Delhi High Court
Secretary General, Supreme Court Of ... vs Subhash Chandra Agarwal on 12 January, 2010
Equivalent citations: AIR 2010 DELHI 159, (2010) 166 DLT 305
Author: Vikramajit Sen
Bench: Chief Justice, Vikramajit Sen, S. Muralidhar
HIGH COURT OF DELHI AT NEW DELHI
Judgment reserved on: 13th November, 2009
Judgment pronounced on: 12th January, 2010
+ LPA No.501/2009
Secretary General, Supreme Court of India ..... Appellant
Through: Mr.G.E. Vahanvati, Attorney
General for India with
Mr.Atul Nanda and
Mr.Sanjay Bhardwaj, Advocates
Versus
Subhash Chandra Agarwal ..... Respondent
Through: Mr.Prashant Bhushan with
Mr.Mayank Mishra, Mr.Rohit
Kumar Singh and Mr.Vivek
Bishnoi, Advocates
CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE MR.JUSTICE VIKRAMAJIT SEN
HON'BLE DR.JUSTICE S. MURALIDHAR
1. Whether the reporters of local papers may be allowed
to see the judgment? Yes
2. To be referred to reporter or not? Yes
3. Whether the judgment should be reported in the Digest? Yes
AJIT PRAKASH SHAH, CHIEF JUSTICE
1. This appeal is directed against the judgment dated 2 nd
September, 2009 of the learned single Judge (S. Ravindra Bhat, J)
in the writ petition filed by the Central Public Information Officer,
Supreme Court of India (hereinafter, "the CPIO") nominated under
the Right to Information Act, 2005 (hereinafter, "the Act")
questioning correctness and legality of the order dated 6 th
LPA 501/2009 page 1 of 88
January, 2009 of the Central Information Commission
(hereinafter, "the CIC") whereby the request of the respondent
No.1 (a public person) for supply of information concerning
declaration of personal assets by the Judges of the Supreme
Court was upheld.
PREFACE
2. The subject matter at hand involves questions of great
importance concerning balance of rights of individuals and
equities against the backdrop of paradigm changes brought
about by the legislature through the Act ushering in an era of
transparency, probity and accountability as also the increasing
expectation of the civil society that the judicial organ, like all
other public institutions, will also offer itself for public scrutiny. A
citizen demanded information about asset declarations by the
Judges. In this context, questions have been raised and need to
be answered as to whether a "right to information" can be
asserted and maintained within the meaning of the expression
defined in Section 2(j) of the Act. Equally important are the
questions requiring interpretation of the expressions "fiduciary",
as in Section 8(1)(e) and "privacy" as in Section 8(1)(j), both used
but not defined specifically by the statute.
3. When the learned single Judge set about the task of hearing
submissions on the writ petition, the Attorney General for India
LPA 501/2009 page 2 of 88
appearing for the appellant clarified at the outset that the learned
Judges of the Supreme Court are "not opposed to declaring their
assets, provided that such declarations are made in accordance
with due procedure laid down by a law which would prescribe (a)
the authority to which the declaration would be made (b) the
form in which the declaration should be made, with definitional
clarity of what are „assets‟, and (c) proper safeguards, checks and
balances to prevent misuse of information made available." After
the learned single Judge had concluded the hearing and had
reserved his judgment on the writ petition, certain events
supervened. The Full Court of the Supreme Court resolved to
place the information on the court website after modalities are
duly worked out. Some High Courts, including Delhi High Court,
also resolved similarly to make public the information about the
declaration of assets by the Judges. The learned single Judge in
the impugned judgment had given certain directions about
disclosure. In the course of hearing on 7th October, 2009, on CM
No.14043/2009, the learned Attorney General for India informed
that the operative part in the judgment under appeal had been
complied with. The appeal has been pursued on the ground that
fundamental questions of law with regard to scope and
applicability of the Act with specific reference to declarations of
assets by the Judges of High Courts and Supreme Court persist
and need to be addressed.
LPA 501/2009 page 3 of 88
FACTS
4. The genesis of the dispute at hand relates to two
resolutions; first, resolution dated 7th May, 1997 of the Full Court
of the Supreme Court (hereinafter, "the 1997 Resolution") and
second, the "Re-statement of Values of Judicial Life (Code of
Conduct)" adopted unanimously in the Conference of the Chief
Justices of all High Courts convened in the Supreme Court on 3rd
and 4th December, 1999 (hereinafter, "the 1999 Resolution").
Through the 1997 Resolution, Hon‟ble Judges of the Supreme
Court, inter alia, resolved that "every Judge should make a
declaration of all his/her assets in the form of real estate or
investment" held in own name or in the name of spouse or any
person dependent within a reasonable time and thereafter make
a disclosure "whenever any acquisition of a substantial nature is
made". The 1999 Resolution, inter alia, referred to the 1997
Resolution and the draft re-statement of values of judicial life
prepared on the basis, amongst others, inputs received from
various High Courts and an earlier committee as also resolutions
passed in the Chief Justices‟ Conference held in 1992. The Code
of Conduct, thus finalized, came to be adopted and may also be
called 1999 Judicial Conference Resolution.
LPA 501/2009 page 4 of 88
5. The facts of the case, briefly stated, are that the respondent
(hereinafter, "the applicant") made an application to the CPIO on
10th November, 2007 under the Act making two-fold request; viz.,
(i) to furnish a copy of the 1997 resolution of the
Full Court of the Supreme Court, and
(ii) information on any such declaration of assets
etc. ever filed by Hon‟ble Judges of the Supreme Court
and further information if High Court Judges are
submitting declaration about their assets etc. to
respective Chief Justices in States.
6. The first request was granted by the CPIO and a copy of the
1997 resolution was made available to the applicant. The CPIO
vide order dated 30th November, 2007, however, informed the
applicant that the information sought under the second head was
not held or under the control of the registry (of the Supreme
Court) and, therefore, could not be furnished. The applicant
preferred an appeal before the nominated appellate authority.
7. The Appellate Authority remanded the matter to CPIO, inter
alia, observing that "the appellant is justified in contending that if
the CPIO was not holding the information, he should have
considered the question of Section 6(3). Regarding the
respective States, if the CPIO was not holding information, he
should have considered whether he should have invoked the
LPA 501/2009 page 5 of 88
provision under Section 6(3) of the Right to Information Act". The
CPIO, after the said remand order, once again declined the relief,
now stating that the request could not be appreciated since it
was against the spirit of Section 6(3) inasmuch as the applicant
had been very well aware that the information sought related to
various High Courts and yet had taken a "short circuit procedure"
by approaching the CPIO, Supreme Court of India, "and getting it
referred to all the public authorities at the expense of one Central
Public Information Officer".
8. The applicant then filed an appeal before the CIC, the apex
appellate authority under the Act. The contention raised was that
the CPIO had not followed the directions of the appellate
authority, which originally remanded the case for decision as to
whether the application had to be sent to another authority. It
was also submitted before the CIC that the order of CPIO
maintained a studied silence about disclosure of information
regarding asset declaration by Judges of the Supreme Court to
the Chief Justice of India (hereinafter, "the CJI"), in accordance
with the 1997 Resolution.
9. In the appeal before the CIC, the CPIO took several defences
including the submission that the Registrar of the Supreme Court
did not hold the information; the information sought related to a
subject matter which was "an in-house exercise" and pertained to
material held by the CJI in his personal capacity. It was also
LPA 501/2009 page 6 of 88
submitted that the declarations made by the Judges of the
Supreme Court had been made over by them to the CJI on
voluntary basis in terms of the 1997 Resolution in a "fiduciary
relationship". On the basis of the last said submission, it was also
contended before the CIC that the disclosure of such information
would be in breach of the fiduciary character attached to the
material and, therefore, contrary to the provisions of Section 8(1)
of the Act.
10. Before the CIC the issue concerning transfer of the request
under Section 6(3) of the Act was not pressed. The CIC vide its
order dated 6th January, 2009 rejected the contentions of the
CPIO. He reasoned that Supreme Court is a "public authority"
within the meaning of Section 2(h) of the Act since it has been
established by the Constitution of India. He referred to Section
2(e)(i) to hold that the CJI is a "competent authority" empowered
to frame rules under Section 28 to carry out the provisions of the
Act and thus concluded that the CJI and the Supreme Court
cannot disclaim being public authorities. The CIC pointed out that
the information in question is maintained like any other official
information available for perusal and inspection to every
succeeding CJI and, therefore, cannot be categorized as "personal
information" held by the CJI in his "personal capacity". It was
argued before the CIC that CJI and Supreme Court of India are two
distinct public authorities. This contention was repelled with
further observation that the Registrar and CPIO of the Supreme
LPA 501/2009 page 7 of 88
Court are part of the said institution and thus not independent or
distinct authorities. On this finding, it was held by CIC that the
CPIO is obliged to provide the information to a citizen making an
application under the Act unless the disclosure was exempt. The
CIC noted that neither the CPIO nor the first appellate authority
had claimed that the information asked for is exempt on account
of "fiduciary relationship" or it being "personal information". He
further noted that the applicant was apparently not seeking a
copy (or inspection) of the declaration or the contents thereof or
even the names etc. of the Judges giving the same. He
concluded that the exemptions under Sections 8(1)(e) or 8(1)(j)
were not attracted to the case.
11. The CIC, vide order dated 6th January, 2009 thus directed
the CPIO "to provide the information asked for by the appellant in
his RTI application as to whether such declaration of assets etc.
has been filed by the Hon‟ble Judges of the Supreme Court or not
within ten working days from the date of receipt of this decision
notice".
PROCEEDINGS BEFORE THE SINGLE JUDGE
12. The writ petition was preferred by the CPIO challenging the
said directions of CIC in the impugned order. The applicant was
impleaded as a respondent.
LPA 501/2009 page 8 of 88
13. In the writ proceedings before the learned single Judge, the
Registrar, Supreme Court was subsequently added as a co-
petitioner. On the other hand, Delhi High Court Bar Association
(hereinafter, "DHCBA") and Rashtriya Mukti Morcha were allowed
to join as interveners.
14. In the writ petition, the order of CIC was challenged mainly
on the following lines:-
a. The "information", to the disclosure of which a "right to
information" can be claimed under the Act has to be an
information "accessible" under the law and one "held by or
under the control of any public authority", as defined in
Section 2(j).
b. The information sought for by the applicant is not in the
"public domain" inasmuch as it is not held under the
mandate of any law. The 1997 resolution is not binding nor
can it be described as "rules" for the reasons that
compliance therewith is a matter of choice or own volition
for the individual Judges and there is no sanction attached
for "non-performance";
c. The disclosure made by the Judges, pursuant to the 1997
resolution, is not a public act done in the discharge of duties
of their office whereas the regime under the Act is aimed at
ensuring access to all actions of public officials done or
performed during the course of their official duties;
LPA 501/2009 page 9 of 88
d. If it were to be held that the information sought by the
applicant is "information" within the meaning of the
expression used in the statute, the question of its access
would arise with reference to exemptions under Section 8;
e. The information sought is exempt from disclosure by virtue
of Section 8(1)(e) of the Act. The 1997 resolution
emphasized on the understanding that "declaration made
by the Judges or the Chief Justice, as the case may be, shall
be confidential", and, therefore, there is a fiduciary duty
cast on the CJI to hold these declarations "in confidence".
Founded on the last mentioned premise, it was further
argued that any attempt to compel the CJI to make the
information public would amount to compelling him "to
breach the fiduciary nature of his duty"; and
f. The information sought is exempt by virtue of Section 8(1)(j)
of the Act for the reason it relates to "personal information"
which has no nexus with "any public activity or interest"
and the disclosure of which was likely to cause
"unwarranted invasion of the privacy" of the Judges.
15. The applicant contested the writ petition before the learned
single Judge joining issue on each of the grounds taken. It was
submitted that Section 22 of the Act conferred upon this special
statute an "overriding effect" and the classification of any
information as "confidential", by itself, would not render it an
LPA 501/2009 page 10 of 88
information "not in the public domain" or one which cannot be
accessed. It was argued that the 1997 Resolution represented a
conscious decision taken by the Judges of the Supreme Court
and, therefore, its binding nature could not be undermined.
Before the learned single Judge, the applicant questioned the
plea that the information was held by the CJI in his private
capacity or in a fiduciary relationship. It was submitted that the
Judges are public functionaries and the declarations in question
were made by them in their official capacity to the CJI, who, in
turn, received the same and held it in his official capacity.
Though pointing out that the contents of the declarations made
by the respective Judges were not part of the information that
had been requested from the CPIO and thus submitting that there
was no invasion of privacy in the case at hand, it was insisted
that only such further information (i.e. contents of the
declarations) could be asked for and disclosed under the Act,
notwithstanding the exemption under Section 8(1)(j), should the
CPIO or the appellate authority find justification in its disclosure
"in larger public interest".
16. Both the interveners, in their submissions before the
learned single Judge adopted the case made out by the applicant
and insisted that there exists a right to information vis-à-vis the
declarations made by the judges under the Act.
LPA 501/2009 page 11 of 88
17. The learned single Judge proceeded to consider the rival
submissions. He culled out the points for consideration (in para
27 of the impugned judgment) as under:
(1) Whether the CJI is a public authority;
(2) Whether the office of CPIO of the Supreme Court of
India, is different from the office of the CJI; and if so,
whether the Act covers the office of the CJI;
(3) Whether the asset declarations by Supreme Court
judges, pursuant to the 1997 Resolution is
"information", under the Right to Information Act,
2005;
(4) If such asset declarations are "information" does the
CJI hold them in a "fiduciary" capacity, and are they
therefore, exempt from disclosure under the Act;
(5) Whether such information is exempt from disclosure
by reason of Section 8(1)(j) of the Act;
(6) Whether the lack of clarity about the details of asset
declaration and about their details, as well as lack of
security renders asset declarations and their
disclosure, unworkable.
