823

W.A No.45 of 2023 & conn. cases

SIC for fresh consideration on the question of jurisdiction and

applicability of the RTI Act to CIAL.

23.​ Thereafter, SIC again took up all the matters afresh and

through its final order dated 20.06.2019 reiterated the very same

view which it took earlier viz., that CIAL is a 'public authority'

under Sec. 2(h)(d)(i) of the RTI Act and therefore bound to provide

information sought for by the private applicants. It is this order

that was passed in the second round dated 20.06.2019, which had

now reached the corridors of this Court, wherein the Single Bench

through its final judgment dated 02.12.2022 passed commonly for

the whole batch of petitions (which is under challenge before us)

took a view that CIAL being a 'public authority' cannot repel 2025:KER:57823

W.A No.45 of 2023 & conn. cases

requests for being provided the necessary information under RTI

Act.

CONTENTIONS OF THE APPELLANT/ WRIT PETITIONER

24.​ Assailing the judgment of the learned Single Bench, the

appellant/ writ petitioner contends as follows:

a.​ The SIC as well as the Single Bench have misdirected

themselves whilst holding the CIAL to be amenable to RTI

Act. The principal contention revolves around the fact that

after all GOK is at best a shareholder (albeit having the

highest aggregate of shares), receiving dividends at par with

any other category of shareholders and therefore mere

shareholding would not constitute control or ownership of

the affairs of CIAL;

b.​ Drawing this Court's attention to the various AoAs and

MoAs of CIAL, the learned senior counsel led by other 2025:KER:57823

W.A No.45 of 2023 & conn. cases

counsels appearing in the batch of petitions persuaded us

for holding that it is the BODs which takes a decision as per

the majority and merely because certain representatives are

on Board of CIAL would not make it a company 'controlled'

by the GOK or its instrumentalities;

c.​ In extension of this argument, it is further argued that

eventually it is not the individual members or a lot of

members who decide the fate of the company's course of

action, but the majority in the BOD, which has the actual

decision-making powers;

d.​ It is further contended that random documents uploaded on

the website cannot be relied upon, which are individualized

studies of Harvard University, Kennedy School and National

University of Singapore, which are at the highest subjective

assessments of the course of development of CIAL;

e.​ It is contended that initial take-off of CIAL was without any

funding by the Government, whose grant was merely a 2025:KER:57823

W.A No.45 of 2023 & conn. cases

meager donation of Rs.1 crore between March 1994 to April

1996 and the GOK had absolutely no say in the affairs of the

company which was actually at the relevant point of time

taking key decisions pertaining to the development of CIAL.

Therefore, it cannot be held that CIAL was 'substantially

financed' by GOK, as being 'substantially financed' would

imply a financial support which constitutes a spine in the

vertical growth of any commercial entity and not a mere

financial support, when the concerned entity is already

standing on its leg and making good profits;

f.​ Referring to the provisions of Secs. 255, 268, 269, 198, 309,

310, 311, and other applicable provisions of the Companies

Act, 1956, it was arduously contended that the decision of

BOD of CIAL is subject to the Annual General Meeting of BOD

of the company, which is a conglomerate of all the

shareholders and that it cannot be held that 1/3 directors

appointed/ nominated by GOK would exercise absolute or 2025:KER:57823

W.A No.45 of 2023 & conn. cases

all-pervasive control over the affairs of the company;

g.​ Referring further to the judgment of D.A.V. College Trust

and Management Society and Ors. v. Director of Public

Instructions and Ors. [(2019) 9 SCC 185], the appellants

contend that 'substantial financing' under Sec. 2(h)(d)(i) of

the RTI Act attributes an objective color to the funding, but

for such funding it would be extremely onerous and difficult

to sustain. The moot question to be addressed according to

the appellants for determining whether any entity is

'substantially financed' is to raise and answer the question -

whether the concerned entity can carry on its activities

effectively, without getting any finance from the

government. If its functioning is independent of the

finances of the government, there can be no manner of

doubt that it is not 'substantially financed';

h.​ In support of the contention that CIAL is not 'substantially

financed' by GOK or its subsidiary or its instrumentalities, 2025:KER:57823

W.A No.45 of 2023 & conn. cases

detailed reference has been made to facts and figures of

total asset value and investment of CIAL, vis-a-vis the

investments made by GOK or share capital held by GOK,

which comes to a pittance when compared to the former. In

this respect our attention was drawn to figures quoted vide

Paras 25, 28 and 29 of the memorandum of writ appeal.

25.​ All in all it's been argued that GOK, even if has invested

any amount in CIAL, at the highest it is an investment of equity and

shareholding which cannot be treated as an investment for giving a

fillip to the establishment, sustenance and maintenance of CIAL.

CONTENTIONS OF THE RESPONDENTS

26.​ The vehemence of the appellants was countered with

equivalent force by the opposite parties, which argued as follows:

a.​ CIAL can be treated as an authority/ body established vide 2025:KER:57823

W.A No.45 of 2023 & conn. cases

an order made by the 'appropriate government, which is

GOK in the present case. The predecessor entity of CIAL, viz.

KIAS was established through a government order issued in

this behalf, whose public project report was forwarded by

no one else, but the District Collector, Ernakulam. KIAS was

a registered society comprising the majority of government

nominees, including the Chief Minister, State Transport

Minister, the Chief Secretary, the District Collector and

many other government nominees who actually drove the

idea from dream to fruition of CIAL. It is this KIAS, which

was later converted into CIAL as a company, with entire

assets and land base under the ownership and control of

KIAS transferred to it. Therefore, clearly attributing a

purposive interpretation to Sec. 2(h), it can be treated as an

authority or a body established vide an order made by the

appropriate government and thus the first limb of

applicability of Sec. 2(h) is clearly attracted;

2025:KER:57823

W.A No.45 of 2023 & conn. cases

b.​ CIAL can be treated as a body owned by GOK for the reason

that the shareholding in CIAL to the extent of 45% of the

share capital by the GOK, Central Government or their

undertakings, PSUs etc. The word 'owned' under Sec.

2(h)(d)(i) reflects the dominance in decision making,

shareholding and financial affairs of the concerned entity or

body. Therefore, even the second limb of Sec. 2(h)(d)(i)

stands satisfying with CIAL being a body owned by the GOK;

c.​ Referring to the MoA and AoA, specifically Articles 95, 125,

185 and others, the respondents contend that 1/3rd of the

BODs of CIAL are government representatives, including the

Chief Minister, the Cabinet Ministers, the Chief Secretary,

District Collector and other such government officers. The

Managing Director of CIAL is also a government nominee,

which by the virtue of his designation has the first say in

the holding of meetings, drawing of agenda and passing of

final resolutions of CIAL;

2025:KER:57823

W.A No.45 of 2023 & conn. cases

d.​ Apart from financial funding, all these directors on Board of

CIAL are its incumbents by virtue of their government post

and designation and not individually. They draw their

salaries for discharging the functions of CIAL from the

public exchequer and consolidated fund of the State, which

is yet another attribute of indirect government funding of

CIAL. Therefore, it can be treated as a body or an authority

'controlled' by the appropriate government;

e.​ Referring to the judgment of Thalapalam Service

Cooperative Bank Limited v. Union of India [2009 (2) KLT

507], the respondents contend that the expression

'substantially financed' occurring under Sec. 2(h)(d)(i)

would imply any financial help which is substantial and

visible in nature to the financial standing of the authority or

body. The word 'substantial' by its very usage would imply

any and every help which is not a pittance or insignificant.

