Delhi High Court
Prime Ministers National Relief Fund vs Aseem Takyar on 23 May, 2018
Equivalent citations: AIRONLINE 2018 DEL 214
Bench: S. Ravindra Bhat, Sunil Gaur
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Reserved on: 21.09.2017
Pronounced on: 23.05.2018
+ LPA 231/2016 & C.M. 13063/2016 (for stay)
PRIME MINISTER'S NATIONAL RELIEF FUND ..... Appellant
Through: Mr. Jasmeet Singh, Ms. Gayatri Aryan &
Mr. Srivats Kaushal, Advocates
Versus
ASEEM TAKYAR ..... Respondent
Through: Mr. Sanjeev Mahajan, Advocate
CORAM:
HON'BLE MR. JUSTICE S. RAVINDRA BHAT
HON'BLE MR. JUSTICE SUNIL GAUR
MR. JUSTICE S. RAVINDRA BHAT
%
Facts
1. The question for consideration in this appeal is whether Prime Minister‟s National Relief Fund ("the Fund/Appellant") is a „public authority‟ within the ambit of Section 2(h) of the Right to Information Act, 2005 ("RTI Act"). The learned single judge held that it was, upholding the decision of the authorities under the Act.
2. The respondent in the appeal (hereafter "the petitioner") in 2011, applied to the CPIO, Prime Minister's Office ("CPIO") for information pertaining to the various transactions made PMNRF during the financial year 2009-2010 and 2010-2011 ("Information Period"). The CPIO, provided some of the information sought; the CPIO however invoked the exemption under Section 8(l)(j) of the RTI Act, as regards information related to amount, name and particular of each recipient, beneficiary and donor during the information period. Aggrieved the petitioner appealed under Section 19(1) of the Act to the Appellate Authority. The Authority directed the CPIO to send a fresh response to the petitioner, which was duly complied with; the petitioner, aggrieved, LPA 231/2016 Page 1 of 24 preferred a second appeal before the Chief Information Commissioner ("CIC") under Section 19(3). The CIC then passed a final order directing the CPIO to place the details of institutional donors of the PMNRF in public domain and to disclose the information to the petitioner. Aggrieved, the Fund preferred a writ petition (W.P.(C) No.3897/2012) before this Court.
3. The Learned Single Judge found the CIC‟s order to be balanced, and dismissed the appeal. However, while passing the impugned judgment dated 19.11.2015, the learned Single Judge refrained from giving a conclusive finding as to whether the appellant was a public authority. Aggrieved by the decision of the Learned Single Judge, the Appellant filed the present appeal.
CONTENTIONS
4. The Fund contends that PMNRF is not obliged to provide any information to the Respondent as it is not a „public authority‟ under the ambit of Section 2(h) of the RTI Act. Second, the information sought by the respondent is exempt under Section 8(1)(j) of the RTI Act as it relates to personal information the disclosure of which has no relationship to any public activity and that it causes unwarranted invasion of the privacy of individuals. With regards to the first ground, the Fund contends that PMNRF is a private fund comprising of voluntary donations made by individuals and institutions and is not a business of the Central Government. Therefore no right to information can be enforced against it. The Fund further contends that PMNRF does not owe its establishment to an order of the government and does not receive any funds or finances by the government, thus, it is not a public authority under Section 2(h) of the RTI Act. It was also contended that while passing the impugned judgment the Learned Single Judge had failed to consider that the appellant finds its genesis in a personal appeal made through a press note dated 24.01.1948 by the then Prime Minister, Pt. Jawahar Lal Nehru. This, according to the Fund, was a personal appeal/request/decision and not an order/decision made by the Government of India. The Fund further contended that this LPA 231/2016 Page 2 of 24 appeal/request/decision was not a decision of the Central Government and was thus not made in the name of the Hon'ble Governor General of India, the head of Central Executive as was then required for decisions of Central Government.