18. Upon consideration of the submissions made before him,
the learned single Judge concluded against point Nos.1 and 2 that
the CJI is a public authority under the Right to Information Act and
holds the information pertaining to asset declarations in his
capacity as the Chief Justice. It was also held that the office of
the Chief Justice of India is "public authority" under the Act and is
covered by its provisions.
LPA 501/2009 page 12 of 88
19. On point No.3, it was held by the learned single Judge that
the second part of the respondent‟s application (which relates to
declaration of assets by the Supreme Court Judges) is
"information" within the meaning of the expression defined in
Section 2(f) of the Act and further that the information pertaining
to declarations given to the CJI and the contents of such
declarations are "information" which is subject to the provisions
of the Right to Information Act.
20. The plea of the appellant, founded on Section 8(1)(e), that
the information contained in said asset declarations are held by
the CJI in "fiduciary capacity" and, therefore, exempt from
disclosure was held to be "insubstantial". Answering point No.4,
it was held that the CJI does not hold such declarations in a
fiduciary capacity or relationship.
21. The learned single Judge further held, in the context of point
No.5, that the contents of asset declarations, pursuant to the
1997 Resolution, as also 1999 Resolution, are entitled to be
treated as personal information which are "not otherwise subject
to disclosure" but "may be accessed in accordance with the
procedure prescribed under Section 8(1)(j)." On the specific
information sought by the applicant in the case at hand (i.e.
whether the declarations were made pursuant to 1997
Resolution), it was held that the procedure under Section 8(1)(j) is
"inapplicable".
LPA 501/2009 page 13 of 88
22. The appellant had also raised the issue of lack of clarity
about the asset declaration and details thereof as well as lack of
security, claiming further that these aspects (lack of clarity and
security) rendered asset declaration and the disclosure
"unworkable". This was the subject-matter of point No.6
(mentioned in para 27 of the impugned judgment). Learned
single Judge observed that these are not insurmountable
obstacles. In his view, the CJI, if he deems it appropriate, may in
consultation with the Supreme Court Judges, evolve uniform
standards, devising the nature of information, relevant
formalities, and if required, the periodicity of the declarations to
be made. In this context, learned single Judge referred to the
forms evolved as well as the procedures followed in the United
States (including the "redaction" of the norms) under the Ethics
in Government Act, 1978, reports of the US Judicial Conference,
as well as the Judicial Disclosure Responsibility Act, 2007 (which
amended the Ethics in Government Act, 1978). Learned single
Judge suggested that cue can be taken from the above norms or
procedures in vogue in USA to: (i) restrict disclosure of personal
information about family members of judges whose revelation
might endanger them; (ii) extend the authority of the Judicial
Conference to redact certain personal information of Judges from
financial disclosure.
LPA 501/2009 page 14 of 88
23. In view of the above findings, the learned single Judge, vide
the impugned judgment, directed the appellant CPIO to reveal the
information sought by the respondent applicant, about the
declaration of assets (and not the contents of the declarations, as
that was not sought for) made by Judges of the Supreme Court,
within four weeks.
CHALLENGE IN APPEAL
24. This appeal was preferred by the CPIO and the Registrar of
the Supreme Court impleading the applicant and the CIC as
respondents. Vide order dated 7th October, 2009 of the Division
Bench, upon a request by the learned Attorney General for India,
CPIO and CIC were deleted from the array of parties with the
further direction that Secretary General, Supreme Court of India
will be the appellant. Considering the importance of the question
involved, the appeal was directed to be heard by a larger Bench
of three Judges.
25. It may be mentioned here that the findings to above effect
returned by the learned single Judge in the context of point Nos.
1 & 2 referred to above are no longer an issue of controversy or
debate. It has been fairly conceded on behalf of the appellant
that the conclusions arrived at by the learned single Judge in the
impugned judgment and the reasons therefor are correct and
thus, do not deserve to be disturbed.
LPA 501/2009 page 15 of 88
26. Notwithstanding the fact that the correctness of the findings
respecting point Nos. 1 & 2 have been fairly conceded by the
learned Attorney General for India, we have given our careful
consideration to the matter in the overall facts and circumstances
of these proceedings. We find ourselves in full agreement with
the reasoning set out in the impugned judgment. The expression
"public authority" as used in the Act is of wide amplitude and
includes an authority created by or under the Constitution of
India, which description holds good for Chief Justice of India.
While providing for Competent Authorities under Section 2(e), the
Act specifies Chief Justice of India as one such authority in
relation to Supreme Court, also conferring upon him the powers
to frame rules to carry out the purposes of the said law. Chief
Justice of India besides discharging the prominent role of "head of
judiciary" also performs a multitude of tasks specifically assigned
to him under the Constitution or various enactments. As said in
the impugned judgment, these varied roles of the CJI are directly
relatable to the fact that he holds the office of Chief Justice of
India and heads the Supreme Court. In absence of any indication
that the office of the CJI is a separate establishment with its own
Public Information Office under the Act, it cannot be canvassed
that the office of the CPIO of the Supreme Court is different from
the office of the CJI. Thus, the answer to point Nos. 1 & 2 referred
to above has been correctly given in the impugned judgment
which findings are hereby confirmed.
LPA 501/2009 page 16 of 88
27. In this quest, both the sides did not seek to make any
submissions on the issue of "unworkability" on account of "lack of
clarity" or "lack of security" vis-à-vis asset declarations by the
Judges, which form part of the discourse on point No.6 (para 27 of
the impugned judgment).
28. The prime submission of the learned Attorney General for
India appearing for the appellant is that the learned single Judge
has failed to properly formulate or answer the question, which
was fundamental and central to the adjudication of the issues
arising, viz. that the applicant had no "right to information" under
Section 2(j). It is contended that the "right to information" under
Section 2(j) applies only when the information sought is in public
domain. The learned Attorney General submits that the learned
single Judge failed to consider or appreciate the submission about
absence of "right to information" and instead had proceeded to
examine whether the asset declaration pursuant to the 1997
resolution was "information", which issue was not even raised. It
is argued that the Resolution dated 7th May, 1997 has no force of
law and even the "in-house procedure in the judiciary has its
basis only of moral authority and not any exercise of power under
any law". It is urged that the words "held by" or "under the law"
necessarily implied the legal sanction behind the holding of or
controlling of such sanction. It is argued that the plea about
information sought not being in public domain was a sequitor to
LPA 501/2009 page 17 of 88
the Section 2(j) argument. The argument based on Sections
8(1)(e) and 8(1)(j) are reiterated.
THE ISSUES
29. The controversy thus subsists on point Nos. 3,4 & 5,
formulated for consideration by the learned single Judge. Having
regard to the submissions at the stage of appeal, the points for
consideration need to be recast as under:-
(1) Whether the respondent had any "right to information"
under Section 2(j) of the Act in respect of the information
regarding making of declarations by the Judges of the
Supreme Court pursuant to 1997 Resolution?
(2) If the answer to question (1) above is in affirmative,
whether CJI held the "information" in his "fiduciary"
capacity, within the meaning of the expression used in
Section 8(1)(e) of the Act ?
(3) Whether the information about the declaration of assets
by the Judges of the Supreme Court is exempt from
disclosure under the provisions of Section 8(1)(j) of the
Act ?
RIGHT TO INFORMATION
30. Information is currency that every citizen requires to
participate in the life and governance of the society. In any
democratic polity, greater the access, greater will be the
LPA 501/2009 page 18 of 88
responsiveness, and greater the restrictions, greater the feeling
of powerlessness and alienation. Information is basis for
knowledge, which provokes thought, and without thinking
process, there is no expression. "Knowledge" said James
Madison, "will for ever govern ignorance and a people who mean
to be their own governors must arm themselves with the power
knowledge gives. A popular government without popular
information or the means of obtaining it is but a prologue to farce
or tragedy or perhaps both". The citizens‟ right to know the facts,
the true facts, about the administration of the country is thus one
of the pillars of a democratic State. And that is why the demand
for openness in the government is increasingly growing in
different parts of the world.
RELEVANT INTERNATIONAL LAW
31. The Charter of the United Nations, which was set up in
1945, in its preamble clearly proclaims that it was established in
order to save succeeding generations (of humanity) from the
scourge of war and to reaffirm faith in fundamental human rights,
in the dignity and worth of the human person. The right to
information was recognised at its inception in 1946, when the
General Assembly resolved that: "freedom of information is a
fundamental human right and the touchstone for all freedoms to
which the United Nations is consecrated". [UN General Assembly,
Resolution 59(1), 65th Plenary Meeting, 14th December, 1946].
LPA 501/2009 page 19 of 88
32. The Universal Declaration of Human Rights of 1948 adopted
on 10th December in Article 19 said :
"Everyone has the right to freedom of opinion and
expression; this right includes freedom to hold
opinions without interference and to seek, receive
and impart information and ideas through any
media and regardless of frontiers."
33. The International Covenant on Civil and Political Rights
(ICCPR) was adopted in 1968. Article 19 of the Convention reads
as follows:
(1) Everyone shall have the right to hold opinions without
interference;
(2) Everyone shall have the right to freedom of expression,
this right shall include freedom to seek, receive and
impart information and ideas of all kinds, regardless of
frontiers, either orally, in writing or in print, in the form of
art or through any other media of his choice."
India has ratified the ICCPR. Section 2(d) read with 2(f) of the
Protection of Human Rights Act, 1993 clarifies „human rights‟ to
include the rights guaranteed by the ICCPR.
34. The Convention of the Organisation of American States and
European Convention on Human Rights also incorporate specific
provisions on the right to information.
RIGHT TO INFORMATION AS A CONSTITUTIONAL RIGHT
35. The development of the right to information as a part of the
constitutional law of the country started with petitions by the
LPA 501/2009 page 20 of 88
print media in the Supreme Court seeking enforcement of certain
logistical implications of the right to freedom of speech and
expression such as challenging government orders for control of
newsprint, bans on distribution of paper etc. It was through the
following cases that the concept of the people‟s right to know
developed.
36. In Benett Coleman v. Union of India, AIR 1973 SC 106,
the Court held that the impugned Newsprint Control Order
violated the freedom of the press and therefore was ultra vires
Article 19(1)(a) of the Constitution. The Order did not merely
violate the right of the newspapers to publish, which was inherent
in the freedom of the press, but also violated the right of the
readers to get information which was included within their right to
freedom of speech and expression. Chief Justice Ray, in the
majority judgment, said:
"It is indisputable that by freedom of the press is
meant the right of all citizens to speak, publish and
express their views. The freedom of the press
embodies the right of the people to read." (para 45)
37. In a subsequent judgment in Indian Express Newspaper
(Bombay) Private Ltd. V. Union of India, AIR 1986 SC 515,
the Court held that the independence of the mass media was
essential for the right of the citizen to information. In Tata
Press Ltd. V. Maharashtra Telephone Nigam Ltd., (1995) 5
LPA 501/2009 page 21 of 88
SCC 139, the Court recognized the right of the public at large to
receive „commercial speech‟.
38. The concept of the right to information was eloquently
formulated by Mathew, J. in The State of UP v. Raj Narain, AIR
1975 SC 865, in the following words: (para 74)
"In a government of responsibility like ours,
where all the agents of the public must be
responsible for their conduct, there can be but
few secrets. The people of this country have a
right to know every public act, everything that is
done in a public way, by their public
functionaries. They are entitled to know the
particulars of every public transaction in all its
bearing. The right to know, which is derived from
the concept of freedom of speech, though not
absolute, is a factor which should make one
wary, when secrecy is claimed for transactions
which can, at any rate, have no repercussion on
public security, see New York Times Co. v. United
States (1971) 29 Law Ed. 822 = 403 U.S. 713. To
cover with veil of secrecy, the common routine
business, is not in the interest of the public. Such
secrecy can seldom be legitimately desired. It is
generally desired for the purpose of parties and
politics or personal self-interest or bureaucratic
routine. The responsibility of officials to explain
and to justify their acts is the chief safeguard
against oppression and corruption."
39. In the case of S.P. Gupta v. Union of India, 1981 (Supp)
SCC 87 (para 65), Bhagwati, J (as he then was) emphasising the
need for openness in the government, observed:
65. The demand for openness in the government is
based principally on two reasons. It is now widely
accepted that democracy does not consist merely
in people exercising their franchise once in five
years to choose their rules and, once the vote is
LPA 501/2009 page 22 of 88
cast, then retiring in passivity and not taking any
interest in the government. Today it is common
ground that democracy has a more positive content
and its orchestration has to be continuous and
pervasive. This means inter alia that people should
not only cast intelligent and rational votes but
should also exercise sound judgment on the
conduct of the government and the merits of public
policies, so that democracy does not remain merely
a sporadic exercise in voting but becomes a
continuous process of government - an attitude and
habit of mind. But this important role people can
fulfil in a democracy only if it is an open
government where there is full access to
information in regard to the functioning of the
government."
40. In Association for Democratic Reforms v. Union of
India, AIR 2001 Delhi 126, the Delhi High Court held that voters
have a right to receive information about the antecedents of the
candidates who stood for election. The Court held that the
Election Commission had the duty to inform the voters about the
candidates and therefore, it can direct the candidates filing
nominations for election to give details about their assets and
liabilities, past criminal cases ending in acquittals or convictions
and pending criminal prosecution if any. The Union Government
appealed against that decision to the Supreme Court which
upheld the Delhi High Court decision in Union of India v.