Therefore, once it is established that shareholding to the 2025:KER:57823

W.A No.45 of 2023 & conn. cases

extent of 45% was from the public funds or monies drawn

from the State exchequer, then it can clearly be

compartmentalized as a financing which is 'substantial' in

nature and, enough to clothe the concerned authority or

body as a 'substantially financed' authority under

Sec.2(h)(d)(i) of the RTI Act;

f.​ Referring to various facts, figures mentioned in the writ

petition as also both the judgments of SIC, it is contended

vehemently by respondent No.2 that financial aid was

provided to CIAL at the stage when it needed the most and

therefore at a later stage, after having successfully taken off,

the management of CIAL cannot turn its back and after 2

decades label the said financial aid as a pittance,

insignificant or insubstantial in nature;

g.​ The Court must always lean in favour of disclosure and

transparency by purposefully interpreting the RTI Act,

instead of giving it restricted and narrow interpretation 2025:KER:57823

W.A No.45 of 2023 & conn. cases

viewed in the backdrop of the objective for which RTI Act

has been enacted. The Court must lean in favour of bringing

CIAL under the larger umbrella of RTI Act, for it would be in

the benefit of one and all concerned.

RTI​ ACT:​ SCHEME,​OBJECT​ &​ RECOGNITION​ OF​ A FUNDAMENTAL RIGHT

27.​ Before we embark on consideration of various issues, a

peep into the background of RTI Act, 2005 must be adverted to.

Two landmark judgments paved the way for RTI Act, which were

Secretary, Ministry of Information and Broadcasting, Govt. of

India v. Cricket Association of Bengal [(1995) 2 SCC 161], and

PUCL & another v. Union of India & Ors. [(2004) 2 SCC 476]. In

the judgment of Secretary, Ministry of Information & 2025:KER:57823

W.A No.45 of 2023 & conn. cases

Broadcasting, GOI v. Cricket Association of Bengal (supra), the

Supreme Court held that right to impart and receive information is

a specie of the right of freedom of speech and expression

guaranteed under Article 19(1)(a) of the Constitution of India (for

short, 'COI'). It is a necessary adjunct to the exercise of one's

expression, voice, views and opinion in any vibrant democracy

without which the individual cannot express himself to the fullest.

Likewise, in the judgment of PUCL v. Union of India (supra), the

Supreme Court reiterated that the people of the country have the

right to know every public act, whatever is done in a public way by

their public functionaries and representatives. Transparency,

accountability, removal of corruption, and citizen-participation 2025:KER:57823

W.A No.45 of 2023 & conn. cases

are some of the ideals which a developing country must achieve.

Efficient implementation of social welfare and economically

beneficial legislations in any country is dependent on the

accountability and integrity of those obligated to implement the

same. Openness in the decision making process goes a long way in

building accountability, credibility and integrity of all those who

are part of the decision making process as well as the ultimate

decision.

28.​ The two judgments as aforementioned led to the

enactment of RTI Act after a lot of deliberations and participatory

discussions. The Preamble of the RTI Act itself envisions the

objective for which it is enacted, viz. an enactment for introducing 2025:KER:57823

W.A No.45 of 2023 & conn. cases

a formalised regime enabling 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'. The recitals accompanying the Preamble state

that democracy requires an informed citizenry and transparency

of information, which are vital to its functioning and also to

contain corruption by holding governments and their

instrumentalities accountable to the governed; it is expedient and

necessary to provide a formalised structure for furnishing certain

information to citizens who desire to have it.

29.​ The RTI Act is therefore aimed at providing free access

to information with the objective of making governance more 2025:KER:57823

W.A No.45 of 2023 & conn. cases

transparent and accountable. Akin to other fundamental rights,

right to information is not uncontrolled or untrammeled, but

subject to inbuilt restrictions in the statute itself and

constitutional limitations of right to privacy enshrined under

Article 21 of the COI. Therefore to that extent, wherever the right

to information doesn't collide or conflict directly with rights

under Article 21 of any individual or third party, it must have its

way through by expansive and purposive interpretation of the

provisions of the RTI Act especially the definition clause.

30.​ Proceeding ahead, Sec.2 of the RTI Act titled as

'definitions' vide Sec. 2(a), (h) and (j), defines 'appropriate

government', 'public authority' and 'right to information', 2025:KER:57823

W.A No.45 of 2023 & conn. cases

respectively as follows:

"2. Definitions.--In this Act, unless the context

otherwise requires,--

(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;

***

(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;
                                                             2025:KER:57823


W.A No.45 of 2023 & conn. cases


(d)​ by notification issued or order made by the

appropriate Government, 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

***

(j)​ "right to information" means the right to information

accessible under this Act which is held by or under the control of

any 'public authority' and includes the right to--

(i)​ inspection of work, documents, records;

(ii)​ taking notes, extracts or certified copies of documents or records;

(iii)​ taking certified samples of material;

(iv)​ obtaining information in the form of diskettes, floppies, tapes, video cassettes or in any other electronic mode or through printouts where such information is stored in a computer or in any other device."

2025:KER:57823

W.A No.45 of 2023 & conn. cases

31.​ Sec. 3 occurring under Chapter II titled as 'Right to

Information and Obligations of Public Authorities' is a formal

recognition and embodiment of the fundamental right under

Article 19(1)(a) of the COI stating that all citizens have the right to

information. Thus, the right to information is not merely a

statutory right, but a fundamental right enjoined to every citizen

of India by virtue of being a participant in Indian polity and

democracy. Sec. 3 therefore, merely formalises and acknowledges

the fundamental right and does not introduce any new right. Sec. 4

titled as 'Obligation of public authorities' mandates every 'public

authority' (as defined under Sec. 2(h) to introduce paraphernalia

in a time bound period, including appointment of PIOs so that 2025:KER:57823

W.A No.45 of 2023 & conn. cases

information sought to be procured by any citizen is provided

within statutory timelines. Secs.6 and 7 titled as 'Request for

obtaining information' and 'Disposal of request', respectively

are the machinery provisions wherein application is being made

for procurement of any information by any citizen to any 'public

authority' and consideration and disposal of the said request. Sec.8

titled as 'Exemption from disclosure of the information',

provides various heads under which the 'public authority' is

absolved of its responsibility to provide information in relation to

the heads mentioned thereunder, which includes 'third party

information' relating to personal facts and details of any

individuals. Sec. 11 titled as 'Third party information' provides 2025:KER:57823

W.A No.45 of 2023 & conn. cases

for safeguards against disclosure of information of any nature

which may affect third party personally or individually.