5. The Appellant further contends that no question as regards to the operations of PMNRF are permitted to be made in the parliament in terms of Rule 47(2)(viii)1&47(2)(xviii)2 of the Rules of Procedure and Conduct of Business in Rajya Sabha and Rule 41(2)(viii) and 41(2)(xvii)3 of Rules of Procedure and Conduct of Business in Lok Sabha respectively. It is so because PMNRF does not owe its genesis to a decision/function of Central Executive under Sections 7, 8 or 17 of the Government of India Act, 1935 (which is in pari materia to Articles 53, 73, 77 of Constitution of India respectively). The Fund contends that PMNRF is divested of any government character as no guideline can be laid down for disbursement of amount from PMNRF, as it is not a part of any Government Scheme or business of the Central Government and also not subject to audit of Comptroller and Auditor General of India (CAG). All these points, make PMNRF fall outside the scope of „public authority‟ as defined under Section 2(h) of the RTI Act.
6. On the second ground, i.e. the exemption from providing information of donors, the Fund urges that the right to privacy of specific donors is protected under Section 8(1)(j) of the RTI Act. The information sought is third party information and no public purpose would be served in making public the details of amounts given by donors. The Fund also contends that the information held by it creates a fiduciary relationship between the donors and the PMNRF, thereby exempting the information sought under Section 8(1)(e) of the RTI Act. The Appellant/Fund contends that the purpose of RTI Act is to ensure transparency and accountability in the functioning of public authorities and 1 Rule 47(2)(viii) reads as, "47: Conditions of admissibility of questions: (2) The right to ask a question is governed by the following conditions: - (viii) it shall not relate to a matter which is not primarily the concern of the Government of India".
2Rule 47(2)(xviii) reads as, "47: Conditions of admissibility of questions: (2) The right to ask a question is governed by the following conditions: - (xviii) it shall not raise matters under the control of bodies or persons not primarily responsible to the Government of India 3 Rule 41(2)(viii) and 41(2)(xvii) are couched in a same phraseology as the aforementioned Rajya Sabha Rules respectively.
LPA 231/2016 Page 3 of 24not of a specific donor. It is further contended that disclosure without consent of the institutional donor would also be contrary to customary and traditional belief of Gupt Daan followed by many of Indian public.
7. Saying that this appeal lacks merit, the petitioner contends that PMNRF is headed by the Prime Minister of India and administered by a Joint Secretary to the Prime Minister as Secretary of the fund. In addition, he is assisted by the officer of the rank of a director. Thus, the fund is completely managed by the government officials and comes under the Prime Minister's Office. The disbursement is also for the Citizens of India to provide relied to families of those effected by the natural calamities like flood, cyclones and earthquakes etc, which is an important public function.
8. The petitioner contends that the term „public authority‟ as used in Section 2(h) of the RTI Act is wider in scope than the term „Government of India‟ as used in the relevant Rajya Sabha and Lok Sabha Rules. It is also contended by the Fund it is not a public authority as no specific expenditure is incurred by the Consolidated Fund of India as there is no separate office of the PMNRF nor any separate staff has been allocated by the government for management of the said fund. This is substantiated by the fact that Prime Minister delegates his powers to operate the fund upon one of the officers of PMO for smooth management of the fund. The said officer takes secretarial assistance from the Funds Division of the PMO, which is established to manage other funds of the PMO. It is significant to note that all concerned in the management of the PMNRF including those providing secretarial assistance work on honorary basis while discharging their primary/ ordinary assigned duties.
9. The petitioner contended that there would be no harm in disclosing the details of the donors and the beneficiaries of this fund. It is further argued that the information has been desired in larger public interest to know as to whether uniform rational criteria is followed. The disclosure of the information sought, the petitioner contends, will reveal whether any personal bias is shown while distribution of funds. As regards the right to privacy, it is argued that disbursement from the fund becomes a matter of „public record‟. Once the Prime Minister exercises his exclusive discretion in deciding beneficiaries, the LPA 231/2016 Page 4 of 24 confidential relationship which may have existed ends. Therefore, once something becomes a matter of 'public record' subsequently, the right of privacy no longer exists.