Association for Democratic Reforms, (2002) 5 SCC 294 and
directed the Election Commission to seek such information from
the candidates filing nominations. The Government after
consulting various political parties arrived at the conclusion that
the Election Commission should not have such power and it
LPA 501/2009 page 23 of 88
brought forth an Ordinance under Article 123 of the Constitution
to amend the Representation of People Act, 1951 and withdrew
from the Election Commission such powers requiring information
to the extent mandated by the above decision of the Supreme
Court. Constitutional validity of that amendment was challenged
in the Supreme Court. The Supreme Court held the amendment
to be unconstitutional and void in PUCL v. Union of India,
(2003) 4 SCC 399. Justice M.B. Shah delivering the majority
opinion of the Supreme Court said: (para 42)
"Firstly, it should be understood that the
fundamental rights enshrined in the Constitution
such as, right to equality and freedom have no fixed
contents. From time to time, this Court has filled in
the skeleton with soul and blood and made it
vibrant. Since the last more than 50 years, this
court has interpreted art. 14, 19 and 21 and given
meaning and colour so that nation can have a truly
republic democratic society."
41. Justice P. Venkatarama Reddi in his concurring opinion
reiterated the same view as follows: (para 81)
"We must take legitimate pride that this cherished
freedom (freedom of speech) has grown from
strength to strength in the post independent era. It
has been constantly nourished and shaped to new
dimensions in tune with the contemporary needs by
the constitutional courts."
42. Professor S.P. Sathe, in his brilliant work on right to
information ("Right to Information": Lexis Nexis Butterworths,
2006) stated that there are certain disadvantages of treating the
right to information as situated exclusively in Article 19(1)(a) of
LPA 501/2009 page 24 of 88
the Constitution. According to the learned author, the right to
information is not confined to Article 19(1)(a) but is also situated
in Article 14 (equality before the law and equal protection of law)
and Article 21 (right to life and personal liberty). The right to
information may not always have a linkage with the freedom of
speech. If a citizen gets information, certainly his capacity to
speak will be enhanced. But many a time, he needs information,
which may have nothing to do with his desire to speak. He may
wish to know how an administrative authority has used its
discretionary powers. He may need information as to whom the
petrol pumps have been allotted. The right to information is
required to make the exercise of discretionary powers by the
Executive transparent and, therefore, accountable because such
transparency will act as a deterrent against unequal treatment.
In S.P. Gupta's case, the petitioners had raised the question of
alleged misuse of power of appointing and transferring the Judges
of the High Court by the Government. In order to make sure that
the power of appointment of Judges was not used with political
motives thereby undermining the independence of the judiciary,
the petitioners sought information as to whether the procedures
laid down under Articles 124(2) and 217(1) had been scrupulously
followed. Here the right to information was a condition precedent
to the rule of law. Most of the issues, which the Mazdoor Kisan
Shakti Sangathan of Rajasthan had raised in their mass struggle
for the right to information, were mundane matters regarding
LPA 501/2009 page 25 of 88
wages and employment of workers, such information was
necessary for ensuring that no discrimination had been made
between workers and that everything had been done according to
law. The right to information is thus embedded in Articles 14,
19(1)(a) and 21 of the Constitution.
THE RIGHT TO INFORMATION ACT, 2005
43. After almost 55 years since the coming into force of the
Constitution of India, a national law providing for the right to
information was passed by both Houses of Parliament on 12/13 th
May, 2005. It is undoubtedly the most significant event in the life
of Indian Democracy. Prime Minister Manmohan Singh, while
speaking on the Right to Information Bill in the Lok Sabha, said:
"The Legislation would ensure that the benefits of
growth would flow to all sections of people,
eliminate corruption and bring the concerns of the
common man to the heart of the all processes of
governance."
[The Hindu, 12.5.2005, pg.1]
44. The preamble to the Act says that the Act is passed because
„democracy requires an informed citizenry and transparency of
information which are vital to its functioning and also to contain
corruption and hold Governments and their instrumentalities
accountable to the governed‟. The Act restricts the right to
information to citizens (Section 3). An applicant seeking
information does not have to give any reasons why he/she needs
such information except such details as may be necessary for
LPA 501/2009 page 26 of 88
contacting him/her. Thus, there is no requirement of locus standi
for seeking information [Section 6(2)].
„INFORMATION‟ EXPLAINED
45. Section 2(f) of the Act defines "information" as any material
in any form, including records, documents, memos, e-mails,
opinions, advices, press releases, circulars, orders, logbooks,
contracts, reports, papers, samples, models, data material held in
any electronic form and information relating to any private body
which can be accessed by a public authority under any other law
for the time being in force. As per Section 2(i), "record" includes
(i) any document, manuscript and file; (ii) any microfilm,
microfiche and facsimile copy of a document; (iii) any
reproduction of image or images embodied in such microfilm
(whether enlarged or not); and (iv) any other material produced
by a computer or any other device. "Right to information" is
defined by Section 2(j) to mean the right to information
accessible under the 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.
LPA 501/2009 page 27 of 88
LIABILITY TO PROVIDE INFORMATION
46. Every public authority is liable to provide information.
"Public authority" has been defined by Section 2(h) as 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; (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. By virtue of Section
24, the Act does not apply to the Intelligence and Security
Organisations specified in the Second Schedule. However, the
information pertaining to the allegations of corruption and human
rights violations shall be required to be given by such authorities
subject to the approval of the Central Information Commissioner.
47. The Act does not merely oblige the public authority to give
information on being asked for it by a citizen but requires it to
suo moto make the information accessible. Section 4(1)(a) of the
Act requires every public authority to maintain all its records duly
catalogued and indexed in a manner and the form which
facilitates the right to information under the Act and ensure that
all records that are appropriate to be computerised are, within a
LPA 501/2009 page 28 of 88
reasonable time and subject to availability of resources,
computerised and connected through a network all over the
country on different systems so that access to such records is
facilitated. Section 4 spells out various obligations of public
authorities and Sections 6 and 7 lay down the procedure to deal
with request for obtaining information.
EXEMPTIONS
48. Exemptions from disclosure of information are contained in
Section 8 of the Act and that provision starts with a non-obstante
clause. Section 8(1) states that notwithstanding anything
contained in the Act, there shall be no obligation to give any
citizen information relating to following matters:
(a) Information, the disclosure of which would prejudicially
affect the sovereignty and integrity of India, the security,
strategic, scientific or economic interests of the State,
relation with foreign State or lead to incitement of an
offence;
(b) Information which has been expressly forbidden to be
published by any court of law or tribunal or the disclosure
of which may constitute contempt of court;
(c) Information, the disclosure of which would cause a
breach of privilege of Parliament or the State Legislature;
(d) Information including commercial confidence, trade
secrets or intellectual property, the disclosure of which
LPA 501/2009 page 29 of 88
would harm the competitive position of a third party,
unless the competent authority is satisfied that larger
public interest warrants the disclosure of such
information;
(e) Information available to a person in his fiduciary
relationship, unless the competent authority is
satisfied that the larger public interest warrants
the disclosure of such information;
(f) Information received in confidence from foreign
government;
(g) Information, the disclosure of which would endanger the
life or physical safety of any person or identify the source
of information or assistance given in confidence for law
enforcement or security purposes;
(h) Information which would impede the process of
investigation or apprehension or prosecution of
offenders;
(i) Cabinet papers including records of deliberations of the
Council of Ministers, Secretaries and other officers.
However, the decision of the Council of Ministers, the
reasons thereof and the material on the basis of which
the decisions were taken shall be made public after the
decision has been taken and the matter is complete, or
over and exception to this is further provided in the
second proviso which says that "those matters which
LPA 501/2009 page 30 of 88
come under exemptions specified above shall not be
disclosed;
(j) Information which relates to personal information
the disclosure of which has no relation to any
public activity or interest, or which would cause
unwarranted invasion of the privacy of the
individual unless the CPIO or the SPIO, as the case
may be, is satisfied that the larger public interest
justifies the disclosure of such information.
(emphasis supplied)
OVER-RIDING EFFECT OF THE ACT
49. Section 22 of the Act provides that the provisions of the Act
shall have effect notwithstanding anything inconsistent contained
in the Official Secrets Act, 1923 and any other law for the time
being in force or in any instrument having effect by virtue of any
law other than the RTI Act.
POINT 1: WHETHER THE RESPONDENT HAD ANY "RIGHT TO
INFORMATION" UNDER SECTION 2(J) OF THE ACT?
APPELLANT‟S CONTENTIONS:
50. The gravamen of the submissions of the learned Attorney
General is that the respondent had no „right to information‟ under
Section 2(j) of the Act. He submitted that Section 2(j)
contemplates two essential ingredients to constitute a „right to
information‟ under the Act i.e. (i) the information should be
LPA 501/2009 page 31 of 88
accessible under the Act and (ii) such information should be „held
by‟ or „under the control of‟ any public authority. It is his
submission that the second mandatory requirement is not fulfilled
in the instant case. According to him, the phrases „held by‟ or
„under the control of‟ necessarily imply a legal sanction behind
the holding of or controlling such information. If there is no legal
sanction behind holding of or controlling such information, there
cannot be any right in respect of such information under Section
2(j). In other words unless public authority has dominion or
control over the information, there is no right to information
under the Act. The second limb of his argument is that the
Resolutions have no force of law and that there is no legal or
constitutional requirement for filing the assets declaration. As
such declarations filed pursuant to 1997 Resolution cannot be the
subject matter of disclosure under the Act. Therefore, the finding
of the learned single Judge that the 1997 Resolution is binding
merely because it was passed at the Chief Justices Conference is
entirely unjustified. According to him, the observations of the
learned single Judge failed to answer the further question as to
how the Resolution is to be implemented, by whom, to what
extent and in what manner.
51. In support of the above submissions, learned Attorney
General relied upon the decision in (i) In re. Coe's Estate, 2002
Pacific Reporter 2nd Series, 1022 in which the term „held‟ was
LPA 501/2009 page 32 of 88
construed as "being invested with legal title or right to hold such
claim or possession". In this context, he also referred to the
decisions of the Supreme Court in Bhudan Singh v. Nabi Bux,
(1969) 2 SCC 481 (para 12), Kailash Rai v. Jai Jai Ram, (1973) 1
SCC 527 (para 11). The observations of Evershed M.R. in Dollfus
Mieg et Compagnie S.A. v. Bank of England, 1 Ch. 333 that
"Control would ..... cover the right to tell the possessor what is to
be done with the property" were relied upon. A reference was
made to Black‟s Law Dictionary 8th ed. where the word „control‟ is
defined as „to exercise power or influence over‟ and also to P.
Ramanatha Aiyar‟s Advanced Law Lexicon that the expression
„control‟ connotes power to issue directions regarding how a thing
may be done by a superior authority to an inferior authority.
Certain passages in Philip Coppel‟s book "Information Rights"
were also relied upon.
52. Learned Attorney General further submitted that the
Resolution of 1997 was in two parts. The first part related to the
creation of an in-house mechanism for taking remedial action
against Judges who do not follow the universally accepted values
of judicial life, the second part related to the declaration of
assets, and no sanction/in-house procedure was contemplated in
the event of non-filing of declaration. He placed heavy reliance
on the decision in the case of Indira Jaising v. Registrar
General (2003) 5 SCC 294, in which the Supreme Court has held
LPA 501/2009 page 33 of 88
that even the in-house procedure „in the judiciary‟ has its basis
only on moral authority and not in exercise of power under any
law. Learned Attorney General argued that a plethora of
information is available within the judiciary, for example, notes of
Judges or draft judgments. If the only requirement is „possession‟
then all such information would also have to be brought under
Section 2(j) of the Act. Therefore, according to him, a restricted
meaning will have to be given to the term „held‟ as information
held by a public authority in its functioning as a public authority
and not merely in its possession.
RESPONDENT‟S CONTENTIONS
53. In reply, Mr. Prashant Bhushan submitted at the outset that
the respondent is not seeking the enforcement of the Resolutions.
The non-enforcement of the Resolutions is an entirely different
issue altogether, and it may be argued that a citizen cannot
compel either the Judges or the Chief Justice to comply with the
same. He submitted that when information is provided to the CJI
under the Resolutions, the same constitutes information held and
under the control of the CJI as a public authority and would thus
be amenable to the provisions of the Act. The Code of Conduct,
according to him, establishes a mechanism and an in-house
procedure for inquiring into complaints by a committee
constituted by the CJI for taking action against Judges found to
have violated the Code of Conduct. The Code also prescribes
LPA 501/2009 page 34 of 88
certain consequences that arise out of non-adherence to the
Code. The information provided to the CJI is consciously retained
by the office of the CJI in his capacity as the CJI and as a
repository of such information, prescribed by the Resolutions. It
is not as if such information is held unlawfully or casually or even
by accident. It is in fact maintained in the office as record for
successive Chief Justices. According to Mr. Bhushan if the
interpretation suggested by the learned Attorney General is
accepted, it would lead to subversion of the Act and would render
it totally ineffective.
