Delhi High Court
C.L. Devgun vs Ndmc on 27 November, 2008
Author: S. Muralidhar
Bench: Chief Justice, S. Muralidhar
IN THE HIGH COURT OF DELHI AT NEW DELHI
WRIT PETITION (CIVIL) No. 579 of 2008
Reserved on: September 8, 2008
Date of decision: November 27, 2008
C.L. DEVGUN .... PETITIONER
Through: Ms. Monika Arora, Advocate
versus
NEW DELHI MUNICIPAL COUNCIL & ORS. ....RESPONDENTS
Through: Mr. Vikas Singh, ASG and
Mr. Prag Tripathi, ASG with Ms.Madhu
Tewatia, Advocate, Mr. Anil Amrit,
Mr. Rohit Dhingra and Ms. Sidhi Arora,
Advocates for R-1 & R-3.
Mr. Ashok Arora, Advocate for R-2.
CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE DR. JUSTICE S. MURALIDHAR
1. Whether Reporters of local papers may be
allowed to see the judgment? Yes
2. To be referred to the Reporter or not? Yes
3. Whether the judgment should be reported Yes
in Digest?
JUDGMENT
27.11.2008 S. MURALIDHAR, J.
1. This petition, filed as a Public Interest Litigation („PIL‟), is by a former employee of the New Delhi Municipal Council („NDMC‟) and seeks a mandamus to the NDMC to "withdraw the facilities being provided to the non- official members" and for a declaration of "all the facilities currently being enjoyed by the non-official members of NDMC as illegal." Preliminary objection
2. A preliminary objection to the maintainability of the PIL has been raised by Mr.Vikas Singh, learned Additional Solicitor General (ASG) on behalf of the WP(C) 579 of 2008 Page 1 of 31 Union of India. According to him, the petition is by a former employee of the NDMC who may be disgruntled and therefore this raises doubts about his bonafides. He accordingly prays for in limine dismissal of the PIL. In support of this contention Mr.Singh referred to the decisions of the Supreme Court in Guruvayoor Devaswom Managing Committee v. C.K. Rajan (2003) 7 SCC 546 and Common Cause v. Union of India (2008) 5 SCC 511. However, Mr.Parag Tripathi, learned ASG appearing for the NDMC did not raise any such objection to the maintainability of this petition. He went so far as to say that any concerned citizen had a right to know whether the monies spent by a statutory authority like the NDMC were within the scope of its statutory powers and had been deployed for achieving the objects of the concerned statute.
3. This petition concerns the provision of facilities to non-official members of the NDMC, which is a municipal body whose functioning is governed by a statute of Parliament. It seeks accountability for the expenditure incurred by the NDMC for such purpose. The expenditure incurred by a statutory authority of monies entrusted to it, which is contributed to by the public at large, is certainly expected to be in conformity with and for achieving the objects of the statute. A demand for transparency and accountability in the functioning of a statutory body like the NDMC cannot be termed as "frivolous" or "vexatious" or as serving some "personal interest". The present PIL therefore does not fall within the „prohibited‟ illustrative categories of cases noted in the decisions cited by Mr.Vikas Singh. The issue raised in this PIL is of substantial public importance. The fact that the petitioner happens to be a former employee of the NDMC cannot by itself disentitle him from agitating such an issue. The WP(C) 579 of 2008 Page 2 of 31 preliminary objection to the maintainability of this petition as a PIL is accordingly overruled.
Composition of the NDMC
4. Before embarking on the discussion of the issues raised in this PIL, it may be useful to have an overview of the statutory provisions governing the functioning of the NDMC. The NDMC is constituted under Section 3 of the New Delhi Municipal Act 1994 („NDMC Act‟). The NDMC is a unique body which has control over the relatively small area of 45 sq. kms of the capital city New Delhi. The monuments housing the key organs of the State - the Parliament, the Rashtrapati Bhavan, Offices of the Central Government and the Supreme Court of India are located in this territory. This perhaps was a reason why it was decided that the area within the jurisdiction of the NDMC would be accorded a separate status and that the constitution and functions of the NDMC would be governed by a separate Act of Parliament. It was decided to constitute a separate municipal council, the members of which are not elected but nominated by the Central Government in consultation with Chief Minister of the Government of the National Capital Territory of Delhi (GNCTD). Section 2(1) of the NDMC Act defines the „Administrator‟ to be the Administrator of the National Capital Territory of Delhi, who is designated as the Lieutenant Governor of Delhi by virtue of Article 239AA of the Constitution of India. It is the Central Government which appoints the Lieutenant Governor. The control of the NDMC is therefore with the central government and not the GNCTD.
5. Section 4 of the NDMC Act, which sets out the composition of the Council, WP(C) 579 of 2008 Page 3 of 31 reads as under:
"(a) a Chairperson, from amongst, the officers of the Central Government or the Government, of or above the rank of Joint Secretary in consultation with the Chief Minister of Delhi;
(b) three members of Legislative Assembly of Delhi representing constituencies which comprise wholly or partly of the NDMC area;
(c) five members from amongst the officers of the Central Government or the Government or their undertakings, to be nominated by the Central Government; and
(d) two members to be nominated by the Central Government in consultation with the Chief Minister of Delhi to represent from amongst lawyers, doctors, chartered accountants, engineers, business and financial consultants, intellectuals, traders, labourers, social workers including social scientists, artists, media persons, sports persons and any other class of persons as may be specified by the Central Government in this behalf."
"(2) The Members of Parliament, representing constituency which comprises wholly or partly the New Delhi area, shall be a special invitee for the meetings of the Council but without a right to vote.