Analysis and Reasoning
10. From the foregoing contentions, the following issues arise in the present appeal: -
(a) Whether PMNRF is a „public authority‟ as defined under Section 2(h) of the RTI Act?
(b) Whether the information sought by the Respondent, insofar as it relates to the amount, name and particular of each recipient, beneficiary and donor, could be placed in public domain?
11. Section 2(h) of the RTI Act which defines „public authority‟ is reproduced below:-
"(h) "public authority" means any authority or body or institution of self-government established or constituted --
(a) by or under the Constitution;
(b) by any other law made by Parliament;
(c) by any other law made by State Legislature;
(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;"
12. The PMNRF was established pursuant to an appeal made by way of a press note dated 24/01/1948 by the then Prime Minister Jawahar Lal Nehru. He felt the need to have such a fund to make ends meet in the hard times owing to rioting and exodus from Pakistan on occasion of partition of India. In 1973, an application was filed before the Income Tax authority under Section 12A of the Income Tax Act, 1961 to register the fund as a "Trust" for the purposes of Income Tax exemption. The said application of the Fund was allowed by the Commissioner of Income Tax on 18.09.1973 and the fund was registered as a "Trust" bearing No. DLI(C)(T-25)/73-74. Subsequently, the fund was also allocated a separate Permanent Account Number (PAN). Though, no specific Trust Deed LPA 231/2016 Page 5 of 24 was executed for the said purpose, the fund was, however, deemed to be a "Trust". Finally, in 1985, the Managing Committee of PMNRF entrusted the entire management of the said fund to the Prime Minister who was given the discretion to appoint a secretary of the fund to manage it. Since its inception, the PMNRF has been receiving voluntary donations from individuals and institutions. The funds so received by it are disbursed to provide immediate relief from natural calamities, major accidents, serious ailments, riot, etc. as per discretion and under directions of the Prime Minister.
13. The genesis of PMNRF reveals that it is a body which is not established by or under the Constitution or by any other law made by the Parliament or by any other law made by State Legislature. Therefore, PMNRF is not a „public authority‟ as prescribed under Clauses (a) to (c) of sub-Section (h) of Section 2 of the RTI Act. What needs consideration whether PMNRF can be said to be a „public authority‟ as defined under Section 2(h)(d) of the RTI Act. The Fund argues that the Press Note dated 24/01/1948 was an appeal made Pt. Nehru in his personal capacity and that it was not a decision of the Central Government at that time. Therefore, it cannot amount to a body established "by notification issued or order made by the appropriate Government" under Section 2(h)(d) of the RTI Act. This court is of the opinion that directions of the Prime Minister inviting contributions and setting up a Committee comprising of the Prime Minister himself along with the Deputy Prime Minister, Finance Minister and other important highest state functionaries as „Managers‟ of PMNRF cannot be deemed to be or be considered as actions in a personal capacity. Those actions are meant to considered to be actions of the Government which the Prime Minster represents. Further, registration of PMNRF as a Trust for the purposes of income tax exemption, obtaining of Permanent Account Number (PAN) of the said fund and entrusting the management of the fund qualify as an „order made by the appropriate government‟. Therefore, PMNRF must be deemed to be a „public authority‟ within the meaning of Section 2(h)(d) of the RTI Act.
14. The use of expression „includes‟ in clause (d) of Section 2(h) of the Act clearly indicates that the definition is illustrative and not exhaustive. In Commissioner of Income Tax v. Taj Mahal Hotel, (1971) 3 SCC 550, it was held at paragraph 6 that:
LPA 231/2016 Page 6 of 24"The word "includes" is often used in interpretation clauses in order to enlarge the meaning of the words or phrases occurring in the body of the statute. When it is so used, those words and phrases must be construed as comprehending not only such things as they signify according to their nature and import but also those things which the interpretation clause declares that they shall include." (emphasis supplied)
15. Furthermore, it was held in Reserve Bank of India v. Peerless General Finance and Investment Co. Ltd. (1987) 1 SCC 424 that:
"Interpretation must depend on the text and the context. They are the bases of interpretation. One may well say if the text is the texture, context is what gives the colour. Neither can be ignored. Both are important. That interpretation is best which makes the textual interpretation match the contextual..."