32.​ The conspectus of statutory provisions of the RTI Act

would ably demonstrate its beneficial nature, having been

formalised to effectuate and effectively realise the fundamental

rights under Article 19(1)(a) of the COI. The curtailment of the said

right can take place only vide exemptions and exceptions provided

under Secs. 8 to 11. Otherwise the right to obtain information is

otherwise absolute and unrestricted. Therefore, the Court must be

loathe to interpret beneficial provisions of the RTI Act in any

manner, that would dismantle any edge or corner of the

fundamental right guaranteed under Article 19(1)(a). The 2025:KER:57823

W.A No.45 of 2023 & conn. cases

endeavour is always towards expansion and elaboration of the

right to information as it ushers in transparency, non-secrecy,

openness, resulting in turn accountability and credibility in the

democratic governance. The Court's effort must be to ensure that

the sunlight enters every room and corner of any building from

where the governance and decisions of government take place,

instead of bringing down the curtains and keeping things in dark

under the veil of secrecy. The Delhi High Court in the matter of

Indian Railway Welfare organisation v. D.M. Gautam & another

[2010 SCC OnLine Del 1795] whilst dealing with the definition of

'public authority' held that the term 'public authority' under

Sec.2(1)(h) must be interpreted widely, without importing any 2025:KER:57823

W.A No.45 of 2023 & conn. cases

restrictions or conditions, which are not expressly mentioned in the

defining provision.

33.​ In the above background, it is now appropriate to deal

with the issues individually and answer them head wise.

RE ISSUE NO. 1: CIAL BEING A BODY/ AUTHORITY ESTABLISHED

UNDER AN ORDER ISSUED BY THE APPROPRIATE GOVERNMENT

34.​ CIAL has vehemently contested that CIAL is not an

authority/ body established through a notification or an order

issued by the appropriate government. Learned Senior Counsel for

CIAL argued in extent that it has been incorporated as a company

under the provisions of erstwhile Companies Act, 1956, being

therefore not an ordain of any statutory authority. Mere 2025:KER:57823

W.A No.45 of 2023 & conn. cases

registration as a company would not confer it the attribute of a

'public authority' under Sec. 2(h)(d)(i) of the RTI Act. Referring to

the certificate of incorporation dated March 1994, it is further

contended that registration of a company along with its

independent MoA and AoA can not be presumed to be clothed as a

'public authority'.

35.​ The aforementioned contention is quoted to be rejected

for the fundamental reason that CIAL as a company was not

incorporated for the first time, nor can it be said that it had no

predecessors. As explicated above, it's an admitted fact that CIAL

was preceded by KIAS, which was a society predominantly

constitutive of senior functionaries of the GOK like the Chief 2025:KER:57823

W.A No.45 of 2023 & conn. cases

Minister, the Cabinet Minister, as also of senior bureaucrats,

deputed and officiating in the State of Kerala, who had steered the

dream of an international airport into fruition. One of them was

erstwhile Collector of Ernakulam, Shri. V.J. Kurian, who had

personally taken up the whole fight for arranging resources for

commissioning and establishment of an international airport. KIAS

was clearly established through G.O. (Ms) No. 42/93/PW&T dated

19.05.1993 issued by the GOK to handle all the issues relating to

land acquisition and the insurmountable financial and

administrative difficulties being faced regarding the same. Had

KIAS not been constituted, perhaps the necessity for constitution

of CIAL after the land base of KIAS had become substantial would 2025:KER:57823

W.A No.45 of 2023 & conn. cases

have never arisen. The constitution of CIAL led to transfer of the

entire asset structure and land base being passed over under the

name, title and ownership of CIAL overnight, which could have

never been possible without the government of the day agreeing

and consenting for the same. KIAS can clearly be treated as a

predecessor of CIAL, from whom CIAL borrowed all the assets, land

base and other capital and funds.

36.​ Therefore in view of our foregoing analysis, it can

clearly be held that CIAL's predecessor came into existence by

virtue of an order issued by the GOK (through the erstwhile

Collector, Ernakulam District). Had KIAS not been there, clearly

the question of constitution of CIAL would have never arisen and 2025:KER:57823

W.A No.45 of 2023 & conn. cases

therefore it can safely be recorded that KIAS and resultantly CIAL

both came into existence by virtue of a specific order, bearing G.O.

(Ms) No. 42/93/PW&T dated 19.05.1993 issued by the Collector in

this regard. It is this G.O. (Ms) No. 42/93/PW&T dated 19.05.1993

that had set the stage formally for establishment and

commissioning of the airport at Cochin. Clearly, therefore the first

limb of Sec. 2(h)(d)(i) stands satisfied in the present case of CIAL

being established by an order made by the appropriate

government. We accordingly answer issue No. 1 against the

appellant.

RE ISSUE NO. II: CIAL IS A BODY OWNED & CONTROLLED BY GOK

37.​ It has been contended rigorously by the learned senior 2025:KER:57823

W.A No.45 of 2023 & conn. cases

counsel appearing on behalf of CIAL that it cannot be treated as a

body owned and controlled by the GOK or any of its

instrumentalities. It is further contended that neither the SIC nor

the Single Bench have considered or properly interpreted the

meaning of 'owned' and 'controlled' as occurring under Sec.

2(h)(d)(i), which would imply a substantial extent of ownership and

control over the management, administration and decision making

powers of CIAL. It is further contended that the ultimate decision

of CIAL vests with the BODs, and the AGM of CIAL, which is the final

body taking any decision relating to the management and affairs of

the airport.

2025:KER:57823

W.A No.45 of 2023 & conn. cases

38.​ To the contrary, the respondents have argued on the

lines of observations made in the twin orders of SIC, dated

26.07.2010 and 20.06.2019 passed in the first round and in the

second round, respectively.

39.​ Sec. 2(h)(d) employs 3 different terms separated by

comma and the word 'or' the body may be either 'owned,

controlled or substantially financed by the appropriate

government'. The ownership conceived under Sec. 2(h) may be not

be a complete or an absolute ownership, but a partial ownership as

well, we would readily import the said reasoning and rationale in

interpreting the word 'owned' so employed under Sec. 2(h)(d)(i).

Ergo, even though complete or absolute ownership may not be 2025:KER:57823

W.A No.45 of 2023 & conn. cases

shown to be existing with any entity of the GOK or any of its

instrumentalities. Likewise, the word 'controlled' shall also

envisage a limited control over the affairs, management and

decisions of a company, in a way that the controlling entity is able

to influence or affect the final decisions taken by the controlled

entity. The test therefore to be applied in such cases to examine

whether the controlling authority (GOK or its instrumentalities in

the present case) is able to influence and affect the course and

direction of the decisions of the controlled entity by referring to

the MoA and AoA of CIAL (the controlled entity).

40.​ It is admitted between the parties that through the G.O.