(3) Out of the eleven members referred to in sub-
section (1), there shall be at least three members who are women and one member belonging to the Scheduled Castes.
(4) The Central Government shall nominate, in consultation with the Chief Minister of Delhi, a Vice-
Chairperson from amongst the members specified in clauses (b and (d) of sub-section (1)."
Thus, of the eleven members of the Council, five are non-official members comprising two categories: three Members of the Legislative Assembly (MLA) of the NCT of Delhi [Section 4 (1) (b)] and two nominees of the central government [Section 4 (1) (d)]. The duration of the Council is five years.
6. Under Section 10 of the NDMC Act the General Powers of the Council are WP(C) 579 of 2008 Page 4 of 31 set out. These are further divided under Sections 11 and 12 into obligatory and discretionary functions respectively. For the discharge of these functions the NDMC is empowered to constitute Committees under Section 9 of the NDMC Act. Section 9 (2) states that every such Committee shall consist of members of the NDMC. The members of the NDMC are invariably part of the Committees. Under Section 13 of the NDMC Act, the Chairperson of the NDMC is appointed by the Central Government and is expected to hold the office for a term of five years. The Chairperson can be removed by the Central Government if it is found that he is incapable of performing the duties of his office or has been guilty or neglect or misconduct in the discharge of such duties, which renders his removal expedient. Section 16 (1) talks of the salary and allowances and facilities that are made available to the Chairperson. Section 16 (2) deals with allowances that the members of the NDMC are entitled to for attending meetings. The present petition raises the issue of interpretation of the latter provision in the context of NDMC providing facilities to its non-official members.
Factual background
7. The narration of the facts relevant to the case on hand begins soon after 10th November 1995 when the NDMC was constituted by the central government in terms of the NDMC Act. Its first meeting took place on 23rd December 1995. In response to a reference made to it by the NDMC about the facilities to be provided to the members of the NDMC, the Ministry of Home Affairs („MHA‟), Government of India by a letter dated 27th December 1995 clarified that:
"2. The Vice-Chairperson and other Members of the Council may be provided such facilities which may WP(C) 579 of 2008 Page 5 of 31 be required for facilitating faithful discharge of their duties and responsibilities."
8. Accordingly, the Vice-Chairman NDMC was provided with a staff car with driver, office with furniture, office staff, office telephone and electronic typewriter. The non-official members, including the nominated members, were provided two Maruti vans in a pool, one Council room with furniture, telephone, one stenographer and a peon. At its meeting held on 5 th November 1996, the NDMC decided to provide to the members the following facilities:
"(a) Provision of residential telephone or reimbursement of telephone charges up to 650 calls;
(b) Since Vice Chairperson and Shri Ram Bhaj, MLA had official vehicles, the vehicles be provided to remaining non-official members;
(c) Petrol for vehicles @ 100 litres per month.
(d) Meeting allowance @ Rs.200/- per day.
(e) Medical facilities as admissible to Group A Officers of NDMC."
9. With effect from May 1997 the quantum of petrol was enhanced to 200 litres per month. However, the payment of the meeting allowance to the members was discontinued in 1998. Since non- official members had been provided vehicles by the NDMC and the official members anyway travelled in their official vehicles it was felt that the meeting allowance, intended to reimburse the cost of transportation, need not be paid. By a resolution dated 29 th October 1997 it was decided that accommodation shall be allotted to the officers and other staff of NDMC members. Non-official members were also provided residential accommodation.
WP(C) 579 of 2008 Page 6 of 31
10. After the NDMC was reconstituted on 22nd December 2000, a letter was written on 7th March 2001 by Shri B.P. Misra, the then Chairman NDMC to the MHA requesting for a detailed examination of "the entire matter" and to let him know "as to what facilities should actually be provided to the non-official members of the Council." Mr.Misra pointed out in his letter that "there is no section under the Act except Section 16 (2) which covers the allowances to the members."
11. By a notification dated 27th December 2005 the central government decided to reconstitute the NDMC. According to the information placed on record, at that stage the facilities being made available to the members were as under:
Allowances for attending meeting of the Council & Its Committees.
(i) Members representing the MLA‟s In addition to getting the Assembly Meeting Allowances from Govt. of NCT of Delhi, they are availing the following facilities from NDMC:-
a) Furnished office space along with stationery/computers and following staff:-(i) Stenos 05 (ii)Sr. Asstt. 01 (iii) Cl. Asstt. 01 (iv) Drivers 04 (v) Peons/Helper 04
b) Telephones - Intercom & Direct in office and free 650 calls bi-monthly + rent and other charges at residence.
(c) NDMC residential accommodation type „IV/V‟ on normal licence fee.
(d) Staff car with 250 litres of petrol per month and chauffer.WP(C) 579 of 2008 Page 7 of 31
(e) Monthly refreshment allowance of Rs.1500/- per month for Vice Chairperson & Rs.1000/- per month for others.
(f) Medical facilities admissible to Group A officers."
12. On comparison with the facilities made available to the Councilors of Municipal Corporation of Delhi („MCD‟) in terms of the Delhi Municipal Corporation (Allowances of Councilors and Persons) Rules 1958 the following picture emerged. MCD Councilors were paid a meeting allowance @ Rs.300/-
per meeting subject to a maximum Rs.3000/- per month whereas members of the NDMC were paid Rs.200 per meeting. Subsequently, NDMC members were paid Rs.1000 per meeting in terms of Rule 3 of the New Delhi Municipal Council (Allowances for Attending the Meetings of the Council) Rules 2006 („Meeting Allowance Rules‟) subject to a maximum of Rs.3,000 per month. MCD Councilors were entitled to the telephone calls up to 2000 per month without STD facility whereas the NDMC members were entitled for 650 free calls bimonthly plus rent and other charges. The monthly refreshment allowance of Rs.1500/- per month for the Vice-Chairperson NDMC and Rs.1000/- per month for other NDMC members was not available to the MCD Councilors. Further the NDMC members were provided with a Stenographer, one Senior Assistant, one Peon and one Beldar each as well as medical facilities admissible to officers. These facilities were not available to the MCD councilors.