16. The object of the RTI Act is to promote transparency in the working of every „public authority‟ and democracy requires an informed citizenry. Transparency of information have been considered vital to the functioning of democracy, to eliminate opacity in functioning and to hold Governments and their instrumentalities accountable to the governed. Therefore, in light of the object of the RTI Act, the term „public authority‟ must be subjected to a liberal interpretation. Arguendo, were the Court to assume that the PMNRF was a body not established "by notification issued or order made by the appropriate Government", recourse must be made to sub-Clauses (i) and (ii) of Section 2(h)(d). As highlighted by the learned Single Judge, PMNRF cannot be said to be a non-Government Organisation. This excludes the applicability of Section 2(h)(d)(ii) of the RTI Act in the present matter. Therefore, only testing parameter left is sub-Clause
(i) of Section 2(h)(d) i.e. „body owned, controlled or substantially financed‟ by the appropriate government.
17. Ownership, according to Thalappalam Service Coop. Bank Ltd. v. State of Kerala, (2013) 16 SCC 82 in such context is of an entity, a body owned, means to have a good legal title to it having the ultimate control over the affairs of that body, ownership takes in its fold control, finance, etc. Further discussion of this concept is unnecessary LPA 231/2016 Page 7 of 24 because PMNRF is not owned by the appropriate Government and it has been operating as a Trust since 1973.
18. Control: The meaning of the term „controlled‟ as used under Section 2(h)(d)(i) was explained by the Supreme Court in Thalappalam Service Coop. Bank Ltd., as follows:
"44. We are of the opinion that when we test the meaning of expression "controlled" which figures in between the words "body owned" and "substantially financed", the control by the appropriate Government must be a control of a substantial nature. The mere "supervision" or "regulation" as such by a statute or otherwise of a body would not make that body a "public authority" within the meaning of Section 2(h)(d)(i) of the RTI Act. In other words, just like a body owned or body substantially financed by the appropriate Government, the control of the body by the appropriate Government would also be substantial and not merely supervisory or regulatory....
45. We are, therefore, of the view that the word "controlled" used in Section 2(h)(d)(i) of the Act has to be understood in the context in which it has been used vis-à-vis a body owned or substantially financed by the appropriate Government, that is, the control of the body is of such a degree which amounts to substantial control over the management and affairs of the body." (emphasis supplied)
19. At the inception of PMNRF, a Committee comprising of the following persons was named as its "Manager", namely: -
a) The Prime Minister.
b) The President of the Indian National Congress party.
c) The Deputy Prime Minister.
d) The Finance Minister.
e) A representative of Tata Trustees.
f) A representative of Industry & Commerce to be chosen by FICCI.
20. It is relevant to state here that the option was kept open to add more members to the Managing Committee. Further, once PMNRF was deemed to be a Trust, the LPA 231/2016 Page 8 of 24 Managing Committee entrusted the entire management of PMNRF to the Prime Minister. Since then, the fund is headed by the Prime Minister of India who in turn appoints his delegate for the administering the same under his directions. It has been accepted that merely because certain Government Servants hold a position in his/her ex-officio capacity, ipso facto that does not mean that the Government is exercising control through the ex-officio members [Army Welfare Housing Organization Vs. Adjutant General‟s Branch, (2015) 216 DLT 184 (DB),]. However, PMNRF is not managed by mere officers or government employees. It is PMNRF is headed by Constitutional Authority, i.e. the Prime Minister of India and administered by the Joint Secretary to the Prime Minister- as Secretary of the fund. In addition, who is assisted by the officer of the rank of a director. Furthermore, all disbursements from PMNRF are made solely on the discretion of the Prime Minister. He or she is a public authority and decisions taken by him or her with respect to operation of PMNRF cannot be said to be made in a personal capacity. The decisions of the Prime Minister in this regard must be taken to be official decisions. To say that the use of funds is a personal decision, is a half truth. No doubt, the decision of where to use the funds or make disbursements, is subjective and discretion dependent. However, the use of those funds are not for a personal purpose; rather it is always for some public purpose.