(Ms) No. 22/2000/Tran dated 17.09.2001, CIAL was directed by GOK 2025:KER:57823

W.A No.45 of 2023 & conn. cases

to amend its Bye-laws as a precondition for shareholding to the

extent of 26% in the management of CIAL. In pursuance of the

aforesaid G.O. dated 17.09.2001, the MoA and AoA were extensively

amended, specifically Articles 95, 118, 125, 195, wherein in

compliance with the G.O., the newly amended Articles provided

1/3rd reservation for senior government functionaries and officers

of the State of Kerala. These included the Chief Minister, the

Cabinet Ministers of the State, Chief Secretary as the Managing

Director and other such government functionaries. The Managing

Director is the person first amongst equals who heads all the

meetings, decides the agenda, and sets the tone and tenor of

decisions to be taken in the meeting by the BOD as a collective 2025:KER:57823

W.A No.45 of 2023 & conn. cases

entity. The presence of the Chief Minister, the Cabinet Minister in

the ex-officio capacity further ladens the CIAL with the

governmental character. All these 1/3rd members are members of

CIAL by virtue of their post, i.e., as ex-officio directors. They are

drawing their salary, perks, and remuneration from the State

exchequer, whilst participating and discharging their functions as

part of the BOD of CIAL. The question therefore arises is if CIAL was

never controlled by GOK, then why were the MoA and AoA

amended on the directives of the State Government; why 1/3rd

reservation for nominees of the State Government was specifically

provided by amendment of the said Articles. Clearly, all this was

designed towards ensuring that the management of CIAL does not 2025:KER:57823

W.A No.45 of 2023 & conn. cases

go against the interests or planning of the State Government. This

was provided because the State Government has a continuous and

constant say in the decisions to be taken by the BOD in its GBMs.

41.​ This can be gleaned from a bare reading of some of the

AoA, which are as follows:

"Appointment of Directors

95(1) Subject to the compliance of Section 255, 268 and other

applicable provisions of the Companies Act, 1956 and Articles

108 (1,2 & 3) of the AoA of the company, so long as the

Government of Kerala and/ or its Public Sector Undertakings

jointly or severally hold not less than 26% of the paid up equity

capital of the company, Government of Kerala shall have the

right to nominate from time to time at its discretion 1/3rd of

the total number of Directors of the company. Government of

Kerala shall also be entitled from time to time to remove any 2025:KER:57823

W.A No.45 of 2023 & conn. cases

such Director or Directors s0 appointed and reappoint any

other person in his or their place and that the Directors so

appointed by Government of Kerala shall not be liable to retire

by rotation.

***

Chairman

118(1) So long as the Government of Kerala and' or its Public Sector

Undertakings Jointly or severally hold not less than 26% of the

paid up equity capital of the company, the Chief Minister,

Kerala shall bo tho Chairman of the Company who shall be one

of the nominee Directors: of the State Government under

Article 95(1).

***

Appointment and Powers of Managing Directors/ Whole time

Directors/ Technical Directors.

125(1) Subject to the provision of sections 268, 269, 198, 309, 310, 2025:KER:57823

W.A No.45 of 2023 & conn. cases

311, Schedule XIII and other applicable provisions of the

Companies Act, 1956 as amended and applicable from time

to time, so long as the Government of Kerala and/ or its

Public Sector Undertakings jointly or severally hold not

less than 26% of the paid up equity capital of the company,

the Government of Kerala shall have the right to appoint

one among the Directors as Managing Director of the

company for such term not exceeding five years at a time

and to fix his remuneration. Government of Kerala will also

have the right to withdraw/ cancel the appointment so

made and to re-appoint any other Director as Managing

Director at their discretion. However, the Government of

Kerala shall exercise their rights contained in this Article

(Article 125(1)) only in consultation with the Board of the

company. Board may appoint one or more of its members

as wholetime Director or Wholetime Directors or Technical 2025:KER:57823

W.A No.45 of 2023 & conn. cases

Director or Technical Directors at such remuneration and

upon such conditions as they think fit."

42.​ There are 6 members out of the total strength of 11

directors on the BOD of CIAL. Out of these 6 members are ex-officio

government nominees. Therefore the government holds a clear

mandate of majority thereby controlling the affairs and

management of CIAL. A similar view had been taken by the

Supreme Court in the judgment of Air India Ltd. v. Cochin

International Airport Ltd. & others [(2000) 2 SCC 617], wherein

whilst dealing with the issue of interference in contractual

decisions being taken by the CIAL, the Court observed that CIAL is a

government undertaking, which has a substantial shareholding 2025:KER:57823

W.A No.45 of 2023 & conn. cases

was discussed at length. This judgment related to the allotment of

ground handling facilities by the management of CIAL to certain

private parties, which was challenged on the ground that decision

is to award tender to one company, Air India Limited. This Court

had then cancelled the contract in favor of Air India so awarded by

CIAL, whilst directing it to reconsider the valid tenders once again

and call all the tenderers who had applied for the same. Whilst

dealing with the challenge to the aforesaid judgment of this Court,

the Supreme Court impliedly proceeded on the assumption that

CIAL is a State instrumentality, being owned, controlled and

'substantially financed' by the GOK. It was also mentioned that

CIAL was expected to act fairly being under a public duty towards 2025:KER:57823

W.A No.45 of 2023 & conn. cases

all the bidders and tenderers. The decision of CIAL was scrutinized

by the Supreme Court as to whether it withstood the test of

objectivity and fairness and whether it deserved interference by

the writ Court. The aforesaid judgment is clearly an indicator of

the stand taken by CIAL itself in the past that it is an entity

substantially owned and controlled by the State Government and

therefore amenable to judicial review of its decisions taken with

the involvement of the State Government and its functionaries.

43.​ Likewise, the expression 'controlled' fell for

interpretation earlier on many occasions in different contexts.

Currently, we are concerned about it being used in the context of

RTI Act and not in the context of expression 'State' employed 2025:KER:57823

W.A No.45 of 2023 & conn. cases

under Article 12 of the COI. Article 12 of the COI becomes relevant

in the context of maintainability of a writ against a body or

authority under Article 226 and therefore it would be

inappropriate to import the aforesaid interpretation of 'controlled'

as employed vide Article 12 for interpreting the similar expression

employed under Article 12 to the RTI Act. In State of West Bengal

& Anr. v. Nripendra Nath Bagchi [AIR 1966 SC 447], the

expression 'controlled' was interpreted in the context of Article

235 of the COI (control of High Court over District Courts). The

Supreme Court held that control doesn't imply merely the power of

arranging day to day working of the Court, but higher degree of

power of holding inquiries, imposing punishments and the like.

2025:KER:57823

W.A No.45 of 2023 & conn. cases

Likewise in the case of Chief Justice of Andhra Pradesh & Ors. v.

L.V.A. Dixitulu & Ors. [(1979) 2 SCC 34) it was held that the term

'control' is of a very wide connotation, amplitude and includes a

large variety of powers which are incidental or consequential to

achieve the powers vested in the authorities concerned. It is

employed synonymously with superintendence, management or

authority to direct, restrict or regulate the subordinate authority

in exercise of its supervisory powers. Merely because an authority/

body exercises supervisory or regulatory powers over some other

authority, the relationship of control by the former over the latter

is clearly not established. It must therefore be held that the control

of any entity must be of such a nature and degree, which amounts 2025:KER:57823

W.A No.45 of 2023 & conn. cases

to substantial control over the management and affairs of the body.