13. It appears that in the note prepared for the MHA by the NDMC as a precursor to the Meeting Allowance Rules, it was proposed that in addition to enhancing the meeting allowance for NDMC members to Rs. 1000 per meeting, they should be given telephone facilities up to a maximum of 2000 WP(C) 579 of 2008 Page 8 of 31 calls per month. Nevertheless, when the Meeting Allowance Rules were finally made under S.16 (2) of the NDMC Act on 6th Dec. 2006, a provision for allowance for attending meetings alone was made.
Issues raised
14. The principal issue raised in this PIL is whether the grant of facilities like residential accommodation, car, driver, secretarial staff etc. to non-official members of the NDMC apart from the meeting allowance paid in terms Section 16 (2) of the NDMC Act read with Rule 3 of the Meeting Allowance Rules is permissible in law. According to the petitioner, it is not. It is submitted that any facility provided to the non-official members of the NDMC over and above that admissible under Section 16 (2) of the NDMC Act is without the authority of law. Also, it is contended that the grant of such facilities has no nexus to the objects and functions of the NDMC as set out by the NDMC Act. A further ground of challenge is that the expenditure incurred on the grant of such facilities to the non-official members is arbitrary and excessive.
15. In the counter affidavit filed by the NDMC the explanation offered for giving the members the facilities is as under:
"the Council has administratively taken a decision to provide facilities to the non-official members as it was deemed appropriate to be given to them for the efficient discharge of the municipal functions and duties under the Act which also involve interaction with the public/making extensive inspections etc. before formulating policies or taking decisions on important issues of public importance."WP(C) 579 of 2008 Page 9 of 31
Submissions of Counsel
16. It is submitted by Ms. Monika Arora, learned counsel for the petitioner, that of the five non-official members of the NDMC, three are MLAs who are already enjoying the facilities of allowance for attending meetings and telephone to the extent of 2000 calls a month. The grant of any further facilities to them for being members of the NDMC is not warranted. As regards the two nominated members, they are expected to be experts in their respective fields and are not expected to visit the constituencies to discharge their functions. The grant of facilities for them is, in the circumstances, not justified. It is reiterated that Section 16 (2) of the NDMC Act is exhaustive of all that can be granted to non-official members. Drawing a comparison with the facilities made available to the Chairperson, NDMC under Section 16 (1) of the NDMC Act, it is submitted that that the legislative intent was not to extend those facilities to non-official members of the NDMC. It is contended that consistent with this position, the Meeting Allowance Rules notified by the Central Government do not provide for telephone facilities as requested by the NDMC.
17. Countering these submissions, it was argued by Mr. Vikas Singh, learned ASG on behalf of the Union of India that Section 16 (2) of the NDMC Act is couched in a positive language and is therefore an enabling provision. It does not place any limitation on the powers of the NDMC to grant its non- official members such facilities as may be deemed appropriate for the purpose of discharging their statutory responsibilities under the NDMC Act. Considering the number of Committees on which the non-official members have to serve for the purpose of discharging the functions of the NDMC, the grant of these facilities in addition to the meeting allowance cannot be said to WP(C) 579 of 2008 Page 10 of 31 be ultra-vires the NDMC Act. There was power under Section 50 read with Section 2(3) of the NDMC Act for the NDMC to grant the facilities to its non- official members. He also sought to make a distinction between nominated and elected members, and submitted that the grant of allowance and facilities to the former from out of the New Delhi Municipal Fund (NDMF) was not without justification. In any event, considering that the total outlay on this account constituted a very small fraction of the total budget of the NDMC, it could hardly be said to be arbitrary, excessive or unreasonable. It was a policy decision of the NDMC, and outside the scope of judicial review.
18. Mr. Parag Tripathi, learned ASG appearing on behalf of the NDMC, supplemented the submissions of Mr. Vikas Singh. According to him, there is nothing in the language of the Section 16(2) of the NDMC Act which prohibits the NDMC from providing to its non-official members facilities over and above the meeting allowance. He submitted that while it would be open to the High Court in the exercise of its powers under Article 226 to examine if the expenditure of the NDMC towards provision of these facilities had a reasonable nexus with the objects of the NDMC Act and the functions of the NDMC itself, in the instant case the Petitioner had failed to demonstrate the absence of such nexus. Also, there was no allegation that the exercise of powers in this behalf by the NDMC was mala fide. Referring to Sections 20, 31, 59 and 395 of the NDMC Act, he submitted that there were sufficient internal statutory mechanisms which would constitute a check on the power of the NDMC to expend funds for providing facilities to its non-official members. The Petitioner would have to show, even prima facie, that these internal mechanisms had either failed or were non-operative, failing which the Court WP(C) 579 of 2008 Page 11 of 31 should decline to interfere.
Interpretation of Section16 (2)
19. The first question that arises concerns the interpretation of Section 16 of the NDMC Act which reads as under:
"16. Salary and allowances of the Chairperson and members - (1) The Chairperson shall be paid out of the New Delhi Municipal Fund constituted under Section 44 such monthly salary and such monthly allowances, if any, as may from time to time be fixed by the Central Government and may be given such facilities, if any, in relation to residential accommodation, conveyance and the like as may from time to time be fixed by that Government:
Provided that the salary of the Chairperson shall not be varied to his disadvantage after his appointment. (2) The members shall be entitled to receive allowance for attendance at meeting of Council and of any of its committees at such rates as may be determined by rules made in this behalf."