21. The fund receives voluntary donations from individuals and institutions. Further, it is stated by the Fund that no expenditure is incurred in the management of the PMNRF as it is managed on an honorary basis by all involved. Thus, further discussion on this point is not warranted as PMNRF the fund‟s infrastructure is not in any way different from the Central Government‟s. Its secretary holds the position as a nominee of the Prime Minister; he is none other than a Central services officer, i.e. Joint Secretary. The fund is housed in the Prime Minister‟s office.
22. It is also pertinent to note that the three conditions mentioned in Section 2(h)(d)(i) of the RTI Act are distinct and not cumulative, therefore, even if one of the three is satisfied as per the facts of the case, it would be sufficient and there is no need for all three to be satisfied. The same was held by the Hon‟ble Delhi High Court in National LPA 231/2016 Page 9 of 24 Stock Exchange of India Limited v. Central Information Commission and Ors., W.P. (C) No. 4748/2007 dated 15.04.2010, where at paragraph 17 it was held that:
"...The three conditions, i.e., owned, controlled, substantially financed are distinct in alternative and not cumulative. The nature and type of activity and functions undertaken by the organisation are inconsequential and immaterial. If a body satisfies requirements of Clause(i) or (ii), conditions (a) to (d) need not be satisfied. Thus, when second part of Section 2(h) applies, satisfaction of conditions mentioned in (a) to (d) need not be examined." (emphasis supplied)
23. Further reliance can be placed on New Tirupur Area Development Corporation Ltd v. State of Tamil Nadu AIR 2010 Mad 176, where the Madras High Court, at paragraph 29 held that:
"It is further clarified that for the purpose of interpreting the term "controlled by Government" as found in Section 2(h)(d)(i) of the RTI Act, the „public authority‟ need not be a "State" within the meaning of Article 12 of the Constitution. That is taken care of by definition Section 2(h)(a), (b), (c) and portion of d(i). By a notification an appropriate government under Section 2(h)(d) can include any other organisations which are not "State" and even a private organisation. In order to make its intention to cover a wider range of bodies an inclusive definition is found in Section 2(h)(d)(i) and subsection (ii) covers Non-governmental organisations (NGO) with substantive funding by the Government. The only requirement for a private body or an NGO to be covered by the term „public authority‟ is that either it must be a body controlled or substantially financed by the Government. Therefore, the tests applied to bring an organisation within the definition of Article 12 are unnecessary to interpret Section 2(h)(d)(i) and (ii) of the RTI Act. The tests that are to be applied must keep in mind the preamble and the object and reasons behind the RTI Act."
24. The same was held by the Supreme Court in Thalappalam Service Coop. Bank (supra):
"The RTI Act, therefore, deals with bodies which are owned, controlled or substantially financed, directly or indirectly, by funds provided by the appropriate Government and also non-government organisations substantially financed, directly or indirectly, by funds provided by the appropriate Government, in the event of which they may fall within the definition of Section 2(h)(d)(i) or (ii) respectively.LPA 231/2016 Page 10 of 24
As already pointed out, a body, institution or an organisation, which is neither "State" within the meaning of Article 12 of the Constitution or instrumentalities, may still answer the definition of public authority under Section 2(h)(d)(i) or (ii)."
25. As is evident from foregoing, it can be reasonably concluded that there exists governmental control in the management of PMNRF. Therefore, the conditions in Clause
(i) of Section 2(h)(d) are satisfied. Accordingly, PMNRF is held to be a „public authority‟ within the scope of RTI Act.
26. The court further notices that the fund, on one hand, admits to providing information as far as possible and then claims that it is not bound to give any information. Being a public body entrusted with the task of providing immediate relief from natural calamities, major accidents, serious ailments, riot, etc, PMNRF should have disclosed the entire information about its transactions and fulfil its obligations under Section 4 of the RTI Act.