54. Mr. Bhushan submitted that the CJI has implemented this
mechanism in several past instances, which reveals that Judges
have considered that these are binding standards. The 1997
Resolution cannot be disclaimed, as it was a conscious decision
taken by Judges, who hold high public office, under the
Constitution of India. Therefore, it was submitted that the
Resolution has the force of law, and alludes to the 1999
Conference Resolution, which states that it is a "restatement of
pre-existing and universally accepted norms, guidelines and
conventions ...." It was argued that the binding nature of either
resolution cannot be undermined, and that it is for the CJI or the
individual High Court Chief Justice, to take such appropriate
measures as are warranted to ensure that declaration of assets
takes place.
LPA 501/2009 page 35 of 88
55. Mr. Bhushan submitted that the passages relied upon by the
learned Attorney General from the commentary of Philip Coppel
would rather support a liberal interpretation of the terms „held‟ or
„under the control of‟ under Section 2(j) of the Act. The rest of
the authorities relied upon by the learned Attorney General are
related to property, which imply an entirely different nature of
title and holding. With regard to the draft notes and judgments,
learned counsel submitted that whether they constitute
information within the meaning of the Act will have to be
determined on case to case basis, in the manner all RTI
applications are decided.
SECTION 2(j) "RIGHT TO INFORMATION"
56. Two definitions are crucial for answering the first issue i.e.
"Information" [Section 2(f)] and "Right to Information" [Section
2(j)]. Information is defined to mean any material in any form,
including records, documents, memos, e-mails, opinions, advices,
press releases, circulars, orders, logbooks, contracts, reports,
papers, samples, models. Also, data held in any electronic form
such as FAX, micro film, microfiche etc. It also includes
information relating to any private body which can be accessed
by a public authority under any other law for the time being in
force. The definition thus comprehends all matters which fall
within the expression "material in any form". In absence of any
LPA 501/2009 page 36 of 88
specific exclusion, asset declarations by the Judges held by the
CJI or the CJs of the High Courts as the case may be, are
„information‟ under Section 2(f). This position is not disputed by
the learned Attorney General. But according to him, the term
„held‟ under the Act necessarily requires a Public Authority to
have the right to call for the information, or impose on a person
an obligation to provide such information to the public authority.
57. As defined in Section 2(j), the term „right to information‟
means the right to information accessible under the Act which is
held by or under the control of any public authority and includes
the right to inspect, take notes, certified copies etc. „Accessible‟
shall mean the information being readily available or reachable or
which can be obtained from the document, file, record etc. It is
mandatory for each public authority to give this information to
the citizen except where the information is exempt under the
provisions of Section 8(1) of the Act. However, a public authority
may allow access to every information in public interest if
disclosure outweighs the harm to the protected interest
irrespective of the provisions under Section 8(1). Further, where
the information is exempt from disclosure, Section 10 lays down
that access may be provided to that part of the record which does
not contain any information which is exempt from disclosure and
which can reasonably be secured from any part that contain
exempt information.
LPA 501/2009 page 37 of 88
58. Philip Coppel in his monumental work "Information Rights"
(2nd Edition, Thomson, Sweet & Maxwell 2007) explains the
holding requirement in the context of Freedom of Information Act,
2000 (UK), thus :
"When information is "held" by a public authority
For the purposes of the Freedom of Information Act 2000,
information is "held‟ by a public authority if it is held by the
authority otherwise than on behalf of another person, or if
it is held by another person on behalf of the authority. The
Act has avoided the technicalities associated with the law
of disclosure, which has conventionally drawn a distinction
between a document in the power, custody or possession of
a person. Putting to one side the effects of s.3(2) (see
para.9-009 below), the word "held" suggests a relationship
between a public authority and the information akin to that
of ownership or bailment of goods.
Information:
- that is, without request or arrangement, sent to or
deposited with a public authority which does not hold itself
out as willing to receive it and which does not subsequently
use it;
- that is accidentally left with a public authority;
- that just passes through a public authority; or
- that "belongs" to an employee or officer of a public
authority but which is brought by that employee or officer
onto the public authority‟s premises,
-
will, it is suggested, lack the requisite assumption by the
public authority of responsibility for or dominion over the
information that is necessary before it can be said that the
public authority can be said to "hold" the information. The
position under the Environmental Information Regulations
2004 is clearer, those regulations expressly providing that
environmental information must have been produced or
received by the public authority if it is to be information
"held" by that public authority. Under both regimes,
information sent to a public authority without invitation and
knowingly kept for any material length of time can probably
be said to be held by the public authority. In short,
information will not be "held" by a public authority, it is
suggested, where that information neither is nor has been
LPA 501/2009 page 38 of 88
created, sought, used or consciously retained by it. Thus,
in the example given by the explanatory notes to the
legislation, a Minister‟s constituency papers would not be
held by the department just because the Minister happens
to keep them there. It is quite possible for the same
information to be held by more than one public authority.
For example, if a document is sent by one public authority
to another, but the first keeps a copy for itself, both public
authorities will be holding the information comprised in the
document. There is nothing to stop an applicant making a
request to either or both public authorities for the same
information."
59. Therefore, according to Coppel the word "held" suggests a
relationship between a public authority and the information akin
to that of an ownership or bailment of goods. In the law of
bailment, a slight assumption of control of the chattel so
deposited will render the recipient a depository (see Newman v.
Bourne and Hollingsworth (1915) 31 T.L.R. 209). Where,
therefore, information has been created, sought, used or
consciously retained by a public authority will be information held
within the meaning of the Act. However, if the information is sent
to or deposited with the public authority which does not hold itself
out as willing to receive it and which does not subsequently use it
or where it is accidentally left with a public authority or just
passes through a public authority or where it belongs to an
employee or officer of a public authority but which is brought by
that employee or officer unto the public authority‟s premises it
will not be information held by the public authority for the lack of
the requisite assumption by the public authority of responsibility
for or dominion over the information that is necessary before the
LPA 501/2009 page 39 of 88
public authority can be said to hold the information. Coppel refers
to the decision in Canada Post Corpn. v. Canada (Minister of
Public Works) (1995) 2 F.C. 110 where the Federal Court has
held that the notion of control was not limited to the power to
dispose of a record, that there was nothing in the Act that
indicated that the word "control" should not be given a broad
interpretation, and that a narrow interpretation would deprive
citizens of a meaningful right of access under the Act.
60. The decisions cited by the learned Attorney General on the
meaning of the words ‟held‟ or „control‟ are relating to property
and cannot be relied upon in interpretation of the provisions of
the Right to Information Act. The source of right to information
does not emanate from the Right to Information Act. It is a right
that emerges from the constitutional guarantees under Article
19(1)(a) as held by the Supreme Court in a catena of decisions.
The Right to Information Act is not repository of the right to
information. Its repository is the constitutional rights guaranteed
under Article 19((1)(a). The Act is merely an instrument that lays
down statutory procedure in the exercise of this right. Its
overreaching purpose is to facilitate democracy by helping to
ensure that citizens have the information required to participate
meaningfully in the democratic process and to help the governors
accountable to the governed. In construing such a statute the
Court ought to give to it the widest operation which its language
LPA 501/2009 page 40 of 88
will permit. The Court will also not readily read words which are
not there and introduction of which will restrict the rights of
citizens for whose benefit the statute is intended.
61. The words „held by‟ or „under the control of‟ under Section
2(j) will include not only information under the legal control of the
public authority but also all such information which is otherwise
received or used or consciously retained by the public authority in
the course of its functions and its official capacity. There are any
numbers of examples where there is no legal obligation to provide
information to public authorities, but where such information is
provided, the same would be accessible under the Act. For
example, registration of births, deaths, marriages, applications for
election photo identity cards, ration cards, pan cards etc. The
interpretation of the word „held‟ suggested by the learned
Attorney General, if accepted, would render the right to
information totally ineffective.
NOTES, JOTTINGS AND DRAFT JUDGMENTS
62. The apprehension of the learned Attorney General that
unless a restrictive meaning is given to Section 2(j), the notes or
jottings by the Judges or their draft judgments would fall within
the purview of the Information Act is misplaced. Notes taken by
the Judges while hearing a case cannot be treated as final views
expressed by them on the case. They are meant only for the use
LPA 501/2009 page 41 of 88
of the Judges and cannot be held to be a part of a record "held"
by the public authority. However, if the Judge turns in notes along
with the rest of his files to be maintained as a part of the record,
the same may be disclosed. It would be thus retained by the
registry. Insofar as draft judgments are concerned it has been
explained by Justice Vivian Bose in Surendra Singh v. State of
UP AIR 1954 SC 194:
"Judges may, and often do, discuss the matter
among themselves and reach a tentative
conclusion. That is not their judgment. They may
write and exchange drafts. Those are not the
judgments either, however heavily and often they
may have been signed. The final operative act is
that which is formally declared in open court with
the intention of making it the operative decision of
the Court. That is what constitutes the
„judgment‟..."
The above observations though made in a different context,
highlight the status of the proceedings that take place before the
actual delivery of the judgment. Even the draft judgment signed
and exchanged is not to be considered as final judgment but only
tentative view liable to be changed. A draft judgment therefore,
obviously cannot be said to be information held by a public
authority.
BINDING NATURE OF THE 1997 RESOLUTION AND THE 1999
JUDICIAL CONFERENCE RESOLUTION.
63. The narration of the background as stated in "Restatement
of Values of Judicial Life" adopted in the Chief Justices‟
Conference in December, 1999 would show that as far back as on
LPA 501/2009 page 42 of 88
September 18-19, 1992, the Chief Justices‟ Conference resolved
to restate the pre-existing and universally accepted norms,
guidelines and conventions reflecting the high values of judicial
life to be observed by Judges during their tenure in office. A draft
restatement of values was circulated on 21st November, 1993 to
the Chief Justices of the High Courts for discussion with their
colleagues. This draft prepared by a duly constituted committee
was considered and adopted after approval in the Full Court
meeting of the Supreme Court held on 7th May, 1997. This
provided for an in-house procedure for remedial action against
erring Judges and also declaration by individual Judges of all
his/her assets in the form of real estate or investments held by
him/her in his/her own name or in the name of his/her spouse or
any person dependent on him/her. The Resolution adopted in the
Full Court meeting of the Supreme Court on 7th May, 1997 reads
as follows:
"RESOLVED that an in-house procedure should
be devised by the Hon‟ble Chief Justice of India
to take suitable remedial action against Judges
who by their acts of omission or commission do
not follow the universally accepted values of
judicial life including those indicated in the
"Restatement of Values of Judicial Life."
RESOLVED FURTHER THAT every Judge should
make a declaration of all his/her assets in the form of
real estate or investments (held by him/her in his/her
own name or in the name of his/her spouse or any
person dependent on him/her) within a reasonable
time of assuming office and in the case of
sitting Judges within a reasonable time of
adoption of this Resolution and thereafter
whenever any acquisition of a substantial nature
is made, it shall be disclosed within a reasonable
LPA 501/2009 page 43 of 88
time. The declaration so made should be to the Chief
Justice of the Court. The Chief Justice should make
a similar declaration for the purpose of the
record. The declaration made by the Judges or the
Chief Justice, as the case may be, shall be
confidential."
64. On 3rd and 4th December, 1999, the Conference of Chief
Justices of all High Courts was held in the Supreme Court
premises in which the Chief Justices unanimously resolved to
adopt the "Restatement of Values of Judicial Life" (Code of
Conduct). It is a complete code of canons of judicial ethics and is
extracted below:
"(1) Justice must not merely be done but it
must also be seen to be done. The behaviour
and conduct of members of the higher judiciary
must reaffirm the people‟s faith in the
impartiality of the judiciary. Accordingly, any act of
a Judge of the Supreme Court or a High Court,
whether in official or personal capacity, which
erodes the credibility of this perception has to be
avoided.
(2) A Judge should not contest the election to any
office of a Club, society or other association; further
he shall not hold such elective office except in
a society or association connected with the law.
(3) Close association with individual members of
the Bar, particularly those who practice in the
same court, shall be eschewed.
(4) A Judge should not permit any member of his
immediate family, such as spouse, son, daughter,
son-in-law or daughter-in-law or any other close
relative, if a member of the Bar, to appear before
him or even be associated in any manner with a
cause to be dealt with by him.
(5) No member of his family, who is a member of
the Bar, shall be permitted to use the residence in
which the Judge actually resides or other facilities for
professional work.
LPA 501/2009 page 44 of 88
(6) A Judge should practice a degree of aloofness
consistent with the dignity of his office.
(7) A Judge shall not hear and decide a matter in
which a member of his family, a close relation or a
friend is concerned.
(8) A Judge shall not enter into public debate or
express his views in public on political matters or on
matters that are pending or are likely to arise for
judicial determination.
(9) A Judge is expected to let his judgments
speak for themselves; he shall not give interview to
the media.
(10) A Judge shall not accept gifts or hospitality
except from his family, close relations and friends.
(11) A Judge shall not hear and decide a matter in
which a company in which he holds shares is
concerned unless he has disclosed his interest and
no objection to his hearing and deciding the matter
is raised.
(12) A Judge shall not speculate in shares, stocks or
the like.
(13) A Judge should not engage directly or
indirectly in trade or business, either by himself
or in association with any other person. (Publication
of a legal treatise or any activity in the nature of a
hobby shall not be construed as trade or business).
(14) A Judge should not ask for, accept
contributions or otherwise actively associate himself
with the raising of any fund for any purpose.
(15) A Judge should not seek any financial
benefit in the form of a perquisite or privilege
attached to his office unless it is clearly available.
Any doubt in this behalf must be got resolved and
clarified through the Chief Justice.
(16) Every Judge must at all times be conscious
that he is under the public gaze and there should
be no act or omission by him which is
unbecoming of the high office he occupies and
the public esteem in which that office is held.