20. The language of Section 16 is unambiguous. Sub-section (1) deals with what can be provided to the Chairperson. This includes salary, allowances and facilities. Sub-section (1) of Section 16 further provides that these are to be fixed by the central government. The contrast with the wording of sub-section (2) is obvious. The latter speaks of only allowance payable to members for attending meetings and nothing else. It further states that this will be at rates that may be prescribed by rules. It is not possible to accept the contention of the petitioners that the mention of „facilities‟ in sub-section (1) of Section 16 in relation to the Chairperson and its omission in sub-section (2) thereof should be interpreted as reflecting the legislative intent not to grant any facilities to the members of the NDMC. The only inference that is possible to be drawn is that a statutory protection is accorded to the salary, allowances and facilities WP(C) 579 of 2008 Page 12 of 31 available to a Chairperson under S.16 (1) and the power to fix the extent of these is vested with the central government which also appoints such Chairperson. Sub-section (2) on the other hand gives a statutory flavour to just the allowance payable to members. The manner of the grant of allowances is by way of Rules by the central government in terms of Section 386 of the NDMC Act. These points of difference between sub-sections (1) and (2) do not imply that no facilities, other than allowances for meetings, can be made available to the members in terms of any other provision of the NDMC Act. In other words, there is no prohibition in Section16 (2) on the members being granted facilities in exercise of the powers of the NDMC traceable to any other provision of the statute.
21. To accept the contention of the petitioner to the contrary would tantamount to reading a restrictive word like "only" before the words "allowances for attendance at meeting ..." The petitioner wants the Court to read sub-section (2) of Section 16 as: "The members shall be entitled to receive only allowances for attendance at meeting..." The inclusion by the Court of a word that is not present in the statute would not be permissible in the given circumstances, as it would be, in the words of Devlin, L.J. in Gladstone v. Bower (1960) 3 All ER 353 (CA), „legislating for casus omissus'. This is also the law as explained by the Supreme Court. In Hansraj Nathu Ram v. Lalji Raja AIR 1963 SC 1180, where the issue concerned the interpretation of S.43 of the Code of Civil Procedure, the Court said (AIR, p. 1181):
"The argument was that in the present case the expression "in a Part B State" should be read as if the expression was "in a Part A State". This again is not permissible for us. Section 43 has to be interpreted as it is WP(C) 579 of 2008 Page 13 of 31 and a Court cannot read it as if its language was different from what it actually is. It is not permissible for this court to amend the law as suggested."
22. In Dental Council of India v. Hari Prakash (2001) 8 SCC 61, addressing the issue of dictionary definitions being used by the High Court in interpretation, it was held (SCC, pp. 69-70):
"... construction of the expression used in the Act with reference to dictionaries is not called for. Such a course will result in either omission of words in the Act such as 'established by law' or to add different words which is not permissible in the language of the Act."
23. In the same decision the Supreme Court further observed (SCC, p. 70):
"...The learned counsel for respondents referred to large number of decisions where the meaning of the expression used in an enactment has been given a wider meaning or even to cover a situation which could not have arisen when the law was enacted. But we are afraid, these principles cannot be applied in the present context... what is not included by the legislature cannot be undone by us by adopting the principle of purposive interpretation... the High Court ought not to have proceeded to consider other modes of interpretation when the language of the provision itself is absolutely clear."
24. In Padma Sundara Rao v. State Of Tamil Nadu (2002) 3 SCC 533 the Court explained (SCC, p. 542):
"It is well settled principle in law that the Court cannot read anything into a statutory provision which is plain and unambiguous. A statute is an edict of the legislature. The language employed in a statute is the determinative factor of legislative intent. The first and primary rule of construction is that the intention of the Legislation must be found in the WP(C) 579 of 2008 Page 14 of 31 words used by the Legislature itself. The question is not what may be supposed and has been intended but what has been said... While interpreting a provision the Court only interprets the law and cannot legislate it."
"Two principles of construction - one relating to casus omissus and the other in regard to reading the statute as a whole - appear to be well settled. Under the first principle a casus omissus cannot be supplied by the Court except in the case of clear necessity and when reason for it is found in the four corners of the statute itself..."
25. In the considered view of this Court, the plain language of Section 16 (2) of the NDMC Act does not admit of an interpretation whereby grant of any facility to the members of the NDMC beyond allowance for attending meetings is prohibited under any other provision of the NDMC Act. Existence of the power to grant facilities
26. The question that next arises is whether the NDMC would be justified in invoking Section 50 of the NDMC Act to grant facilities to its members as part of the application of the New Delhi Municipal Fund (NDMF). In this context, it is important to consider Ss. 2(3), 44, 47, 49 and 50 of the NDMC Act. Section 44 of the NDMC Act lists out the various sources of revenues which constitute the NDMF. Section 47 mandates that: "No payment of any sum out of the New Delhi Municipal Fund shall be made unless the expenditure of the same is covered by a current budget-grant and a sufficient balance of such budget-grant is still available notwithstanding any reduction or transfer thereof which may have been made under the provisions of this Act." The proviso to Section 47 lists out the items of expenditure that are not covered by the mandate of the main provision. It is not even the case of the Respondents that WP(C) 579 of 2008 Page 15 of 31 the expenditure on facilities to members of the NDMC is an item not covered by the main part of Section 47. In other words such expenditure has to be covered by a "current budget grant." Section 2 (3) defines a "budget grant" to mean "the total sum entered on the expenditure side of a budget estimate under a major head and adopted by the Council and includes any sum by which such budget-grant may be increased or reduced by transfer from or to other heads in accordance with the Provisions of this Act and the regulation made thereunder." The procedure outlined under Section 47 itself constitutes a check on the power of the NDMC to grant a facility that has financial implications for it. This procedure is mandatory in nature and a facility granted to the members of the NDMC without adhering to this procedure would be without the authority of law. It may be noted here that it is not the petitioner‟s case that this procedure was not followed in the instant case.