27. Having established that PMNRF is a „public authority‟ within the ambit of the RTI Act brings us to the second issue, i.e., whether the information sought by the Respondent, insofar as it relates to the amount, name and particular of each recipient, beneficiary and donor, could be placed in public domain. Right to information is a fundamental right but it is not uncontrolled. It has its limitations. The right is subject to a dual check. Firstly, this right is subject to the restrictions inbuilt within the Act, and secondly, the constitutional limitations emerging from Article 21 of the Constitution.
28. In this regard, it was held by the Supreme Court in Bihar Public Service Commission v. Saiyed Hussain Abbas Rizwi, (2012) 13 SCC 61 at paragraph 15 that:
"Thus, what has to be seen is whether the information sought for in exercise of the right to information is one that is permissible within the framework of law as prescribed under the Act. If the information called for falls in any of the categories specified under Section 8 or relates to the organisations to which the Act itself does not apply in terms of Section 24 of the Act, the public authority can take such stand before the Commission and decline to furnish such information. Another aspect of exercise of this right is that where the information asked for relates to third-party information, the Commission is LPA 231/2016 Page 11 of 24 required to follow the procedure prescribed under Section 11 of the Act." (emphasis supplied)
29. In the present matter, the Appellant had sought exemption from providing information under Section 8(1)(e) and (j) of the RTI Act. Section 8(1)(e) provides an exemption from furnishing of information if the, "information available to a person is in his fiduciary relationship unless the competent authority is satisfied that larger public interest warrants the disclosure of such information". Whereas Section 8(1)(j) provides that "information which relates to personal information the disclosure of which has not relationship to any public activity or interest, or which would cause unwarranted invasion of the privacy of the individual unless the Central Public Information Officer or the State Public Information Officer or the appellate authority, as the case may be, is satisfied that the larger public interest justifies the disclosure of such information:
Provided that the information, which cannot be denied to the Parliament or a State Legislature shall not be denied to any person."
30. Both the said stipulations aim at striking a balance between an individual‟s right to obtain information and another individual‟s right to privacy. Commenting upon the nature of Section 8, the Supreme Court in Thalappalam Service Coop. Bank Ltd. held:
"63. Section 8 begins with a non-obstante clause, which gives that section an overriding effect, in case of conflict, over the other provisions of the Act. Even if, there is any indication to the contrary, still there is no obligation on the public authority to give information to any citizen of what has been mentioned in clauses (a) to (j). The public authority, as already indicated, cannot access all the information from a private individual, but only that information which he is legally obliged to pass on to a public authority by law, and also only those information to which the public authority can have access in accordance with law. Even those information, if personal in nature, can be made available only subject to the limitations provided in Section 8(j) of the RTI Act. Right to be left alone, as propounded in Olmstead v. United States [72 L Ed 944: 277 US 438 (1928)] is the most comprehensive of the rights and most valued by civilised man.
64. Recognising the fact that the right to privacy is a sacrosanct facet of Article 21 of the Constitution, the legislation has put a lot of safeguards to protect the rights under Section 8(j), as already indicated. If the information sought for is personal and has no LPA 231/2016 Page 12 of 24 relationship with any public activity or interest or it will not sub-serve larger public interest, the public authority or the officer concerned is not legally obliged to provide that information. Reference may be made to a recent judgment of this Court in Girish Ramchandra Deshpande v. Central Information Commr. [(2013) 1 SCC 212 :
(2013) 1 SCC (L&S) 150] , wherein this Court held that since there is no bona fide public interest in seeking information, the disclosure of said information would cause unwarranted invasion of privacy of the individual under Section 8(1)(j) of the Act. Further, if the authority finds that information sought for can be made available in the larger public interest, then the officer should record his reasons in writing before providing the information, because the person from whom information is sought for, has also a right to privacy guaranteed under Article 21 of the Constitution."
31. The Advanced Law Lexicon, 3rd Edition, 2005, defines a fiduciary relationship as:
"A relationship in which one person is under a duty to act for the benefit of the other on the matters within the scope of the relationship. Fiduciary relationship usually arises in one of the four situations:
(1) When one person places trust in the faithful integrity of another, who as a result gains superiority or influence over the first, (2) When one person assumes control and responsibility over another, (3) When one person has a duty to act or give advice to another on matters falling within the scope of the relationship, or (4) When there is specific relationship that has traditionally been recognised as involving fiduciary duties, as with a lawyer and a client, or a stockbroker and a customer."