These are only the "Restatement of the Values of
Judicial Life" and are not meant to be exhaustive but
only illustrative of what is expected of a Judge."
LPA 501/2009 page 45 of 88
INDEPENDENCE OF JUDICIARY
65. The merits of the argument about the binding nature of the
Resolutions involve, to a great extent, the examination of the role
of the Judiciary in a democracy. A judiciary of undisputed
integrity is the bedrock institution essential for ensuring
compliance with democracy and the rule of law. Even when all
other protections fail, it provides a bulwark to the public against
any encroachments of its rights and freedoms under the law.
66. The recognition that independence of judiciary is a pre-
requisite for rule of law is to be found in nearly all major human
right conventions. The International Covenant on Civil and
Political Rights (ICCPR) contains "Procedural Guarantees in Civil
and Criminal Trials." Article 14 says that all persons shall be
equal before the courts and tribunals. In the determination of
any criminal charge against him or of his rights and obligations in
suit at law, everyone shall be entitled to a fair and public hearing
by a competent, independent and impartial tribunal established
by law. This cardinal procedure is derived from earlier
statements of universal principles. (For example, "Universal
Declaration of Human Rights, Article 10").
67. It is impossible to ensure the rule of law upon which other
human rights depend, without providing independent courts and
LPA 501/2009 page 46 of 88
tribunals to resolve, in the language of the ICCPR, competently,
independently and impartially, disputes both of a criminal and
civil character. In his address on Independence of Judiciary -
Basic Principles, New Challenges" Justice Michael Kirby, a former
Judge of the Australian High Court, said:
"Total separation of the judicial power is not possible
in the real world. In many countries, the Executive
Government appoints judges. The legislature
provides for their salaries and pensions. It funds the
activities of the courts. To give content to the
provisions of Art 14.1 ICCPR, it is therefore
necessary to go beyond the letter of a written
constitution. It is essential to breathe life into the
sparse language of the ICCPR. This requires a
reflection upon the constitutional struggles, past and
present, by which people everywhere have been
seeking to attain the kind of human right to which
Art 14.1 gives expression. ......... A judge without
independence is a charade wrapped in a farce inside
an oppression."
[http://www/hcourt.gov.au/speeches/kirbyj/kirbyj_abahk.htm]
68. The independence of judiciary is the basic postulate of our
Constitution which has its genesis in the power of judicial review
which enables the court to declare executive and legislative
actions ultra vires the Constitution. A reference may be made to
some of the important provisions of the Constitution concerning
the judiciary and its independence. Articles 124 (2) and 217(1)
require, in the matter of appointments of Judges, consultation
with the Chief Justices [After the decision of the Supreme Court in
Supreme Court-Advocates On Record Association v. Union
of India [1993] 4 SCC 441], popularly known as the Second
Judges case, the opinion of the Chief Justice of India (Collegium)
LPA 501/2009 page 47 of 88
has been given primacy in the matter of appointments]. These
provisions also ensure fixity of tenure of office of the Judge. The
Constitution protects the salaries of the Judges. Article 121
provides that no discussion shall take place in Parliament with
respect to conduct of any Judge of the Supreme Court or of a High
Court in the discharge of his duties except upon a motion for
presenting an address to the President of India praying for the
removal of the Judge as provided. Articles 124 and 124(5) afford
protection against premature determination of the tenure. Article
124(4) says that a Judge of the Supreme Court shall not be
removed from his office except on the grounds stated therein.
The grounds for removal are again limited to proved
misbehaviour and incapacity. A similar provision is found in
Article 217 for the Judges of the High Courts.
69. By Articles 233 and 235, members of the subordinate
judiciary are brought under the control of the High Court and
except for initial entry and final exit, they are under the direct
control of the High Court.
70. In cases dealing with subordinate judiciary, by a catena of
decisions commencing from State of West Bengal v.
Nripendra Nath Bagchi, AIR 1966 SC 447 and ending with
Shamsher Singh v. State of Punjab, (1974) 2 SCC 831, it has
been authoritatively laid down that in matters concerning the
LPA 501/2009 page 48 of 88
conduct and discipline of District Judges, their further promotion
and confirmations, disputes regarding their seniority, their
transfers, placing of their services at the disposal of the
government for ex-cadre posts, considering their fitness for being
retained in service and recommending their discharge from
service, exercise of complete discipline, jurisdiction over them
including initiation of disciplinary inquiries and their premature
retirement, the members of the subordinate judiciary are under
the direct control of the High Court. In Shamsher Singh's case,
learned Chief Justice observed: (para 78)
"The members of the subordinate judiciary are not
only under the control of the High Court but are also
under the care and custody of the High Court."
71. After reviewing all these provisions and decisions,
Chandrachud, J, (as he then was) in Union of India v.
Sankalchand Himmatlal Sheth, [(1977) 4 SCC 193] observed:
(para 12)
"It is beyond question that independence of the
judiciary is one of the foremost concerns of our
Constitution. The Constituent Assembly showed
great solicitude for the attainment of that ideal,
devoting more hours of debate to that subject than
to any other aspect of the judicial provisions: "If the
beacon of the judiciary was to remain bright, the
Courts must be above reproach, free from coercion
and from political influence."
72. In S.P. Gupta v. Union of India, Bhagwati, J, (as he then
was) observed: (para 27)
LPA 501/2009 page 49 of 88
"....If there is one principle which runs through the
entire fabric of the Constitution, it is the principle of
the rule of law and under the Constitution, it is the
judiciary which is entrusted with the task of keeping
every organ of the State within the limits of the law
and thereby making the rule of law meaningful and
effective. It is to aid the judiciary in this task that the
power of judicial review has been conferred upon the
judiciary and it is by exercising this power which
constitutes one of the most potent weapons in
armoury of the law, that the judiciary seeks to
protect the citizen against violation of his
constitutional or legal rights or misuse or abuse of
power by the State or its officers. The judiciary
stands between the citizen and the State as a
bulwark against executive excesses and misuse or
abuse of power by the executive and therefore it is
absolutely essential that the judiciary must be free
from executive pressure or influence and this has
been secured by the Constitution-makers by making
elaborate provisions in the Constitution to which
detailed reference has been made in the judgments
in Sankalchand Sheth case [(1977)4 SCC 193]. But it
is necessary to remind ourselves that the concept of
independence of the judiciary is not limited only to
independence from executive pressure or influence
but it is a much wider concept which takes within its
sweep independence from many other pressures and
prejudices. It has many dimensions, namely,
fearlessness of other power centres, economic or
political, and freedom from prejudices acquired and
nourished by the class to which the Judges belong.
................................
Judges should be of stern stuff and tough fibre,
unbending before power, economic or political, and
they must uphold the core principle of the rule of law
which says, "Be you ever so high, the law is above
you." This is the principle of independence of the
judiciary which is vital for the establishment of real
participatory democracy, maintenance of the rule of
law as a dynamic concept and delivery of social
justice to the vulnerable sections of the community."
NEED FOR CODE OF CONDUCT
73. It is no doubt true that the constitutional assurances
relating to basic service conditions are absolutely necessary to
LPA 501/2009 page 50 of 88
protect the independence of the judiciary, but they are not the be
all and end all. Judicial independence is not the personal
privilege or prerogative of the individual Judge. It is the
responsibility imposed on each Judge to enable him or her to
adjudicate a dispute honestly and impartially on the basis of the
law and the evidence. The very existence of the justice delivery
system depends on the Judges, who, for the time being,
constitute the system. The greatest strength of the judiciary is
the faith people repose in it. The constitutional rights, statutory
rights, human rights and natural rights need to be protected and
implemented. Such protection and implementation depends on
the proper administration of justice, which in its turn depends on
the existence and accessibility of an independent judiciary.
Public confidence in the administration of justice is imperative for
its effectiveness, because ultimately ready acceptance of a
judicial verdict alone gives relevance to the judicial system. To
quote the words of Pathak, J (as he then was) in S.P. Gupta's
case: "While administration of justice draw its legal sanction from
the constitution, its credibility rests in the faith of the people.
Indispensable to that faith, an independent and impartial judiciary
supplies reasons for the judicial institution; it also gives character
and content to the constitutional milieu".
74. In K. Veeraswamy v. Union of India & Others, (1991) 3
SCC 655 (paras 79-80), the Supreme Court, emphasising the duty
LPA 501/2009 page 51 of 88
of the Judge to maintain high standards of conduct observed that
independence and impartiality and objectivity would be tall
claims, hollow from within, unless the Judges are honest - honest
to their Office, honest to the society and honest to themselves
...the society‟s demand for honesty in a Judge is exacting and
absolute. The standards of judicial behaviour, both on and off the
Bench, are normally extremely high. For a Judge, to deviate from
such standards of honesty and impartiality is to betray the trust
reposed to him. No excuse or no legal relativity can condone
such betrayal. From the standpoint of justice, the size of the bribe
or scope of corruption cannot be the scale for measuring a
Judge‟s dishonour. A single dishonest Judge not only dishonours
himself and disgraces his office but jeopardizes the integrity of
the entire judicial system. A judicial scandal has always been
regarded as far more deplorable than a scandal involving either
the executive or a member of the legislature. The slightest hint of
irregularity or impropriety in the court is a cause for great anxiety
and alarm. A legislator or an administrator may be found guilty of
corruption without apparently endangering the foundation of the
State. But a Judge must keep himself absolutely above suspicion;
to preserve the impartiality and independence of the judiciary
and to have the public confidence thereof.
75. In a later judgment in C.Ravichandran Iyer v. Justice
A.M. Bhattacharjee and others, (1995) 5 SCC 457 (para 23),
LPA 501/2009 page 52 of 88
the Supreme Court in the same vein observed: "To keep the
stream of justice clean and pure, the Judge must be endowed
with sterling character, impeccable integrity and upright
behavior. Erosion thereof would undermine the efficacy of the
rule of law and the working of the Constitution itself. The Judges
of higher echelons, therefore, should not be mere men of clay
with all the frailties and foibles, human failings and weak
character which may be found in those in other walks of life. They
should be men of fighting faith with tough fibre not susceptible to
any pressure, economic, political or any sort. The actual as well
as the apparent independence of judiciary would be transparent
only when the office holders endow those qualities which would
operate as impregnable fortress against surreptitious attempts to
undermine the independence of the judiciary. In short, the
behavior of the Judge is the bastion for the people to reap the
fruits of the democracy, liberty and justice and the antithesis
rocks the bottom of the rule of law."
76. The 1997 Resolution and the 1999 Judicial Conference
Resolution are intended to establish a standard for ethical
conduct of Judges. The Resolutions give expression to the
highest traditions relating to the judicial functions as visualised in
all the world‟s cultures and legal systems. They are designed to
provide guidance to Judges and to afford the judiciary a
framework for regulating judicial conduct. They recognise the
LPA 501/2009 page 53 of 88
need for universally acceptable statements on judicial standards,
which, consistent with the principle of judicial independence,
would be capable of being respected and ultimately enforced by
the judiciary.
77. Explaining the need for a self-regulatory mechanism for
Judges, Justice J. S. Verma, former Chief Justice of India, said:
"We cannot say that we will control everyone else but
there need not be any control on us merely because we
take the oath of office. It would be exhibiting the
ostrich syndrome to say that there can be any one who
cannot be accountable to known standards. That is not
the scheme of our constitution. That is antithesis to
basic democratic principles and, therefore, for the
purpose of effective preservation of Independence of
Judiciary. It is necessary that we ought to ensure
proper judicial accountability."
[R.C. Ghia Memorial Lecture by Justice J.S. Verma, delivered on 28.6.1997]
INTERNATIONAL PERSPECTIVE
78. Guides to judicial conduct have become common place in
recent years. As far as Commonwealth countries are concerned, a
seminal study by Justice J.B. Thomas, a Judge of the Supreme
Court of Queensland, "Judicial Ethics in Australia" was published
in 1988. There have followed many documents including the
Canadian Judicial Council‟s "Ethical Principles for Judges" (1998),
the "Guide to Judicial Conduct" published for the Council of Chief
Justices of Australia (2002) and the Guide to Judicial Conduct for
England and Wales (2006).
LPA 501/2009 page 54 of 88
79. Having posed the question whether judicial ethics exist as
such, Justice J.B. Thomas stated:
"We form a particular group in the community. We
comprise a select part of an honourable profession.
We are entrusted, day after day, with the exercise of
considerable power. Its exercise has dramatic
effects upon the lives and fortunes of those who
come before us. Citizens cannot be sure that they or
their fortunes will not some day depend upon our
judgment. They will not wish such power to be
reposed in anyone whose honesty, ability or
personal standards are questionable. It is necessary
for the continuity of the system of law as we know it,
that there be standards of conduct, both in and out
of court, which are designed to maintain confidence
in those expectations."(Judicial Ethics in Australia,
Sydney, Law Book Company, 1988)
80. On a wider stage, what have become known as the
Bangalore Principles of Judicial Conduct were initiated in 2001.
The Bangalore principles arose from a United Nations initiative
with the participation of Dato‟ Param Cumaraswamy, UN Special
Rapporteur on the Independence of Judges and Lawyers. A draft
code of judicial conduct was prepared by a group comprising
senior Judges from Commonwealth countries. This was discussed
at several conferences attended by Judges of both common law
and civil law systems and has also been considered by the
Consultative Council of European Judges. Revised principles were
prepared in November 2002 following a round-table meeting of
Chief Justices held at the Peace Palace, the Hague and were
endorsed at the 59th session of the United Nations Human Rights
Commission at Geneva in April, 2003.
