Citation : 2022 Latest Caselaw 10749 Mad
Judgement Date : 22 June, 2022
W.P.No.1230 of 2013
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 22.06.2022
CORAM
THE HONOURABLE MR. JUSTICE N. ANAND VENKATESH
W.P.No.1230 of 2013
and W.M.P.No.2 of 2013
N.Palanisamy ... Petitioner
Vs.
1.The Textile Control Officer,
Public Information Officer,
O/o. Assistant Director of Handloom and Textiles,
No.112, Muthu Goundenpudur,
Opp: Collector Office,
Tiruppur.
2.The Special Officer,
E.H.30, Vellakovil Handloom Weaver's
Co-op Productions and Sale Society Ltd.,
Vellakovil Road, Muthur,
Tiruppur District.
3.P.Sathishkumar ... Respondents
Prayer : Writ Petition is filed under Article 226 of the Constitution of India
for issuance of a Writ of Certiorarified Mandamus, calling for the entire
records relating to the impugned order passed by the 1st respondent in his
proceedings Na.Ka.No.2341/2012/A dated 19.12.2012 and quash the same.
1/8
https://www.mhc.tn.gov.in/judis
W.P.No.1230 of 2013
For Petitioner : Mr.C.Prakasam
For Respondents : Mr.U.Bharanidharan
Additional Government Pleader for R1
Mr.B.Anand for R2
ORDER
The subject matter of challenge in the present writ petition pertains to
the impugned order passed by the 1st respondent, dated 19.12.2012,
wherein the Cooperative Society has been directed to furnish the information
sought for by the 3rd respondent under the Right to Information Act.
2.Heard Mr.C.Prakasam, learned counsel appearing on behalf of the
petitioner, Mr.U.Bharanidharan, learned Additional Government Pleader
appearing on behalf of the 1st respondent and Mr.B.Anand, learned counsel
appearing on behalf of the 2nd respondent.
3.The issue involved in the present writ petition has been substantially
discussed by the learned Single Judge of this Court in W.P.No.11444 of 2011
through an order dated 02.12.2020, wherein, the learned Single Judge took
into consideration the Judgment of the Hon'ble Supreme Court in
https://www.mhc.tn.gov.in/judis W.P.No.1230 of 2013
Thalappalam Service Cooperative Bank Ltd., and Others vs. State of
Kerala and others reported in 2013 (16) SCC 82 and also the Division
Bench Judgment of this Court in W.A.Nos.2425 to 2428 and 2500 of 2013,
dated 29.04.2015 and it was held as follows:
15. On perusal of the aforesaid judgments they have made it abundantly clear that, the Co-operative Society established by the provisions of the concerned Co-operative Societies Act, unless it is established that, a particular Society is substantially financed directly or indirectly by an appropriate Government, it cannot be brought under the provisions of the Right to Information Act, in other words, it is not amenable to the said Act. In this Context, merely because, the Cooperative Society is administered by the Special Officer, that would also not alter the situation. It has also been held that, as to whether the particular Society is substantially financed by an appropriate Government is to be established only by the Information Seeker, as the burden of proof to come such conclusion that, it has been substantially financed, only rest with the Information Seeker and not on the Society, from whom such information is sought for.
Therefore, in view of the aforesaid legal proposition as has been envisaged by the Honble Supreme Court in Thalappalam case followed by the Division Bench judgment cited supra of this Court, the point raised by the learned counsel appearing for the petitioner and in fact supported, by way of assistance to the Court made by the learned Standing Counsel for the first
https://www.mhc.tn.gov.in/judis W.P.No.1230 of 2013
respondent, can very well be accepted.
16. In view of the settled legal position, that the Co- operative Society would not be amenable to the provisions of the Right to Information Act, the information sought for by the third respondent need not given by the second respondent / Society. Therefore, consequently such a direction ought not have been made by the first respondent / Information Commission through the impugned order dated 31.03.2011. Therefore, this Court feels that, the impugned order cannot be sustained, and it is liable to be interfered with.