27. But that is not all. The purpose for which such facility can be granted is controlled by Section 50 of the NDMC Act which reads as under:
"50. Application of New Delhi Municipal Fund -
(1) The moneys from time to time credited to the New Delhi Municipal Fund shall be applied in payment of all sums, charges and costs necessary for carrying out the provisions of the Act, and of the rules, regulations and bye-laws thereunder, or of which payment is duly directed, sanctioned or required by or under any of the provisions of this Act.
(2) Such moneys shall likewise be applied in payment of all sums payable out of the New Delhi Municipal Fund under any other enactment for the time being in force."
28. To this Court the plain meaning of the expression "shall be applied in payment of all sums, charges and costs necessary for carrying out the provision WP(C) 579 of 2008 Page 16 of 31 of this Act" occurring in Section 50, when read in the context of Section 47 and Sections 10 and 11, is wide enough to include any expenditure incurred with a view to discharging the functions of the NDMC, whether the obligatory ones under Section11 or the discretionary ones under Section 12 of the NDMC Act. These functions, as was noticed earlier, are discharged through the device of Committees constituted under Section 9. The members of the NDMC sit in each of these Committees. In fact Section 9 (2) states that each Committee "shall consist of members of the Council only", and each Committee shall be presided over by the Chairperson.
29. We have been shown a list of the various Committees which number more than 13. The non-official members are invariably members of all such Committees. They are, in that capacity, expected to visit areas both within and outside the territorial limits of the NDMC. They are expected to hold office daily for a certain number of hours for redressal of public grievances. They attend to both written complaints as well as complaints in person. The members have to send letters and replies in connection with the public grievances and follow upon them. They are to prepare the reports of the various Committees, inspect public works undertaken by the NDMC, and so on. The members indeed appear to have a busy schedule of activities. In this context, the question posed by the petitioner whether the facilities granted to the non-official members have a nexus with the objects of the NDMC Act and the functions of the NDMC, has to be answered in the affirmative. WP(C) 579 of 2008 Page 17 of 31
30. The conclusion on this aspect of the matter, as regards the scope of Section 50 of the NDMC Act, is that the grant to the members of the NDMC of facilities (other than allowance for attending meetings) is legally permissible. The power of the NDMC to grant facilities to the non-official members of the NDMC, which has financial implications involving the application of the NDMF, is traceable to Section 50 read with Sections 47, 9, 10 and 11 of the NDMC Act.
Scope of Judicial Review
31. The contention of the respondents regarding the scope of the powers of judicial review by this Court under Article 226 of the Constitution has to be dealt with next. To recapitulate, their submission is that the decision of the NDMC to grant certain facilities to its members is essentially in the realm of policy and the Court when asked to review such a decision must adopt a „hands off‟ approach. Indeed the High Court of Bombay in Laxman Mahurkar v. Balkrishna Kinikar AIR 1961 Bom 167 and the High Court of Karnataka in K.N. Subba Reddy v. State of Karnataka AIR 1993 Kar 66 have taken the view that courts cannot go into questions of legality of government expenditure. The view expressed is that the Court should refrain from even examining whether the expenditure is for a legitimate public purpose. This echoes the trend of earlier decisions of our courts which saw executive policy making as being in a water tight compartment out of the purview of the court‟s jurisdiction. The decision in Ram Jawaya Kapur AIR 1955 SC 549 is one such instance. However, later decisions have acknowledged the complex nature of executive functioning, particularly where executive or legislative policy has WP(C) 579 of 2008 Page 18 of 31 been translated into a statute with verifiable standards and norms. This has perceptibly expanded the scope of the court‟s interference.
32. In the present case the Court is not being asked to take a decision whether the NDMF should be applied to this purpose or that. In fact the NDMC Act itself sets out the purposes for which the fund can be spent. Section 50 mandates that it shall for the statutory purposes and objectives and none other. The limited area of examination is whether the expenditure being questioned is in conformity with and has a nexus with the statutorily identified purpose. In the background of the law developed by our courts in the past few decades, the question whether the decisions of a statutory body discharging public functions is in accordance with the procedure, if any, outlined in the statute and whether it satisfies the requirement of having a nexus with the objects of the statute cannot be said to be totally outside the purview of judicial oversight (see for instance, Shenoy K. Ramdas v. Chief Officer, Town Municipal Council, Udipi AIR 1974 SC 2177). In V.P. Singh v. Chairman, Municipal Council of Delhi AIR 1969 Del. 295, a Division Bench of this Court held: "It is a fundamental principle of legal jurisprudence that Courts will not allow an act to be done against the mandatory provisions of a statute and wait till the mischief is done." The other grounds of challenge available are that the decision of a statutory body is malafide or patently unreasonable or irrational (M.I. Builders v. Radhey Shyam Sahu (1999) 6 SCC 464). However, that is not a ground on which the Petitioner has challenged the impugned decision of the NDMC. Since the development of administrative law by the constitutional courts in our country has largely mirrored the approach of common law courts WP(C) 579 of 2008 Page 19 of 31 elsewhere, it is instructive to examine some of the decisions of the latter courts in cases involving questions similar to the ones raised in this petition.