44.​ Applying the above yardstick and scrutinizing the

amended MoA and AoA, specifically the Articles referred to above,

it is clear as noon day that GOK exercises an authoritative

dominance with the presence of none else but the Chief Minister of

the State in the BOD of CIAL. The presence of Chief Minister and

other Cabinet Ministers in the BOD practically has the

consequential psychological effect of all other private Directors

yielding to the opinion, view and expression of authority to the

head of the government. It cannot be gainsaid that opinion or

proposal of the Chief Minister and other Cabinet Ministers

presiding over the meeting of BOD of CIAL can be overridden by 2025:KER:57823

W.A No.45 of 2023 & conn. cases

other private Directors on board of CIAL in a routine or cavalier

manner, neither individually nor collectively. The group of private

Directors is bound as a norm (barring certain exceptional

contingencies) to tow the line of the Chief Minister, who vide

Article 118(1) of the AoA holds the apex position of being the

chairman of the whole company. The control therefore of GOK is

not nominal, supervisory or merely regulatory in nature over CIAL,

but complete and total in its effect and impact, in the day to day

functioning and decision making of CIAL. This Court cannot break

away from the reality that when senior government functionaries,

bureaucrats and officers preside over the meeting, then

non-government members are left with little choices, but to follow 2025:KER:57823

W.A No.45 of 2023 & conn. cases

the opinion and suggestions of their government counterparts in

Board meetings. Board meetings may be reflective of participatory

and collective consciousness of the entire Board, but in effect the

balance gets heavily tilted towards the government nominees

appointed by virtue of Articles 95(1), 118(1) & 125(1) of the CIAL.

The practical working and functioning of BOD cannot be

overlooked by the Court whilst interpreting the textual clauses and

statutory provisions. Therefore, the contentions of the appellant/

writ petitioner merit rejection, of the company being governed by

the provisions of the Companies Act and not controlled by the GOK

or its instrumentalities.

2025:KER:57823

W.A No.45 of 2023 & conn. cases

IN RE: ISSUE NO. III​ CIAL BEING A ​ 'SUBSTANTIALLY FINANCED' ENTITY UNDER SEC. 2(h)(d)(i) OF GOK

45.​ The next and last limb of submission of the appellant is

that CIAL is not a 'substantially financed' body of GOK, nor can the

latter be treated as 'appropriate government' to be labelled as

'public authority' on the said score. Here it would be worthwhile to

point out that the learned senior counsel for CIAL did not dispute

certain facts which were argued and mentioned by the

respondents, as also the 2 orders dated 26.07.2010 and 20.06.2019

passed by the SIC on the issue of substantial financing of CIAL by

GOK:

a.​ In the year 1994, when KIAS was established, the entire

exercise of land acquisition was facilitated both 2025:KER:57823

W.A No.45 of 2023 & conn. cases

administratively and financially by the GOK which brought

around 1254 acres of land under the management and

control of CIAL by adopting land acquisition proceedings.

The necessary funds and expenses were borne by the GOK

itself on a keen interest shown by the erstwhile Chief

Minister, District Collector and other senior government

functionaries;

b.​ When financial instability was being faced by CIAL in the

1990s and various banks, financial institutions were

reluctant to extend the requisite monetary support, it was

GOK which stood as a guarantor extending sovereign

guarantees to the lender institutions. Ready reference can

be made to the loan arrangements of around 140 crores

extended by HUDCO in the year 1995, for protecting which

GOK stood as a guarantor for the entire loan agreement.

Clearly, without extension of sovereign guarantee the loans

or borrowings would not have come into existence for the 2025:KER:57823

W.A No.45 of 2023 & conn. cases

CIAL;

c.​ The GOK had initially promised shareholding support to the

extent of 51% in the year 1997, which was however settled

finally at 26% with the GOK extending equity support to the

extent of Rs. 27.85 crores. The issuance of G.O. (Ms) No.

22/2000/Tran dated 17.09.2001, through which GOK

required CIAL to mandatorily amend their Bye-laws as a

precondition for extending 26% of financial support (in the

form of equity share capital), and CIAL eventually amending

them itself demonstrates visibly the pressing necessity of

funds from the GOK for CIAL, lest there was never any

occasion to concede for amendment to the AoA/ MoA of the

company. The fact that a government order came to be

issued formally with the concession of CIAL and AoA/MoA

were substantially altered, speaks volumes about the

scarcity of existing equity and corpus to make the airport

successfully operational and functional. Therefore, the 2025:KER:57823

W.A No.45 of 2023 & conn. cases

contention of the appellant/ petitioners that equity support

by the State Government was never a necessity, but was

offered to an already taken-off successfully executed project

doesn't appeal to this Court in the face of above

circumstances.

d.​ Apart from the above, admittedly in the year 2010 as

mentioned supra, around 45% equity shareholding was in

the hands of GOK or its instrumentalities (PSUs), Central

Government or its PSUs. The financial exposure of CIAL to

the extent of 45% of public funds of the State exchequer is a

clear indicia of 'substantial financing' of its activities by the

GOK and the GOI. A faint attempt was made that the phrase

'appropriate government' is not a relative term but an

absolute term so employed under Sec. 2(h)(d)(i) and the

investments of GOK shall be different from that of GOI, both

standing in separate compartments. While we prefer not

engaging ourselves with which shall be the 'appropriate 2025:KER:57823

W.A No.45 of 2023 & conn. cases

government' under Sec. 2(h)(d)(i), whether GOK or GOI, but

our prima facie interpretation of the provision implies that

GOK and its instrumentalities having the highest

shareholding, the 'appropriate government' shall be GOK

itself. However we restrain ourselves from going deeper into

this question as it doesn't arise before us. What arises before

us is being answered about the meaning of 'substantial

financing', which in this Court's opinion would be referable

to the aggregate financing from the State exchequer of the

project in question of any body/ authority. Seen from this

perspective, the figure to be considered for determining

whether CIAL is substantially funded is the figure of 45%

(aggregate shareholding of both GOK as well as GOI) which

clearly accords the character of 'public authority' to CIAL,

meeting even the third requisite of the statutory provision.

2025:KER:57823

W.A No.45 of 2023 & conn. cases

46.​ The learned senior counsel representing CIAL has

persuaded us ably to accept that GOK was not an investor but was

receiving dividends and profits out of its shareholding at par with

other shareholders, and detailed facts, statistics were produced in

support thereof. Though at first blush this contention seems to be

attractive, but on a deeper scrutiny, it is also liable to be turned

down. This is because the applicability of the expression 'substantial

financing' is not about the returns being earned or the flavour of

financing or investment, but the factum of extent of financing. It's a

plain vanilla test, which has to be applied to dehors the flavour or

nature of investment or funding by the appropriate government

from the public funds of the State exchequer. Not to forget that 2025:KER:57823

W.A No.45 of 2023 & conn. cases

even a one-time grant of Rs. 10 crores was made by AAI in July 2010

towards development of various infrastructural facilities. The fact

that various government agencies and undertakings were willingly

coming forward to financially support CIAL itself is indicative of

the fact that management of CIAL was desperately looking for

investment through public funds in its corpus. Every investment

has its own return in tangible or intangible form, by way of interest

or fixed returns or dividends. However, the factum of 'substantial

financing' under Sec.2(h)(d)(i) cannot be adjudged on the basis of

returns being earned out of the investment, but from the

investment and financial support (in whatever form) extended to

the borrowing entity as a support system.