LPA 501/2009 page 55 of 88
81. The Bangalore Principles are succinctly stated as six
„values" and their stated intention is : "To establish standards for
ethical conduct of Judges. They are designed to provide a
framework for regulating judicial conduct. They are also intended
to assist members of the Executive and Legislature, and lawyers
and the public in general, to better understand and support the
judiciary". The principles are:
(i) Judicial independence is a prerequisite to the rule of
law and a fundamental guarantee of a fair trial. A
Judge shall therefore uphold and exemplify judicial
independence in both its individual and institutional
aspects.
(ii) Impartiality is essential to the proper discharge of the
judicial office. It applies not only to the decision itself
but also to the process by which the decision is made.
(iii) Integrity is essential to the proper discharge of the
judicial office.
(iv) Propriety, and the appearance of propriety, are
essential to the performance of all of the activities of
the Judge.
(v) Ensuring equality of treatment to all before the courts
is essential to the due performance of the judicial
office.
LPA 501/2009 page 56 of 88
(vi) Competence and diligence are prerequisites to the due
performance of judicial office.
82. Prior to adoption of Bangalore Principles at the 6th
Conference of Chief Justices held in Beijing in August 1995, 20
Chief Justices adopted a Joint Statement of Principles of the
Independence of Judiciary. This Statement was further refined
during the 7th Conference of Chief Justices held in Manila in
August, 1997. It has now been signed by 32 Chief Justices
throughout the Asia-Pacific region and, inter alia, reads as
follows:
"1. The Judiciary is an institution of the highest
value in every society.
2. The Universal Declaration of Human Rights (Art.
10) and the International Covenant on Civil and
Political Rights (Art. 14(1)) proclaim that everyone
should be entitled to a fair and public hearing by a
competent, independent and impartial tribunal
established by law. An independent judiciary is
indispensable to the implementation of this right.
3. Independence of the Judiciary requires that;
a) The judiciary shall decide matters before
it in accordance with its impartial
assessment of the facts and its
understanding of the law without improper
influences, direct or indirect, from any
source; and
b) The judiciary has jurisdiction, directly or
by way of review, over all issues of a
justiciable nature.
4. The maintenance of the independence of the
judiciary is essential to the attainment of its
objectives and the proper performance of its
functions in a free society observing the rule of
LPA 501/2009 page 57 of 88
law. It is essential that such independence be
guaranteed by the State and enshrined in the
Constitution or the law.
5. It is the duty of the judiciary to respect and
observe the proper objectives and functions of the
other institutions of government. It is the duty of
those institutions to respect and observe the
proper objectives and functions of the judiciary.
6. In the decision-making process, any hierarchical
organisation of the judiciary and any difference in
grade or rank shall in no way interfere with the
duty of the judge exercising jurisdiction
individually or judges acting collectively to
pronounce judgement in accordance with Article 3
(a). The judiciary, on its part, individually and
collectively, shall exercise its functions in
accordance with the Constitution and the law.
7. Judges shall uphold the integrity and
independence of the judiciary by avoiding
impropriety and the appearance of impropriety in
all their activities.
8. To the extent consistent with their duties as
members of the judiciary, judges, like other
citizens, are entitled to freedom of expression,
belief, association and assembly.
9. Judges shall be free, subject to any applicable
law, to form and join an association of judges to
represent their interests and promote their
professional training and to take such other action
to protect their independence as may be
appropriate.
JUDICIAL ACCOUNTABILITY
83. The 1997 Resolution and the 1999 Judicial Conference
Resolution emphasise that any code of conduct or like expression
of principles for the judiciary should be formulated by the
judiciary itself. That would be consistent with the principle of
judicial independence and with the separation of powers. High
LPA 501/2009 page 58 of 88
integrity and independence is fundamental and inherent,
notwithstanding any specific code having been provided in the
constitution or by a statute. If the judiciary fails or neglects to
assume responsibility for ensuring that its members maintain
high standards of judicial conduct expected of them, public
opinion and political expediency may lead the other two branches
of government to intervene. When that happens, the principle of
judicial independence upon which the judiciary is founded and by
which it is sustained, is likely to be undermined to some degree,
perhaps seriously.
84. The second Judges case witnessed an assertion by the
Supreme Court of the independence of the Judiciary forming part
of the basic structure of the Constitution. The need to insulate
judiciary from interference by the Executive in the matter of
appointments of Judges was seen as a necessary concomitant of
its very functioning within the scheme of the Constitution. The
Judiciary was also asserting as a part of that independence, that
as an institution it believed in self-regulation. In other words, it
was believed that the Judiciary as an institution could itself
regulate conduct of Judges without requiring any enacted law for
that purpose. The 1997 and 1999 Resolutions have to be viewed
in the background of the above assertion of the independence of
judiciary.
LPA 501/2009 page 59 of 88
85. The text of the two Resolutions focuses on two different
aspects of accountability. One touching on the conduct of Judges
for which the Resolutions speak of an in-house mechanism. The
other concerns declaration of assets which is also seen as a facet
of accountability.
86. That Judges have to declare their assets is a requirement
that is not being introduced for the first time as far as
subordinate Judges are concerned. They have for long been
required to do that year after year in terms of the Rules
governing their conditions of service. As regards accountability
and independence, it cannot possibly be contended that a Judicial
Magistrate at the entry level in the judicial hierarchy is any less
accountable or independent than the Judge of the High Court or
the Supreme Court. If declaration of assets by a subordinate
judicial officer is seen as essential to enforce accountability at
that level, then the need for such declaration by Judges of the
constitutional courts is even greater. While it is obvious that the
degree of accountability and answerability of a High Court Judge
or a Supreme Court Judge can be no different from that of a
Magistrate, it can well be argued that the higher the Judge is
placed in the judicial hierarchy, the greater the standard of
accountability and the stricter the scrutiny of accountability of
such mechanism. All the Judges functioning at various levels in
the judicial hierarchy form part of the same institution and are
LPA 501/2009 page 60 of 88
independent of undue interference by the Executive or the
Legislature. The introduction of the stipulation of declaring
personal assets, is to be seen as an essential ingredient of
contemporary accepted behaviour and established convention.
87. Questioning of the binding nature of the Resolutions is,
therefore, contrary to the assertions of judicial independence. To
contend that there has to be a law enacted by the Parliament to
compel Judges to disclose their assets is to undermine the
independence that has been asserted in the second Judges
case.
88. It can hardly be imagined that Resolutions which have been
unanimously adopted at a conference of Judges would not be
binding on the Judges and its efficacy can be questioned. In fact,
the understanding of successive CJIs and the institution as a
whole since the passing of these Resolutions has been otherwise.
Letters have been written by the CJI to each of the Chief Justices
of the High Courts enclosing copies of the Resolutions and
requiring the Chief Justice of every High Court to draw the
attention of individual Judges to the text of the resolutions and to
ask for information pertaining to assets possessed by each of
them, his/her spouse and dependent persons. At no point in time
has there been any questioning of the need to comply with the
requirements of the Resolutions.
LPA 501/2009 page 61 of 88
EXTENT AND MANNER OF DECLARATION
89. It is indeed strange that it is sought to be contended
that unless and until the Resolutions themselves provide for a
sanction or penalty for non-compliance of disclosure of assets by
an individual Judge to the CJI or the CJ, as the case may be, the
Resolutions would not have any binding effect and that would not
be in the nature of „law‟. The question posed by the learned
Attorney General and reiterated in the written submissions is that
unless the question "as to how the Resolution is to be
implemented, by whom, to what extent and in what manner" is
answered, it cannot be said that the Resolutions have a binding
effect.
90. Since the impugned judgment of the learned single Judge, a
resolution has been passed on the administrative side by the Full
Court of the Supreme Court, deciding to place information
relating to assets on the website. Four High Courts have decided
to disclose the assets of their Judges publicly. Two of the High
Courts have placed the information on their respective websites.
Although it was sought to be contended by the learned Attorney
General that even such resolutions would not have a binding
effect of law, such a contention cannot be accepted if the proper
functioning of the judiciary as an institution has to be ensured.
The consequence of accepting such an argument would mean
LPA 501/2009 page 62 of 88
that individual Judges will simply declare that they are not bound
by any of the resolutions of the Court and they are free to act
according to their whim. Such a position is wholly untenable and
unacceptable for the proper functioning of the judiciary as a self-
regulatory independent mechanism of State, accountable to the
people and to the Constitution of India.
91. The disclosure on the website of information pertaining to
assets of Judges is a complete answer to the question posed by
the learned Attorney General. The disclosure of assets by Judges,
their spouses and dependent persons on the website of the
Supreme Court, Kerala High Court and Madras High Courts
provides the answer as to how the Resolutions can be
implemented, in what manner, by whom and to what extent.
This, therefore, cannot be the reason for denying the binding
nature of the Resolutions. Much has been said of where one
should draw a line on how much should be disclosed. This is
entirely for the Judges to decide consistent with their perception
of their accountability to the judiciary as an institution. It can be
seen from the assets disclosure of the Judges which are available
on website that the uniform standards have been evolved
regarding the nature of the information and the periodicity of the
declarations to be made. The above development shows that the
Judges have perfectly understood how much information should
be disclosed and in what manner they have to put the
information on the website.
LPA 501/2009 page 63 of 88
INDIRA JAISING‟S CASE DISTINGUISHED
92. The reliance placed by the learned Attorney General on
Indira Jaising's case is rather misconceived. In that case, a
petition was filed under Article 32 of the Constitution in public
interest primarily for the publication of the inquiry report made by
a Committee consisting of two Chief Justices and a Judge of
different High Courts in respect of certain allegations of alleged
involvement of sitting Judges of the High Court of Karnataka in
certain incidents and also for a direction to any professional and
independent investigating agency having expertise to conduct a
thorough inquiry into the said incident and to submit a report on
the same to the Supreme Court. Rajendra Babu, J (as he then
was) writing the judgment pointed out that a Judge cannot be
removed from his office except by impeachment by a majority of
the House and a majority of not less than two-third present and
voting as provided by Articles 124 and 217 of the Constitution of
India. The Judges (Inquiry) Act, 1968 has been enacted providing
for the manner for conducting inquiry into the allegation of
judicial conduct upon a motion of impeachment sponsored by at
least hundred Lok Sabha Members or fifty Rajya Sabha Members.
No other disciplinary inquiry is envisaged or contemplated either
in the Constitution or under the Act. On account of this lacuna,
in-house procedure has been adopted for inquiry to be made by
the peers of Judges for report to the Chief Justice of India in case
LPA 501/2009 page 64 of 88
of a complaint against the Chief Justices or Judges of the High
Court in order to find out the truth of the imputation made in the
complaint and that in-house inquiry is for the purpose of his own
information and satisfaction. The report of the Inquiry Committee
is purely preliminary in nature, ad hoc and not final. If the Chief
Justice of India is satisfied that no further action is called for in
the matter, the proceeding is closed. If any further action is to be
taken as indicated in the in-house procedure itself, the Chief
Justice of India may take such further steps as he deems fit. In
case of breach of any rule of the Code of Conduct, the Chief
Justice can choose not to post cases before a particular Judge
against whom there are acceptable allegations. It is possible to
criticise that decision on the ground that no inquiry was held and
the Judge concerned had no opportunity to offer his explanation
particularly when the Chief Justice is not vested with any power to
decide about the conduct of a Judge. The Court was of the
opinion that a report made on such inquiry if given publicity will
only lead to more harm than good to the institution as Judges
would prefer to face inquiry leading to impeachment. In such a
case, the only course open to the parties concerned if they have
material is to invoke provisions of Article 124 or Article 121(7) of
the Constitution, as the case may be. It is in this context it was
observed that the only source or authority by which the Chief
Justice of India can exercise this power of inquiry is moral or
ethical and not in exercise of powers under any law. The
LPA 501/2009 page 65 of 88
obligation of the Judges to declare assets in terms of the
Resolutions was not in issue before the Court. It is not even
remotely suggested that the Code of Conduct is not binding on
the Judges or they are free to ignore the Code of Conduct. Indeed
the Court distinguished the decisions in S.P. Gupta, Raj Narain
etc., relating to the right to information. We must bear in mind
that this decision was rendered prior to the enactment of the
Right to Information Act and may not serve as a useful guide in
interpreting the provisions of the said Act.
93. The learned single Judge thus rightly concluded that the
Resolutions are meant to be adhered to and that the fact that
there is no objective mechanism to ensure its implementation is
of little consequence because the consequence of not complying
with the Resolutions is linked to the faith in the system; that
thought alone is sufficient to incentivise compliance. Justice J.B.
Thomas sums up this position aptly in the following manner:
"Some standards can be prescribed by law,
but the spirit of, and the quality of the
service rendered by a profession depends far
more on its observance of ethical standards.
These are far more rigorous than legal
standards.... They are learnt not by
precept but by the example and
influence of respected peers. Judicial
standards are acquired, so to speak, by
professional osmosis. They are enforced
immediately by conscience."
[Ref. Justice J.B. Thomas; Judicial Ethics in Australia, 2d
ed. Sydney: LBC Information Services,1997]
LPA 501/2009 page 66 of 88
94. In view of the above discussion, it is held that the
respondent had right to information under Section 2(j) of the Act
in respect of the information regarding making of declarations by
the Judges of the Supreme Court pursuant to the 1997 Resolution.