33. In Pack v. Southern Bell Tel. & Tel. Co. 215 Tenn. 503 (1965), the Supreme Court of Tennessee dealt with a case concerning the relocation of utility facilities owned by private parties at State cost, which was a part of a highway expansion project. The questions before the Court were whether the State had legitimately exercised its police power in providing that the State pay for such relocation, and what constitutes a „public purpose‟. Impliedly asserting that the Court could go into these questions, the Tennessee Supreme Court adopted the following reasoning of the Minnesota Supreme Court in Visina v. Freeman, 252 Minn. 177 (1958):
"What is a „public purpose‟ that will justify the expenditure of public money is not capable of a precise definition, but the courts generally construe it to mean such an activity as will serve as a benefit to the community as a body and which, at the same time, is directly related to the functions of government."
"The mere fact that some private interest may derive an incidental benefit from the activity does not deprive the activity of its public nature if its primary purpose is public."
34. In State of Missouri v. Forrest Smith 348 Mo. 554 (1941), the issue before the court was in relation to certain bonds which were issued by a City municipal corporation, ostensibly for the purpose of constructing a „municipal office building‟ However, it was found that this was a subterfuge to fund the building for offices for the Unemployment Compensation Commission, which would incidentally house a few municipal offices. The raising of funds for this WP(C) 579 of 2008 Page 20 of 31 purpose through the issue of bonds by the City was questioned. It was held that the primary purpose behind the raising of funds through bonds was the construction of offices for the Unemployment Compensation Commission, which was not a „municipal public purpose‟. Therefore, the issue of bonds was held to be invalid. The Missouri Supreme Court examined what constitutes „public purpose‟ vis-à-vis a particular body. The important point is that the Court was not satisfied that the expenditure answered the broad description of „public purpose‟ but insisted that to be held valid the purpose had to fall within the ambit of the particular authority‟s duties. Again, it is implicit from the Missouri Court‟s decision that it viewed itself as having the power to go into the validity of the public expenditure incurred by the municipal body. It observed (348 Mo. 554 at p. 558):
"If the dominating motive for the erection of a building by a municipality is a strictly public use, then the expenditure for it is legal under the constitution, although incidentally it may be devoted occasionally to uses that are not public, but if the project of the municipality is merely colorable, masking under the pretext of a public purpose, a general design to enter into the private business of maintaining a building for gain, or devoting it mainly to any other than its public use as a gathering place for citizens generally, such an attempt would be a perversion of power and a nullity, and no public funds could be appropriated for it."
"The true distinction drawn in the authorities is this: If the primary object of a public expenditure is to subserve a public municipal purpose, the expenditure is legal, notwithstanding it also involves as an incident an expense, which, standing alone, would not be lawful. But if the primary object is not to subserve a public municipal purpose, but to promote some private end, the expenditure is illegal, even though it may incidentally serve some public purpose."WP(C) 579 of 2008 Page 21 of 31
35. In R. v. Secretary of State for Foreign and Commonwealth Affairs ex parte. World Development Movement Ltd. [1995] 1 W.L.R. 386, the Court of Appeals dealt with the scope of judicial review of public expenditure. A consortium based in the United Kingdom (U.K.) sought „aid and trade provision‟ (ATP) from the U.K. government under the Overseas Development and Cooperation Act 1980 which provided for aid to foreign development projects. The consortium submitted a formal proposal for setting up a hydro- electric power project in Malaysia. The Overseas Development Administration (ODA) sent an appraisal mission. Based on the initial reports of the mission, the government made an oral offer of partial funding to Malaysia. However, the final assessment by the ODA was that the economic viability of the project was „marginal‟. This was later revised to the project being a „very bad buy‟, a burden on Malaysian consumers, completely uneconomic and not a sound development project. Despite this, the Secretary of State for Foreign and Commonwealth Affairs approved ATP support. The justification offered was that the withdrawal of the offer at that stage would damage the U.K. government‟s credibility. The UK government‟s decision to proceed with ATP support for the project led to a pressure group approaching the Queen‟s Bench Division of the High Court with a petition seeking judicial review of the decision. The Court identified four issues of which two were: whether the Applicants had standing to maintain an application for judicial review, and whether the decision of the Secretary of State was lawful. On the first issue, it was held that since standing in this case was directly related to jurisdiction, it was a substantive issue and not merely a preliminary one. The merits of the challenge was by itself a dominant factor in granting recognition of the applicants‟ standing. On the second issue, the court asserted its power to WP(C) 579 of 2008 Page 22 of 31 review the decision of the Secretary of State to determine whether its purposes were within the scope of the statute. It was held that this determination could be made by the courts upon a review of the evidence available. Consequently, where the court finds that there is no reasonable economic argument for a particular expenditure, there was no difference between "questions of propriety and regularity on the one hand and questions of economy and efficiency of public expenditure on the other." The Court, in invalidating the decision of the government, speaking through Rose LJ., observed (W.L.R., pp.401-02):
"For my part, I am unable to accept Mr. Richards's submission that it is the Secretary of State's thinking which is determinative of whether the purpose was within the statute and that therefore paragraph 3 of his affidavit is conclusive. Whatever the Secretary of State's intention or purpose may have been, it is, as it seems to me, a matter for the courts and not for the Secretary of State to determine whether, on the evidence before the court, the particular conduct was, or was not, within the statutory purpose."