2025:KER:57823

W.A No.45 of 2023 & conn. cases

47.​ It has not been disputed on behalf of CIAL that as on

date 01.10.2018, 32.42% of equity shareholding is held by GOK and

its PSUs in its company. As on today the face value of shareholding

of GOK stands at an aggregate of Rs. 125 crores. It is also not

disputed that the infrastructural assets and land base which came

in possession of KIAS was transferred whole hog under the title,

possession and ownership of CIAL on its incorporation as a

company from KIAS. This conversion and resultant transfer of

entire asset base from KIAS to CIAL was itself facilitated by the GOK

with the active involvement of the erstwhile Chief Minister and the

entire State machinery. The official brochure/ booklet titled as

'Insignia of a Dream' issued by CIAL under its sign and seal itself 2025:KER:57823

W.A No.45 of 2023 & conn. cases

records all the aforementioned facts of the active role of State

Government, the incumbent Chief Ministers from time to time and

the entire State machinery (through its bureaucrats, senior

officials and not to forget the Collector, Ernakulam District) in the

swift and smooth transfer of assets from KIAS to CIAL. The

aforementioned facts about the sovereign guarantees in lieu of

loan facilities were given by GOK, facilitated by the active

involvement of the erstwhile Chief Minister, the Cabinet Ministers

and the Collector, Ernakulam District also assume much

pertinence. When the learned senior counsel was confronted with

the contents and acknowledgments made in their own official

brochure/booklet titled 'Insignia of a Dream', they found 2025:KER:57823

W.A No.45 of 2023 & conn. cases

themselves frail to deny the same. A vertical glance and glimpse of

this elegantly designed brochure 'Insignia of a Dream', provides a

profound insight into the cardinal role played by various organs of

GOK in the eventual establishment, commissioning and successful

operation of CIAL. The learned senior counsel appearing on behalf

of CIAL attempted to take an escape route by arguing that the

acknowledgments and recognitions extended in the brochure are a

bit exaggerated and in many corners even blown out of proportion,

but the fact remains it is a document of CIAL itself, issued, drafted,

designed and released by its own officials. Therefore, the escape

route contrived by the learned senior counsel for CIAL couldn't

provide much of a rescue.

2025:KER:57823

W.A No.45 of 2023 & conn. cases

48.​ We must at this juncture also refer to certain judgments

relied upon by both parties on the aspect of the tests laid down in

various judgments on the aspect of 'substantially financed' as has

been used under Sec. 2(h)(d)(i). The Supreme Court in the matter of

Thalappalam Service Coop. Bank Ltd. and others v. State of

Kerala and others [(2013) 16 SCC 82], held that the expression

'substantially financed' though has nowhere been defined under the

RTI Act, but it literally means solid, massive, etc., indicating that

the degree of financing must be actual, existing, positive and real

to a substantial extent, not moderate, ordinary, tolerable etc. It

would be condign to quote certain observations made vide Paras

46, 47 and 48 of the corresponding judgement of Thalappalam 2025:KER:57823

W.A No.45 of 2023 & conn. cases

Service Coop. Bank Ltd. v. State of Kerala, (supra), which reads

thus:

"46. The words "substantially financed" have been used in

Sections 2(h)(d)(1) and (ii), while defining the expression 'public

authority' as well as in Section 2(a) of the Act, while defining the

expression "appropriate Government". A body can be substantially

financed, directly or indirectly by funds provided by the appropriate

Government. The expression "substantially financed", as such, has not

been defined under the Act. "Substantial" means "in a substantial

manner so as to be substantial". In Palser v. Grinlings, while

interpreting the provisions of Section 10(1) of the Rent and Mortgage

Interest Restrictions Act, 1923, the House of Lords held that

"substantial" is not the same as "not unsubstantial" i.e. just enough to

avoid the de minimis principle. The word "substantial" literally means

solid, massive, etc. The legislature has used the expression

"substantially financed" in Sections 2(h)(d)(1) and (ii) indicating that 2025:KER:57823

W.A No.45 of 2023 & conn. cases

the degree of financing must be actual, existing, positive and real to a

substantial extent, not moderate, ordinary, tolerable, etc.

47.​ We often use the expressions "questions of law" and

"substantial questions of law and explain that any question of law

affecting the right of parties would not by itself be a substantial

question of law. In Black's Law Dictionary (6th Edn.) the word

"substantial" is defined as

"Substantial.- of real worth and importance; of considerable

value; valuable. Belonging to substance; actually existing; real; not

seeming or imaginary; not illusive; solid; true; veritable. Something

worthwhile as distinguished from something without value or merely

nominal. Synonymous with material."

The word "substantially" has been defined to mean "essentially,

without material qualification; in the main; in substance; materially". In

Shorter Oxford English Dictionary (5th Edn.), the word "substantial"

means "of ample or considerable amount of size; sizeable, fairly large;

having solid worth or value, of real significance; solid; weighty;

2025:KER:57823

W.A No.45 of 2023 & conn. cases

important, worthwhile; of an act, measure, etc. having force or effect,

effective, thorough". The word "substantially" has been defined to mean

"in substance; as a substantial thing or being; essentially, intrinsically".

Therefore the word "substantial" is not synonymous with "dominant" or

"majority". It is closer to "material" or "important" or "of considerable

value". "Substantially" is closer to "essentially". Both words can signify

varying degrees depending on the context.

48.​ Merely providing subsidies, grants, exemptions, privileges,

etc. as such, cannot be said to be providing funding to a substantial

extent, unless the record shows that the funding was so substantial to

the body which practically runs by such funding and but for such

funding, it would struggle to exist. The State may also float many

schemes generally for the betterment and welfare of the cooperative

sector like deposit guarantee scheme, scheme of assistance from

NABARD, etc. but those facilities or assistance cannot be termed as

"substantially financed" by the State Government to bring the body

within the fold of 'public authority' under Section 2(h)(d)(i) of the Act.

2025:KER:57823

W.A No.45 of 2023 & conn. cases

But, there are instances, where private educational institutions getting

ninety-five per cent grant-in-aid from the appropriate Government, may

answer the definition of 'public authority' under Section 2(h)(d)(i)."

49.​ The very same expression fell for consideration in yet

another judgment, of D.A.V. College Trust & Management

Society & Ors. v. Director of Public Instructions & Ors., (supra),

where the Supreme Court had an occasion to scrutinize whether

NGOs are 'public authority', within the meaning of RTI Act or not.