POINT 2: WHETHER THE CJI HELD THE "INFORMATION" IN HIS
"FIDUCIARY" CAPACITY
95. The submission of the learned Attorney General is that the
declarations are made to the CJI in his fiduciary capacity as pater
familias of the Judiciary. Therefore, assuming that the
declarations, in terms of the 1997 Resolution constitute
"information" under the Act, yet they cannot be disclosed - or
even particulars about whether, and who made such declaration,
cannot be disclosed - as it would entail breach of a fiduciary duty
by the CJI. He relies on Section 8(1)(e) to submit that a public
authority is under no obligation to furnish "information available
to a person in his fiduciary relationship". He argues that the
voluntary information given by the Judges is not information in
the public domain. He emphasizes that the Resolution crucially
states:
"The declaration made by the Judges or the
Chief Justice, as the case may be, shall be
confidential".
96. On the other hand, Mr.Prashant Bhushan argues that a
fiduciary relationship is one that is based on trust and good faith,
rather than on any legal obligation. The purpose for disclosing a
LPA 501/2009 page 67 of 88
statement of assets to the CJI is to foster transparency within the
judiciary and is essential for an independent, strong and
respected judiciary, indispensable in the impartial administration
of justice. Where the Judges of the Supreme Court act in their
official capacity in compliance with a formal Resolution, it cannot
be said that the CJI acts as a fiduciary of the Judges and that he
must, therefore, act in the interests of the Judges and not make
such information public. According to him, unless the information
sought can be excluded on the basis of one of the exemptions
under Section 8 of the Act, the same cannot be denied merely on
the classification of a document or on a plea of confidentiality, if
the document is otherwise covered by the Act.
FIDUCIARY RELATIONSHIP
97. As Waker defines it: "A „fiduciary‟ is a person in a position of
trust, or occupying a position of power and confidence with
respect to another such that he is obliged by various rules of law
to act solely in the interest of the other, whose rights he has to
protect. He may not make any profit or advantage from the
relationship without full disclosure. The category includes
trustees, Company promoters and directors, guardians, solicitors
and clients and other similarly placed." [Oxford Companion to
Law, 1980 p.469]
98. "A fiduciary relationship", as observed by Anantnarayanan,
J., "may arise in the context of a jural relationship. Where
LPA 501/2009 page 68 of 88
confidence is reposed by one in another and that leads to a
transaction in which there is a conflict of interest and duty in the
person in whom such confidence is reposed, fiduciary relationship
immediately springs into existence." [see Mrs.Nellie Wapshare
v. Pierce Lasha & Co. Ltd. (AIR 1960 Mad 410)]
99. In Lyell v. Kennedy, (1889) 14 AC 437, the Court
explained that whenever two persons stand in such a situation
that confidence is necessarily reposed by one in the other, there
arises a presumption as to fiduciary relationship which grows
naturally out of that confidence. Such a confidential situation
may arise from a contract or by some gratuitous undertaking, or
it may be upon previous request or undertaken without any
authority.
100. In Dale & Carrington Invt. (P) Ltd. v. P.K. Prathaphan,
(2005) 1 SCC 212 and Needle Industries (India) Ltd. V.
Needle Industries Newey (India) Holding Ltd., (1981) 3 SCC
333, the Court held that the directors of the company owe
fiduciary duty to its shareholders. In P.V. Sankara Kurup v.
Leelavathy Nambier, (1994) 6 SCC 68, the Court held that an
agent and power of attorney can be said to owe a fiduciary
relationship to the principal.
LPA 501/2009 page 69 of 88
101. Section 88 of the Indian Trusts Act requires a fiduciary not
to gain an advantage of his position. Section 88 applies to a
trustee, executor, partner, agent, director of a company, legal
advisor or other persons bound in fiduciary capacity. Kinds of
persons bound by fiduciary character are enumerated in Mr.M.
Gandhi‟s book on "Equity, Trusts and Specific Relief" (2nd ed.,
Eastern Book Company)
"(1) Trustee,
(2) Director of a company,
(3) Partner,
(4) Agent,
(5) Executor,
(6) Legal Adviser,
(7) Manager of a joint family,
(8) Parent and child,
(9) Religious, medical and other advisers,
(10) Guardian and Ward,
(11) Licensees appointed on remuneration
to purchase stocks on behalf of
government,
(12) Confidential Transactions wherein
confidence is reposed, and which are
indicated by (a) Undue influence, (b)
Control over property, (c) Cases of
unjust enrichment, (d) Confidential
information, (e) Commitment of job,
(13) Tenant for life,
(14) Co-owner,
(15) Mortgagee,
(16) Other qualified owners of property,
(17) De facto guardian,
(18) Receiver,
LPA 501/2009 page 70 of 88
(19) Insurance Company,
(20) Trustee de son tort,
(21) Co-heir,
(22) Benamidar."
102. The CJI cannot be a fiduciary vis-à-vis Judges of the Supreme
Court. The Judges of the Supreme Court hold independent office,
and there is no hierarchy, in their judicial functions, which places
them at a different plane than the CJI. The declarations are not
furnished to the CJI in a private relationship or as a trust but in
discharge of the constitutional obligation to maintain higher
standards and probity of judicial life and are in the larger public
interest. In these circumstances, it cannot be held that the asset
information shared with the CJI, by the Judges of the Supreme
Court, are held by him in the capacity of fiduciary, which if
directed to be revealed, would result in breach of such duty.
CONFIDENTIALITY
103. The Act defines which information will be in the public
domain and includes within the definition "any material in any
form, including records, documents, memos, e-mails, opinions,
advices, etc." Irrespective of whether such notes, e-mails,
advices, memos etc. were marked confidential and kept outside
the public domain, the Act expressly places them in the public
domain and accessible to the people subject to exclusionary
clauses contained in Section 8 of the Act. Section 11(1) of the Act
LPA 501/2009 page 71 of 88
provides that where the authority intends to disclose any
information which relates to and was supplied by a third party and
has been treated confidential by third party, it shall give a clear
notice of five days to such third party inviting him to make a
submission in writing or orally whether such information should be
disclosed and such submission shall be kept in view while taking a
decision regarding the disclosure of such information. Except in
the case of trade and commerce secrets, protected by law,
disclosure may be allowed in public interest if disclosure
outweighs in importance any possible harm or injury to the
interest of the third party. The disclosure of such information
regarding a third party is, however, further subject to the
provisions providing for non-disclosure of information relating to
privacy of a person under Section 8(j) of the Act.
104. In U.K., the Freedom of Information Act 2000 exempts the
information from disclosure where it was obtained by a public
authority from any other person and the disclosure of the
information to the public by the public authority would constitute
an actionable breach of confidence. Similar provisions are made
in the information laws of USA, New Zealand, Australia, Canada
etc. However, as pointed out by Phillip Coppel, a public interest
defence is available to a claim of breach of confidence.
Therefore, a consideration of the public interest is required to
determine whether disclosure would constitute an actionable
LPA 501/2009 page 72 of 88
breach of confidence. In addition, so far as government secrets
are concerned, the Crown is not entitled to restrain disclosure or
to obtain redress on confidentiality grounds unless it can establish
that disclosure has damaged or would be likely to damage the
public interest. [Phillip Coppel‟s "Information Rights", pg.836-837].
105. In Attorney General v. Guardian Newspapers Limited
[(No.2) (1990) 1 AC 109], Lord Goff identified three limiting
concepts to the principles of breach of confidence. The first, that
the principle of confidentiality does not apply to information that
is so generally accessible that, in all the circumstances, it cannot
be regarded as confidential. The second is that the duty of
confidence does not apply to information that is useless or trivial.
The third limiting concept identified by Lord Goff is that in certain
circumstances the public interest in maintaining confidence may
be outweighed by the public interest in disclosure. Lord Goff
summed up the matter as follows: (pg.282)
"The third limiting principle is of far greater importance. It is
that, although the basis of the law‟s protection of confidence
is that there is a law, nevertheless that public interest may
be outweighed by some other countervailing public interest
which favours disclosure. This limitation may apply, as the
learned judge pointed out, to all types of confidential
information. It is this limiting principle which may require a
court to carry out a balancing operation, weighing the public
interest in maintaining confidence against a countervailing
public interest favouring disclosure. Embraced within this
limiting principle is, of course, the so called defence of
iniquity. In origin, this principle was narrowly stated, on the
basis that a man cannot be made „the confidant of a crime or
a fraud‟: see Gartside v. Outram per Sir William Page Wood
V.C. But it is now clear that the principle extends to matters
of which disclosure is required in the public interest: see
Beloff v. Pressdram Ltd, per Ungoed Thomas, J and Lion
LPA 501/2009 page 73 of 88
Laboratories Ltd v. Evans per Griffiths L.J. It does not
however follow that the public interest will in such cases
require disclosure to the media, or to the public by the
media. There are cases in which a more limited disclosure is
all that is required: see Francome v. Mirror Group
Newspapers Ltd. A classic example of a case where limited
disclosure is required is a case of alleged iniquity in the
Security Services."
DUTY TO DENY OR CONFIRM
106. In the present case, the only information that was sought by
the respondent was whether such declaration of assets were filed
by Judges of the Supreme Court and also whether High Court
Judges have submitted such declarations about their assets to
respective Chief Justices in States. The respondent had not sought
a copy of the declaration or the contents thereof or even the
names etc., of the Judges providing the same. Release of this
information would not amount to actionable breach of any
confidentiality. The duty to confirm or deny would not amount to
breach of confidentiality unless the request is so specific that the
mere confirmation that information is held (without a disclosure of
that information) would be to disclose the gist of the information.
Philip Coppel explains the legal position as follows:
"The duty to confirm or deny"
"The duty to confirm or deny does not arise if, or to the
extent that, a confirmation or denial that the public
authority holds the information specified in the request
would (apart from the Act) constitute an actionable breach
of confidence. This is an absolute exclusion of duty. As a
matter of practice, other than where the request is so
specific that the mere confirmation that the information is
held (without a disclosure of that information) would be to
disclose the gist of the information, it is difficult to
LPA 501/2009 page 74 of 88
contemplate circumstances in which a public authority
could properly refuse to confirm or deny that it held
information under S.41(2)". (page 843)
107. In our opinion, the learned single Judge has summed up the
position correctly in para 58:
"From the above discussion, it may be seen
that a fiduciary relationship is one whereby a
person places complete confidence in
another in regard to a particular transaction
or his general affairs or business. The
relationship need not be "formally" or
"legally" ordained, or established, like in the
case of a written trust; but can be one of
moral or personal responsibility, due to the
better or superior knowledge or training, or
superior status of the fiduciary as compared
to the one whose affairs he handles. If
viewed from this perspective, it is
immediately apparent that the CJI cannot be
a fiduciary vis-à-vis Judges of the Supreme
Court; he cannot be said to have superior
knowledge, or be better trained, to aid or
control their affairs or conduct. Judges of the
Supreme Court hold independent office, and
there is no hierarchy, in their judicial
functions, which places them at a different
plane than the CJI. In these circumstances, it
cannot be held that asset information shared
with the CJI, by the judges of the Supreme
Court, are held by him in the capacity of a
fiduciary, which if directed to be revealed,
would result in breach of such duty. So far
as the argument that the 1997 Resolution
had imposed a confidentiality obligation on
the CJI to ensure non-disclosure of the asset
declarations, is concerned, the court is of
opinion that with the advent of the Act, and
the provision in Section 22 - which overrides
all other laws, etc. (even overriding the
Official Secrets Act) the argument about
such a confidentiality condition is on a weak
foundation. The mere marking of a
document, as "confidential", in this case,
does not undermine the overbearing nature
of Section 22. Concededly, the confidentiality
LPA 501/2009 page 75 of 88
clause (in the 1997 Resolution) operated,
and many might have bona fide believed
that it would ensure immunity from access.
Yet the advent of the Act changed all that; all
classes of information became its subject
matter. Section 8(1)(f) affords protection to
one such class, i.e. fiduciaries. The content
of such provision may include certain kinds
of relationships of public officials, such as
doctor-patient relations; teacher-pupil
relationships, in government schools and
colleges; agents of governments; even
attorneys and lawyers who appear and
advise public authorities covered by the Act.
However, it does not cover asset
declarations made by Judges of the Supreme
Court, and held by the CJI."
108. For the above reasons, we hold that Section 8(e) does not
cover asset declarations made by Judges of the Supreme Court
and held by the CJI. The CJI does not hold such declarations in a
fiduciary capacity or relationship.
POINT 3: WHEHTER INFORMATION ABOUT DECLARATION OF
ASSETS BY JUDGES IS EXEMPT UNDER SECTION 8(1)(j).
109. The learned Attorney General argued that the information
which is sought for by the respondent is purely and simply
personal information, the disclosure of which has no relationship
to any public activity. He emphasized that access to such
information would result in unwarranted intrusion of privacy. The
submission is that such information is exempt under Section
8(1)(j) of the Act. On the other hand, Mr.Prashant Bhushan
argues that information as to whether declarations have been
made, to the CJI can hardly be said to be called "private" and that
LPA 501/2009 page 76 of 88
declarations are made by individual judges to the CJI in their
capacity as Judges. He submitted that the present proceeding is
not concerned with the content of asset declarations.
RIGHT TO INFORMATION VIS-À-VIS RIGHT TO PRIVACY
110. The right to privacy as an independent and distinctive
concept originated in the field of Tort law, under which the new
cause of action for damages resulting from unlawful invasion of
privacy was recognized. This right has two aspects: (i) The
ordinary law of privacy which affords a tort action for damages
resulting from an unlawful invasion of privacy and (ii) the
constitutional recognition given to the right to privacy which
protects personal privacy against unlawful government invasion.