"Accordingly, where, as here, the contemplated development is, on the evidence, so economically unsound that there is no economic argument in favour of the case, it is not, in my judgment, possible to draw any material distinction between questions of propriety and regularity on the one hand and questions of economy and efficiency of public expenditure on the other. It may not be surprising that no suggestion of illegality was made by any official, or that the Secretary of State was not advised that there would, or might be, any illegality. No legal advice was ever sought." (emphasis supplied)
36. The above decisions are being referred to not so much for their precedential value but to discern the approach of a court vested with similar powers of judicial review when asked to determine the correctness of a decision of a statutory body that has financial implications. The growing demand for greater WP(C) 579 of 2008 Page 23 of 31 accountability of statutory bodies in the discharge of their statutory functions is witnessed in the number of cases by way of PIL in our country. The courts have of course been circumspect in interfering in such cases, as is apparent from the judgment of the Supreme Court in J. Jayalalitha v. Government of Tamil Nadu (1999) 1 SCC 53 where the decision of the State government to permit the use of a sports stadium under its control for hosting the birthday celebrations of the then Chief Minister was under challenge. The Supreme Court appears to have permitted the exercise "just this once, and not ever hereafter" after observing (SCC, p.56):
"It goes without saying that it was the tax-payers money which went to build the Stadium. The tax-payers have a right to its being maintained as such and not to be treated as just any other public place for being hired at convenience by anyone. The justification sought here that the State would be richer by two lacs of rupees as rental for the day does not convince us a wee bit. That understanding is totally alien to the purpose for which Stadia are built and most of all the present one."
37. Judicial forays into areas seen the sole preserve of the executive or the legislature has invited the criticism of "excessive" activism and "judicial overreach. At another level, the legislative policy of encouraging greater transparency and accountability in the functioning of state authorities is reflected in the Right to Information Act, 2005 (RTI Act). The running theme of the RTI Act is the need for the expenditure of budgetary allocations by authorities of State to be undertaken in a transparent and fully accountable manner. The denial of such information attracts penalties under the RTI Act. It is expected that the demand for such information and the statutory compulsion attached to its disclosure will itself act as a check on irresponsible or unaccounted expenditure of public monies by functionaries of the State. The WP(C) 579 of 2008 Page 24 of 31 bodies designed to uphold the rule of law would be expected to act on such information and apply corrective remedial measures. These trends, both judicial and legislative, reinforce the need for asserting, to a limited extent, the power of judicial review in cases involving a challenge to decisions of statutory bodies having financial implications.
38. Indeed, Mr. Parag Tripathi fairly stated that if any expenditure is shown to be ultra-vires the powers under the statute, or was arbitrary, disproportionate or excessive, or had no nexus with the object sought to be achieved, it would be difficult to sustain a proposition that the High Court entrusted with the duty of upholding the Constitution and the rule of law should be powerless to do anything about it. There could be extreme instances which would shock the judicial conscience, and where the decision to interfere may not be difficult to arrive at. For instance, if the NDMC were to have a big birthday bash for its Chairperson or where it resolves that each of its members should be given a car costing ten million rupees each, it would be difficult to argue that such expenditure out of the NDMF is to fulfill the objects of the NDMC Act.
39. However, there may be the not so clear cut cases which do not admit of easily verifiable objective standards to enable the court reviewing them to come to a definite conclusion as to their arbitrariness or validity. Here the approach would be to defer in the first instance to the best judgment of the authority as to what constitutes an expenditure that is intended to achieve the objects of the statute. The power of judicial review, although available in such cases, need not be straightaway exercised if it can be shown that there are WP(C) 579 of 2008 Page 25 of 31 adequate in-built accountability mechanisms that can constitute a check on the abuse of statutory powers by the statutory body. The aspects of both the permissibility of the expenditure and its quantum- whether it is excessive or arbitrary - would be best left to be determined in the first instance by the internal audit mechanisms which would evolve and apply certain pre- determined verifiable norms to determine if there has been a breach or an excess. In departments of the government, for instance, there are norms laid as to the extent of expenditure and the purpose for which it can be undertaken. The Comptroller and Auditor General of India, or his counterpart in the State, usually undertakes an annual review of the accounts of every department and ministry and reports on whether the expenditure under various heads was in conformity with the prescribed norms. Thereafter an „action taken report‟ is called for and examined by the Public Accounts Committee of either the Parliament or the State legislative assembly as the case might be.
40. In this background, the writ Court‟s interference, in the "not-so-clear-cut"
cases challenging decisions of statutory bodies with financial implications, would be warranted only if such accountability mechanisms are non-existent, inoperative or ineffective. The court would first determine whether any internal statutory „check‟ mechanisms exist. If they do, the next task is to determine if they are operational and if not to seek to activate them. Where they are operational and have been invoked, to determine whether the first level review by such mechanism has resulted in a substantiation of the grievance made.
Next, if it does, to ask if the reports containing the recommendations of such audit mechanisms have been acted upon by the statutory body by putting in place remedial and corrective measures. In the considered view of this Court, WP(C) 579 of 2008 Page 26 of 31 this approach would obviate the criticism that there is too much interference by the court in areas of executive and legislative functioning.
Existence of internal 'checks' in the NDMC
41. As far as the present case is concerned, it is certainly not one of those „extreme‟ cases which admit of no two opinions on whether the measure or action under challenge is arbitrary or excessive. The decision of the NDMC which is under challenge here falls in the domain of the "not-so-clear-cut"
cases. Therefore, before embarking upon an exercise of determining whether the expenditure incurred by the NDMC on providing facilities to its non-
official members, apart from the allowances for meetings, is arbitrary or excessive, it would be necessary to examine if the provisions of the NDMC Act provide for internal checks.