The Supreme Court held that even a society, which may not be

owned or controlled by the government, akin to an NGO, but if

'substantially financed' directly or indirectly by the government,

would be a 'public authority'. The word 'substantial' was 2025:KER:57823

W.A No.45 of 2023 & conn. cases

interpreted to mean a large and sizable portion, which may not

necessarily be a major portion or more than 50% of the

stakeholding. Substantial financing can be both direct or indirect.

Vide Paras 26 to 29, the Court explained how the expression

'substantially financed' be interpreted, which reads as follows:

"26. In our view, "substantial" means a large portion. It does not

necessarily have to mean a major portion or more than 50%. No

hard-and-fast rule can be laid down in this regard. Substantial financing

can be both direct or indirect. To give an example, if a land in a city is

given free of cost or on heavy discount to hospitals, educational

institutions or such other body, this in itself could also be substantial

financing. The very establishment of such an institution, if it is

dependent on the largesse of the State in getting the land at a cheap

price,would mean that it is substantially financed. Merely because

financial contribution of the State comes down during the actual 2025:KER:57823

W.A No.45 of 2023 & conn. cases

funding, will not by itself mean that the indirect finance given is not to

be taken into consideration. The value of the land will have to be

evaluated not only on the date of allotment but even on the date when

the question arises as to whether the said body or NGO is substantially

financed.

27.​ Whether an NGO or body is substantially financed by the

Government is a question of fact which has to be determined on the facts

of each case. There may be cases where the finance is more than 50% but

still may not be called substantially financed. Supposing a small NGO

which has a total capital of Rs 10,000 gets a grant of Rs 5000 from the

Government, though this grant may be 50%, it cannot be termed to be

substantial contribution. On the other hand, if a body or an NGO gets

hundreds of crores of rupees as grant but that amount is less than 50%,

the same can still be termed to be substantially financed.

28.​ Another aspect for determining substantial finance is

whether the body, authority or NGO can carry on its activities effectively

without getting finance from the Government. If its functioning is 2025:KER:57823

W.A No.45 of 2023 & conn. cases

dependent on the finances of the Government then there can be no

manner of doubt that it has to be termed as substantially financed.

29.​ While interpreting the provisions of the Act and while

deciding what is substantial finance one has to keep in mind the

provisions of the Act. This Act was enacted with the purpose of bringing

transparency in public dealings and probity in public life. If NGOs or

other bodies get substantial finance from the Government, we find no

reason why any citizen cannot ask for information to find out whether

his/her money which has been given to an NGO or any other body is

being used for the requisite purpose or not."

50. In view of the aforementioned test, the Court held the

society and the colleges run by DAV Trust as a 'public authority'

under Sec. 2(h)(d) of the RTI Act. Whilst holding so, the Court had

underscored that salaries of teaching and non-teaching staff of the 2025:KER:57823

W.A No.45 of 2023 & conn. cases

college were borne by the State Government, even though

infrastructural and instructional costs of buildings, auditoriums,

hostels, etc, were borne by the Trust itself (not by the

government). The Supreme Court extensively skimmed through

the audit reports of the DAV Trust to return a finding that Rs. 10 to

15 crores annually were being donated to the society/ trust in

various forms by the government, which took care of almost half of

the expenditure of the colleges/ schools run by it. Therefore, the

colleges/ schools were treated to be 'substantially financed' and

resultantly 'public authority' under the RTI Act.

51.​ We must not forget referring to a similar controversy

which arose before the Karnataka High Court in the matter of 2025:KER:57823

W.A No.45 of 2023 & conn. cases

Bangalore International Airport Limited v. Karnataka

Information Commission and Ors. [(2010) SCC OnLine Kar 108].

The question before the Karnataka High Court was whether

Bangalore International Airport Limited (for short, 'BIAL') is a

'public authority'. Somewhat similar contentions were raised of

BIAL not being 'public authority' under the RTI Act. The Karnataka

High Court, after examining long line of precedents and views

taken by other High Courts, arrived at a finding that number of tax

exemptions and benefits were being provided to BIAL; various PSUs

of State of Karnataka had extended direct and indirect financial

support to BIAL; indirect financial support pertained to exemption

from payment of entry tax on movable and immovable plant and 2025:KER:57823

W.A No.45 of 2023 & conn. cases

machinery of BIAL, property tax, stamp duty and registration

charges, etc. The Government of Karnataka had also extended

substantial monetary support in various forms to BIAL to ensure it

became successfully operational.

52.​ The indirect as well as direct financial benefits clearly

translated into a substantial largesse, considered in aggregate.

Eventually, it was held that BIAL was a 'public authority' 'being

controlled and 'substantially financed' by the Government of

Karnataka. It would be apposite quoting certain paras from the

aforesaid judgment, which would squarely apply in the case at

hand as well. Vide Paras 20 to 23, the Karnataka High Court held

thus:

2025:KER:57823

W.A No.45 of 2023 & conn. cases

"20. It is to be noticed that excluding the debts at initiation

phase, the Government's finance is at 30.8% and the private

promoters financing amounts to 17.1 % as indicated in the

statement of objections. The security to the lenders for the project

is also to be found in Clause 14.1.2 of the Concession Agreement.

The State Government has also ensured that uninterrupted supply

of power and water has to be given to the petitioners. If one were to

take these substantial concession in terms of indirect finance

which is given indirectly, it leads to the conclusion that the

petitioner is a non-Government body which is substantially

financed directly or indirectly by the funds provided by the

appropriate Government. The finance could be either as

investment or towards the expenses, or both. The way in which the

words have been placed, indicates that perhaps (i) relates to the

investments and (ii) relates to the running expenses. Thus every

institution which is owned by the Government or not is clearly

covered. By any norms, whenever over 50% of the investment in a 2025:KER:57823

W.A No.45 of 2023 & conn. cases

body belongs to any entity, it is said to be owned by that entity.

Since bodies owned by Government have been mentioned

separately, the words "Controlled" and "Substantially financed"

will have to be assigned same meaning not covered by ownership.

Thus, it is evident that the intention of the parliament is to extent

the scope of the right to other organisations which are not owned

by it. No words in an Act can be considered to be superfluous,

unless the contradiction is so much as to render a significant part

meaningless or they violate the preamble. Therefore, it becomes

necessary to consider a situation where an entity may be

controlled by Government without ownership or substantial

finance. The interpretation given by some that 'control' means any

kind of control like that exercised by the Registrar of Societies over

Co-operative Societies, or by RBI on all private Banks is too wide

and certainly are not supported by the law. If we take this very

wide interpretation, all companies are controlled by the Registrar

of Companies, all sales tax dealers by the sales tax authorities and 2025:KER:57823

W.A No.45 of 2023 & conn. cases

so on. By this logic, all companies, sales tax dealers amongst others

will have to give information under the RTI Act. Such a wide

interpretation is not clearly intended in the law.

21.​ Let us now consider what are the implications of the

words 'substantially financed. It is obvious that as per Section

2(h)(i) "body.......substantially financed" would be a body where

the ownership may not lie with the Government, nor the control.