4.It is clear from the above that unless and otherwise it is clearly
established that a Cooperative Society is substantially financed directly or
indirectly by an appropriate Government, it cannot fall within the purview of
Section 2(h) of the Right to Information Act.
5.In the present case, the 2nd respondent Society is run by its
members and just because it is administered by a Special Officer, that by
itself does not raise a presumption that the Society is substantially financed
by the Government.
https://www.mhc.tn.gov.in/judis W.P.No.1230 of 2013
6.The Hon'ble Supreme Court in the Judgment referred supra has dealt
with the term “Substantially Financed” at Paragraph Nos.36 to 38 of the
Judgment and the same is extracted hereunder for easy reference:
36. A body which is controlled by the appropriate Government can fall under the definition of public authority under Section 2(h)(d)(i).
37. Let us examine the meaning of the expression "controlled" in the context of the RTI Act and not in the context of the expression "controlled" judicially interpreted while examining the scope of the expression "State" under Article 12 of the Constitution or in the context of maintainability of a writ against a body or authority under Article 226 of the Constitution of India. The word "control" or "controlled" has not been defined in the RTI Act. and hence, we have to understand the scope of the expression "controlled" in the context of the words which exist prior and subsequent i.e. "body owned" and "substantially financed" respectively.
38. The meaning of the word "control" has come up for consideration in several cases before this Court in different contexts. In State of W.B. v. Nripendra Nath Bagchi, while interpreting the scope of Article 235 of the Constitution of India, which confers control by the High Court over District Courts, this Court held that the word "control" includes the power to take
https://www.mhc.tn.gov.in/judis W.P.No.1230 of 2013
disciplinary action and all other incidental or consequential steps to effectuate this end and made the following observations: (AIR pp. 453 & 455, paras 13 & 18)
13. The word 'control', as we have seen, was used for the first time in the Constitution and it is accompanied by the word 'vest' which is a strong word. It shows that the High Court is made the sole custodian of the control over the judiciary. Control, therefore, is not merely the power to arrange the day-to-day working of the court but contemplates disciplinary jurisdiction over the Presiding Judge. ***
18.... In our judgment, the control which is vested in the High Court is a complete control subject only to the power of the Governor in the matter of appointment (including dismissal and removal) and posting and promotion of District Judges. Within the exercise of the control vested in the High Court, the High Court can hold enquiries, impose punishments other than dismissal or removal...."
The above position has been reiterated by this Court in Chief Justice of A.P. v. L.V.A.Dixitulu.
https://www.mhc.tn.gov.in/judis W.P.No.1230 of 2013
7.It is clear form the above that merely because a Society is being
granted subsidiaries, exemptions or privileges, that by itself will not satisfy
the requirements of “Substantially Financed” by the Government.
8.As a result of the above discussion, this Court has absolutely no
hesitation to interfere with the impugned order passed by the 1st respondent
on the ground that the 2nd respondent Cooperative Society does not fall
within the purview of the Right to Information Act and accordingly the
impugned order is quashed and this writ petition is allowed. No Costs.
Consequently, connected miscellaneous petition is closed.
22.06.2022
Internet : Yes
Index : Yes
Speaking Order / Non Speaking Order
ssr
https://www.mhc.tn.gov.in/judis
W.P.No.1230 of 2013
N. ANAND VENKATESH, J.
ssr
To
1.The Textile Control Officer,
Public Information Officer,
O/o. Assistant Director of Handloom and Textiles, No.112, Muthu Goundenpudur, Opp: Collector Office, Tiruppur.
2.The Special Officer, E.H.30, Vellakovil Handloom Weaver's Co-op Productions and Sale Society Ltd., Vellakovil Road, Muthur, Tiruppur District.
W.P.No.1230 of 2013 and W.M.P.No.2 of 2013
22.06.2022
https://www.mhc.tn.gov.in/judis
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!