Right to privacy is not enumerated as a fundamental right in our
Constitution but has been inferred from Article 21. The first
decision of the Supreme Court dealing with this aspect is Kharak
Singh v. State of UP, AIR 1963 SC 1295. A more elaborate
appraisal of this right took place in later decisions in Gobind v.
State of MP, (1975) 2 SCC 148, R.Rajagopal v. State of T.N.,
(1994) 6 SCC 632 and District Registrar and Collector v.
Canara Bank, (2005) 1 SCC 496.
111. The freedom of information principle holds that, generally
speaking, every citizen should have the right to obtain access to
government records. The underlying rationale most frequently
LPA 501/2009 page 77 of 88
offered in support of the principle are, first, that the right of
access will heighten the accountability of government and its
agencies to the electorate; second, that it will enable interested
citizens to contribute more effectively to debate on important
questions of public policy; and third, that it will conduce to
fairness in administrative decision-making processes affecting
individuals. The protection of privacy principle, on the other
hand, holds in part at least that individuals should, generally
speaking, have some control over the use made by others,
especially government agencies, of information concerning
themselves. Thus, one of the cardinal principles of privacy
protection is that personal information acquired for one purpose
should not be used for another purpose without the consent of
the individual to whom the information pertains. The philosophy
underlying the privacy protection concern links personal
autonomy to the control of data concerning oneself and suggests
that the modern acceleration of personal data collection,
especially by government agencies, carries with it a potential
threat to a valued and fundamental aspect of our traditional
freedoms.
112. The right to information often collides with the right to
privacy. The government stores a lot of information about
individuals in its dossiers supplied by individuals in applications
made for obtaining various licences, permissions including
passports, or through disclosures such as income tax returns or
LPA 501/2009 page 78 of 88
for census data. When an applicant seeks access to government
records containing personal information concerning identifiable
individuals, it is obvious that these two rights are capable of
generating conflict. In some cases this will involve disclosure of
information pertaining to public officials. In others, it will involve
disclosure of information concerning ordinary citizens. In each
instance, the subject of the information can plausibly raise a
privacy protection concern. As one American writer said one
man‟s freedom of information is another man‟s invasion of
privacy.
PROTECTION OF PERSONAL INFORMATION UNDER SECTION 8(1)(j)
113. The right to information, being integral part of the right to
freedom of speech, is subject to restrictions that can be imposed
upon that right under Article 19(2). The revelation of information
in actual practice is likely to conflict with other public interests
including efficient operations of the Government, optimum use of
limited fiscal resources and the preservation of confidentiality of
sensitive information and, therefore, with a view to harmonize
these conflicting interests while preserving the paramountacy of
the democratic ideal, Section 8 has been enacted for providing
certain exemptions from disclosure of information. Section 8
contains a well defined list of ten kinds of matters that cannot be
made public. A perusal of the aforesaid provisions of Section 8
reveals that there are certain information contained in sub-clause
LPA 501/2009 page 79 of 88
(a), (b), (c), (f),(g) and (h), for which there is no obligation for
giving such an information to any citizen; whereas information
protected under sub-clause (d), (e) and (j) are protected
information, but on the discretion and satisfaction of the
competent authority that it would be in larger public interest to
disclose such information, such information can be disclosed.
These information, thus, have limited protection, the disclosure of
which is dependent upon the satisfaction of the competent
authority that it would be in larger public interest as against the
protected interest to disclose such information.
114. There is an inherent tension between the objective of
freedom of information and the objective of protecting personal
privacy. These objectives will often conflict when an applicant
seeks access for personal information about a third party. The
conflict poses two related challenges for law makers; first, to
determine where the balance should be struck between these
aims; and, secondly, to determine the mechanisms for dealing
with requests for such information. The conflict between the right
to personal privacy and the public interest in the disclosure of
personal information was recognized by the legislature by
exempting purely personal information under Section 8(1)(j) of
the Act. Section 8(1)(j) says that disclosure may be refused if the
request pertains to "personal information the disclosure of which
has no relationship to any public activity or interest, or which
would cause unwarranted invasion of the privacy of the
LPA 501/2009 page 80 of 88
individual." Thus, personal information including tax returns,
medical records etc. cannot be disclosed in view of Section 8(1)(j)
of the Act. If, however, the applicant can show sufficient public
interest in disclosure, the bar (preventing disclosure) is lifted and
after duly notifying the third party ( i.e. the individual concerned
with the information or whose records are sought) and after
considering his views, the authority can disclose it. The nature of
restriction on the right of privacy, however, as pointed out by the
learned single Judge, is of a different order; in the case of private
individuals, the degree of protection afforded to be greater; in the
case of public servants, the degree of protection can be lower,
depending on what is at stake. This is so because a public
servant is expected to act for the public good in the discharge of
his duties and is accountable for them.
115. The Act makes no distinction between an ordinary individual
and a public servant or public official. As pointed out by the
learned single Judge "----- an individual‟s or citizen‟s fundamental
rights, which include right to privacy - are not subsumed or
extinguished if he accepts or holds public office." Section 8(1)(j)
ensures that all information furnished to public authorities -
including personal information [such as asset disclosures] are not
given blanket access. When a member of the public requests
personal information about a public servant, - such as asset
declarations made by him - a distinction must be made between
personal data inherent to the person and those that are not, and,
LPA 501/2009 page 81 of 88
therefore, affect his/her private life. To quote the words of the
learned single Judge "if public servants ---- are obliged to furnish
asset declarations, the mere fact that they have to furnish such
declaration would not mean that it is part of public activity, or
"interest". ----- That the public servant has to make disclosures is
a part of the system‟s endeavour to appraise itself of potential
asset acquisitions which may have to be explained properly.
However, such acquisitions can be made legitimately; no law bars
public servants from acquiring properties or investing their
income. The obligation to disclose these investments and assets
is to check the propensity to abuse a public office, for a private
gain." Such personal information regarding asset disclosures
need not be made public, unless public interest considerations
dictates it, under Section 8(1)(j). This safeguard is made in public
interest in favour of all public officials and public servants.
116. In the present case the particulars sought for by the
respondent do not justify or warrant protection under Section
8(1)(j) inasmuch as the only information the applicant sought was
whether 1997 Resolution was complied with. That kind of
innocuous information does not warrant the protection granted by
Section 8(1)(j). We concur with the view of the learned single
Judge that the contents of asset declarations, pursuant to the
1997 Resolution, are entitled to be treated as personal
information, and may be accessed in accordance with the
procedure prescribed under Section 8(1)(j); that they are not
LPA 501/2009 page 82 of 88
otherwise subject to disclosure. Therefore, as regards contents of
the declarations, information applicants would have to, whenever
they approach the authorities, under the Act satisfy them under
Section 8(1)(j) that such disclosure is warranted in "larger public
interest".
DISCLOSURE OF ASSETS INFORMATION OF JUDGES -
INTERNATIONAL TRENDS
117. "Although Judges often balk at the invasion of privacy that
disclosure of their private finances entails, it is almost uniformly
considered to be an effective means of discouraging corruption,
conflicts of interest, and misuse of public funds..." [Guidance for
Promoting Judicial Independence and Impartiality, 2001, USAID, Technical
Publication]. Income and Asset Disclosure is generally perceived to
be an essential aid towards monitoring whether judges perform
outside work, monitoring conflicts of interests, discouraging
corruption, and encouraging adherence to the standards
prescribed by judicial code of conduct. In countries where
disclosure is mandatory, "the Guidance Principle" suggests that
list of judges‟ assets and liabilities must be declared at
appointment and annually thereafter. "Guidance Principle"
further stipulates that the information disclosure must be
accurate, timely and comprehensive. Furthermore, security and
privacy concerns of judges should be respected, oversight body
monitoring the register must be credible and the public should
have proper access to the public portion of the register.
LPA 501/2009 page 83 of 88
118. Keith E. Henderson in his article "Asset and Income
Disclosure for Judges: A Summary Overview and Checklist" states
that even though the OAS Convention created the legal basis for
income and asset disclosure of public officials, the legal question
as to whether Judges are deemed to be public officials remains
unclear or is being debated on in a number of countries. In some
countries, Judges have raised issues of constitutional separation
of powers and have taken the position that the judicial branch
itself must pass and enforce its own disclosure laws and rules.
This is exactly what is achieved by the 1997 and 1999
Resolutions. Other unresolved issues relate to how to effectively
and fairly implement and enforce disclosure laws and how much
of this personal information should be publicly available and in
what form. The author has pointed out that there are three basic
sources of the assets declaration obligation:
a) Constitutional Obligation: Some constitutions
impose an obligation to disclose assets of public officials
e.g. Colombia, Constitution Article 122.
(b) Legislative Obligation: Some countries regulate
asset disclosure by statute, although there are different
types of Acts creating this obligation e.g. Poland, El
Salvador, etc.
c) Court rules: In some countries, such as United
States, Argentina, the judiciary itself regulates the conduct
of Judges.
According to the author, while addressing the issue of assets
disclosure, it is fundamental to find a balance between the kind of
information that must be available to the public and the rights to
LPA 501/2009 page 84 of 88
privacy and security of the official or Judge. Corrupt "information
keepers" or weak information systems and institutions can result
in serious information leaks that could have serious human rights
implications - particularly in transition countries. A cursory
review of existing laws reveals that there is no one model law or
policy regarding exactly the range of assets Judges should
disclose. To some degree, it depends, inter alia, on the
development context of the country in question. Regarding the
kind of assets to be disclosed, different countries have likewise
adopted different models depending on the development context:
Broad Disclosure - In the United States, there is an
obligation to make a broad accounting of financial
holdings, including a list of gifts, lecture fees or other
outside incomes. However, there has been some criticism
of some judges not fully disclosing their having received
trip expenses from private sources and these rules are still
under debate.
Medium-size disclosure - In Argentina, judges are exempt
from declaring some kinds of property if it might
jeopardize their security. For example, judges are not
obligated to submit details of the place where they live or
their credit card numbers.
Narrow disclosure - In many transition countries, judges
must declare only incomes - assets are exempt. "
119. The Ethics in Government Act, 1978 of United States
requires that federal judges disclose personal and financial
information each year. Under the Act, federal judges must
disclose the source and amount of income, other than that
earned as employees of the United States government, received
during the preceding calendar year. Judges must also disclose
LPA 501/2009 page 85 of 88
the source description and value of gifts, for which the correct
value is more than certain minimal amount, received from any
source other than a relative; the source and description of
reimbursements; the identity and category of value of property
and interests; the identity and category of values of liabilities
owed to creditors other than certain immediate family members;
and other financial information. The Act allows judges to redact
information from their financial disclosure request under certain
circumstances. A report may be redacted "(i) to the extent
necessary to protect the individual who files the report; and (ii)
for so long as the danger to such individual exists". The Act
further charges the US Judicial Conference Committee with the
task of submitting to the House and Senate Committee on the
Judiciary an annual report documenting redactions. When a
member of the public requests for a copy of judges financial
disclosure report, the Committee sends a notification of the
request to the judge in question asking the judge to respond in
writing whether he would like to request new or additional
redactions of information. If the judge does not request redaction
from his/her report, a copy of the report is released to the
requester. However, if the judge requests redaction upon
receiving the request for a copy of the report, the Committee
then votes on the redaction request, with a majority needed to
approve or deny the request, and finally a copy of the report is
released, with approved redactions, if any.
LPA 501/2009 page 86 of 88
120. It will be useful to note certain developments which led to
the federal judges‟ asset information being placed on the
internet. In September, 1999, APBnews.com ("APB"), a site
focused on criminal justice news, requested for financial
disclosure reports filed by federal judges in 1998. The Judicial
Conference Committee denied this request in December, 1999
ruling that the disclosure reports should not be turned over to
APB because posting the reports on the internet would
contravene the statutory requirement that all report registers
identify themselves by name, occupation and address. After the
Judicial Conference Committee denied APB‟s request, APB filed
suit in the US District Court for southern districts of New York to
obtain the report. But on March 14, 2000, the Judicial Conference
Committee voted to reverse its decision and allowed the reports
to be available on the internet, recognizing that the statutory
language did not permit withholding the reports in their entirety
from news organizations. Though the Act generally prohibits
obtaining or using a report for commercial purposes, it contains
an exemption for "news and communication media" involved in
"dissemination to the general public". Thus APB could not be
refused access to the reports. Before the forms were released to
the APB, however, the Committee removed some personal
information submitted by judges but not required by the Act, such
as home addresses and names of spouses and dependants.
LPA 501/2009 page 87 of 88
EPILOGUE
121. It was Edmund Burke who observed that "All persons
possessing a portion of power ought to be strongly and awfully
impressed with an idea that they act in trust and that they are to
account for their conduct in that trust." Accountability of the
Judiciary cannot be seen in isolation. It must be viewed in the
context of a general trend to render governors answerable to the
people in ways that are transparent, accessible and effective.
Behind this notion is a concept that the wielders of power -
legislative, executive and judicial - are entrusted to perform their
functions on condition that they account for their stewardship to
the people who authorize them to exercise such power. Well
defined and publicly known standards and procedures
complement, rather than diminish, the notion of judicial
independence. Democracy expects openness and openness is
concomitant of free society. Sunlight is the best disinfectant.
122. We are satisfied that the impugned order of the learned
single Judge is both proper and valid and needs no interference.
The appeal is accordingly dismissed.
CHIEF JUSTICE
VIKRAMAJIT SEN, J.
JANUARY 12, 2010 S. MURALIDHAR, J.
"nm/v/pk"
LPA 501/2009 page 88 of 88