42. At the first level, Section 20 of the NDMC Act mandates that every decision of the NDMC which involves any expenditure "shall be provided for under a current budget-grant" and if it is incurred after the close of the said year it would require the sanction of the Council. Secondly, under Section 31 of the NDMC Act, the Secretary shall place before the Administrator a copy of the minutes of the proceedings of each meeting of the Council within a prescribed period of time. Thirdly, Section 47 provides that "no payment of any sum out of the New Delhi Municipal Fund shall be made unless the expenditure of the same is covered by a current budget-grant and a sufficient balance of such budget-grant is still available notwithstanding any reduction or transfer thereof which may have been made under the provisions of this Act." WP(C) 579 of 2008 Page 27 of 31 As regards the exceptions listed out in the proviso to Section 47 there is a further check provided under Section 49 which mandates that in such cases "the Chairperson shall forthwith communicate the circumstances to the Council, which may take such action under the provisions of this Act as shall, in the circumstances appear possible and expedient for covering the amount of the additional expenditure." While these provisions list out the procedure, Section 50 restricts the purpose for which the expenditure can be made. It mandates that all such expenditure shall only be incurred "for carrying out the provisions of the Act, and of the rules, regulations and bye-laws thereunder." Under Section 55 the NDMC is enjoined to adopt a budget estimate for every year, which may be altered under Section 56. Section 57 gives the NDMC the power to re-adjust income and expenditure during the year.
43. As regards the other internal „check‟ mechanisms, Chapter VII of the NDMC Act contains several provisions relating to „Accounts and Audit‟. Section 58 mandates that there must be maintained a General account of all receipts and expenditure of the NDMC. Under Section 59 the Chief Auditor shall conduct a monthly examination and audit of the accounts of the NDMC and report thereon to the Chairperson. In terms of the proviso to Section 59, the Central Government "may at any time appoint auditor for the purpose of making a special audit of the General Account of the New Delhi Municipal Fund." Finally, the oversight powers of the Central Government over the functioning of the NDMC is set out under Chapter XXII of the NDMC Act. In particular, S.395 gives the Central Government the power to issue directions to the Council in pursuance of information it receives under Ss. 393, 394, or otherwise.
WP(C) 579 of 2008 Page 28 of 31
44. The above internal check mechanisms ought to be activated first in the event of their being an apprehension that an expenditure by the NDMC is beyond the scope of its powers under the Act, or is for a purpose other than that envisaged by the Act. Whether a particular facility granted to a member is excessive or arbitrary should be left, in the first instance, to the decision of the audit mechanisms on the basis of the pre-determined norms. No case for interference
45. As far as the present case is concerned, that stage has not been reached. The expenditure incurred by the NDMC on the facilities granted to its non- official members has not been shown to be excessive or arbitrary by the CAG or any other statutory audit mechanism. The Petitioner has not laid any factual foundation to show that the grant of the facilities to the non-official members, which has financial implications for the NDMC, is in violation of any statutory procedure. Also, he has not been able to show that the expenditure incurred on the facilities to non-official members is beyond the prescribed norms. He appears not to have activated the statutorily available mechanisms for determining this question. Certainly, if the expenditure on this score is beyond the prescribed norms, there would be audit objections about which information could be sought under the RTI Act. Absent such primary level determination, it would be impermissible for this Court to straightaway undertake a secondary review to determine if such expenditure is either statutorily impermissible or is arbitrary, excessive or unreasonable in terms of the financial norms. It is also not the Petitioner‟s case that the exercise of the powers by the NDMC in granting such facilities was mala fide. Therefore, on the facts placed before this WP(C) 579 of 2008 Page 29 of 31 Court it is not possible for this Court to grant the relief prayed for by the petitioner.
Conclusions
46. To summarise the conclusions:
(a) The preliminary objection of the Respondents to the maintainability of this PIL by the petitioner, who happens to be a former employee of the NDMC, is overruled.
(b) The plain language of Section 16 (2) of the NDMC Act does not admit of an interpretation whereby grant of any facility to the members of the NDMC beyond allowance for attending meetings is prohibited under any other provision of the NDMC Act.
(c) The power of the NDMC to grant facilities to the non-official members of the NDMC, which has financial implications involving the application of the New Delhi Municipal Fund, is traceable to Section 50 read with Sections 47, 9, 10 and 11 of the NDMC Act.
(d) There is a limited power of judicial review in cases involving a challenge to decisions of statutory bodies having financial implications.
Aside extreme cases, the writ Court‟s interference, in cases challenging decisions of statutory bodies with financial implications, would be warranted only if such accountability mechanisms are non-existent, inoperative or ineffective.
(e) There are sufficient internal „checks‟ and audit mechanisms under the NDMC Act to ensure that the expenditure by the NDMC on the grant of facilities to its non-official members is for the purposes envisaged under WP(C) 579 of 2008 Page 30 of 31 the NDMC Act. Absent a primary level determination by such audit mechanism, it would be impermissible for this Court to straightaway undertake a secondary review to determine if such expenditure is either statutorily impermissible or is arbitrary, excessive or unreasonable in terms of the financial norms.
(f) The Petitioner has failed to lay any factual foundation to show that the expenditure by the NDMC incurred on the grant of facilities to its non- official members other than allowances for attending meetings, is beyond the prescribed norms or is arbitrary or excessive or unreasonable.
47. While the Court appreciates the concern expressed by the Petitioner by filing this PIL, the Court is unable to grant any of the reliefs sought by him for the reasons mentioned hereinabove. The writ petition is accordingly dismissed, with no order as to costs.
S. MURALIDHAR, J.
CHIEF JUSTICE 27th November, 2008 rk WP(C) 579 of 2008 Page 31 of 31