Hence, clearly the wording 'substantially financed' would have to

be given meaning at less than 50% holding. The company law gives

significant rights to those who own 26% of the shares in a

company. Perhaps this could be taken to define the criterion of

'substantial finance'. The finance could be as equity or subsidies in

land or concession in taxation.

22.​ Thus, I am of the view that the twin conditions of the

RTI Act are attracted, inasmuch as, the petitioner -- BIAL is

required to be construed as a 'public authority' which is

substantially financed either directly or indirectly by the funds 2025:KER:57823

W.A No.45 of 2023 & conn. cases

provided by the appropriate Government.

23.​ Indeed, another contention was raised by Learned

Counsel appearing for the petitioner that the State Commission

was not justified in importing the definition of "substantially

financed" from another enactment. He would contend that both

the CCAG as well as RTI Act would operate in different fields.

Hence, they cannot be construed as pari materia. But however,

what is significant to note that the word "substantially financed"

is not defined under the RTI Act. In this regard, one will have to

fall back upon either the dictionary meaning of "Substantially

Financed" or for that matter, if the said phraseology is defined in

some other enactment, the same can be imported in this context.

In this regard, one can refer to the Division Bench ruling of this

Court in the case of Bhavani Housing Co-Operative Society Limited

(R) v. Bangalore Development Authority. This Court while

considering whether the definition of a particular phrase can be

imported in a particular enactment has held that if the Acts are 2025:KER:57823

W.A No.45 of 2023 & conn. cases

pari materia to each other, then the definition of one Act can be

imported to the other Act. As observed, "substantially financed" is

not defined in the RTI Act. What would the phrase "substantial"

mean has to be understood in contradiction to the word trivial and

where the funding is not trivial, to be ignored as pittance, the same

would be substantial funding because it comes from public funds.

It need not necessarily be by a cash flow but also by any other

kind. Hence, I am of the view that the petitioner BIAL can be

classified as a 'public authority' and a non-Government

organisation which is substantially financed directly and

indirectly by funds provided by the appropriate Government."

53.​ The coalescence of above discussion and judgments is

that 'substantial financing' cannot be treated as financing which

must exceed, in the form of direct financial benefit/ aid, to the

extent of being more than 50%, as has been contended on behalf of 2025:KER:57823

W.A No.45 of 2023 & conn. cases

CIAL. The very expression 'substantial' implies an aid which is

diametrically opposed to 'pittance'; an aid which is not intangible,

inconsiderable or insignificant. This Court has thus no hesitation

in holding that from much before its incorporation KIAS and then

CIAL had been 'substantially financed' by GOK and its

instrumentalities and the Central Government. Therefore, all the

limbs of being a 'public authority' are duly satisfied and we must

hold that CIAL is a 'public authority' amenable to disseminate

information under the provisions and rigours of RTI Act.

CONCLUSION

54.​ In view of the foregoing discussion, it is therefore held

that CIAL is a 'public authority' under Sec. 2(h)(d)(i) of the RTI Act.

2025:KER:57823

W.A No.45 of 2023 & conn. cases

The view taken by SIC in the impugned order dated 20.06.2019 is

affirmed, holding that CIAL is bound to divulge necessary

information and meet the statutory obligations placed upon its

shoulders vide the various provisions of the RTI Act, including the

appointment of PIO and divulging of necessary information in the

said regard. We fix a timeline of 15 days for CIAL to take all

necessary steps for being completely RTI compliant under various

provisions of the RTI Act, especially so specified under Chapter II

(Right to Information and Obligations of Public Authorities) of the

RTI Act and file a compliance report before this Court. It is made

clear that no request for the extension of the aforesaid timeline

shall be entertained, which are just procedural formalities to be 2025:KER:57823

W.A No.45 of 2023 & conn. cases

sufficiently implemented in a time span of 15 days.

55.​ On the setting up of the entire RTI paraphernalia, the

applications made by various applicants including the respondents

under RTI Act, specifically under provisions of Secs. 6, 7 and 11

shall be dealt with and disposed of within the statutory timeline

framed under the enactment. The authority shall be at liberty to

examine and apply the exemption clauses pertaining to disclosure

of information as stipulated under Secs. 8 to 11 of the RTI Act on

their own merits, against which the aggrieved applicant shall be at

liberty to take appropriate recourse available under law.

56. From perusal of the history of these cases, it appears that

the Managing Director of CIAL has filed the writ petitions and writ 2025:KER:57823

W.A No.45 of 2023 & conn. cases

appeals without approval of the Board of Directors of CIAL for the

purpose of hiding several important actions/decisions from the

general public shareholders of CIAL. Even the Chief Minister being

the Chairman has not been consulted prior to filing of these cases.

Therefore, the Managing Director had no authority to file these

cases without prior approval. We deprecate such kind of practice

and direct the Chief Secretary of the State of Kerala, who is one of

the members of the Board of Directors of CIAL, to take appropriate

action in this regard and also ensure that such instances are not

repeated in future. The Chief Secretary is also directed to ensure

proper compliance and file action taken report in a sealed cover

before the Registry of this Court within a period of 15 days of 2025:KER:57823

W.A No.45 of 2023 & conn. cases

receipt of a copy of this judgment. The Registry of this Court is

directed to communicate a copy of this judgment to the Chief

Secretary forthwith.

57.​ This Court has not expressed any opinion on the merits

of the individual applications, but decided the singular issue as to

whether CIAL is a 'public authority' under RTI Act or not. Though

other issues of exemption from disclosure of third party

information and applicability of exempting provisions of Secs. 8

and 9 were argued by the learned counsel for the appellant,

however we refrain ourselves from expressing any opinion thereto

and leave it on the competent authority/ PIO to decide and dispose

of the same through a reasoned speaking order.

2025:KER:57823

W.A No.45 of 2023 & conn. cases

58. Since no approval of the Board of Directors was taken by

the Managing Director of CIAL, we are of the considered opinion

that the writ petitions and the writ appeals have been filed without

proper authority. Therefore, we deem it appropriate to impose

cost of Rs.1 lakh (Rupees One lakh only) on CIAL to be paid in the

Bank Account of Kerala High Court Advocates' Association (A/c

No.6271201000065, IFSC Code: CNRB0006271, Canara Bank, High

Court Branch) within a period of ten days from today and produce

receipt before the Registry of this Court.

59. The batch of writ appeals are therefore dismissed in view

of what has been held in the present judgment with the aforesaid

directions and observations to the limited extent.

2025:KER:57823

W.A No.45 of 2023 & conn. cases

Registry of this Court is directed to list the writ appeals for

reporting compliance immediately after expiry of 15 days from the

date of delivery of the present judgment.

      ​      ​      ​      ​      ​    ​      Sd/-

                           SUSHRUT ARVIND DHARMADHIKARI
​     ​      ​      ​      ​   ​   ​   JUDGE



                                              Sd/-

                                      SYAM KUMAR V.M
                                            JUDGE
smp
 

 
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 : IDRC

 
 
Latestlaws Newsletter