32. In Secretary General, Supreme Court of India v Subhash Chandra Agarwal & Anr 166 (2010) DLT 305 this court (one of the present authors of this judgment, S. Ravindra Bhat) had dealt with what is "fiduciary" in the context of whether information provided as asset declarations by judges of High Courts and Judges of Supreme Court are held by the Chief Justices (of High Courts) or Chief Justice of India in a fiduciary LPA 231/2016 Page 13 of 24 capacity. The argument of the Secretary General that the asset declarations of judges was held by the Chief Justices in a fiduciary relationship was rejected for these reasons:
"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 are 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 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 LPA 231/2016 Page 14 of 24 cover asset declarations made by Judges of the Supreme Court, and held by the CJI.
59. For the above reasons, the court concludes the petitioners' argument about the CJI holding asset declarations in a fiduciary capacity, (which would be breached if it is directed to be disclosed, in the manner sought by the applicant) to be insubstantial. The CJI does not hold such declarations in a fiduciary capacity or relationship.
The Supreme Court in CBSE v. Aditya Bandopadhyay, (2011) 8 SCC 497 at paragraph 39 defined a „fiduciary relationship‟ in the following words:-
"The term "fiduciary" refers to a person having a duty to act for the benefit of another, showing good faith and candour, where such other person reposes trust and special confidence in the person owing or discharging the duty. The term "fiduciary relationship" is used to describe a situation or transaction where one person (beneficiary) places complete confidence in another person (fiduciary) in regard to his affairs, business or transaction(s). The term also refers to a person who holds a thing in trust for another (beneficiary). The fiduciary is expected to act in confidence and for the benefit and advantage of the beneficiary, and use good faith and fairness in dealing with the beneficiary or the things belonging to the beneficiary. If the beneficiary has entrusted anything to the fiduciary, to hold the thing in trust or to execute certain acts in regard to or with reference to the entrusted thing, the fiduciary has to act in confidence and is expected not to disclose the thing or information to any third party."
33. In the present matter, the Fund does not offer any service to the donors or the beneficiaries. Furthermore, the relationship between PMNRF and the donors/beneficiaries does not take colour of a „fiduciary relationship‟ as described above. The donors do not repose trust in PMNRF in conducting their business and the same holds true for the beneficiaries. On the contrary, the act of donation is an act of charity which is not sufficient to establish a fiduciary relationship. Therefore, the question of there existing a fiduciary relationship does not arise. Consequently, the defence of exemption sought by the Appellant under Section 8(1)(e) of the RTI Act is not sustainable.
LPA 231/2016 Page 15 of 2434. As far as the exception in Section 8(1)(j) of the RTI Act goes, the court is of the opinion that citizens have a right to know about the management of a fund which is used for benign purposes, inter alia, like providing relief in times of natural disasters. A disclosure of such information will ensure that the voluntary donations made by the citizen body is not appropriated by any government official. In this regard, the disclosure of the information sought by the petitioner indeed serves a public purpose. Furthermore, the Court holds that disclosure of such information will not cause any unwarranted invasion of privacy of an individual. This is because once the fund is already disbursed to a beneficiary, the disbursement becomes a matter of „public record‟. Once the Prime Minister exercises his or her exclusive right to determine the beneficiaries or class of beneficiaries, the confidential relationship which may have existed comes to an end. Therefore, once something becomes a matter of 'public record', the right of privacy ceases to exist. Additionally, any violation of an individual‟s Right to Privacy can be contested by the concerned Third Party under the procedure prescribed under Section 11 of the RTI Act. Therefore, the arguments put forth by the Appellant on this ground cannot be sustained as well.
35. In light of the foregoing discussion, the Court holds that whilst PMNRF does not receive funding from the Central or State Governments, yet, it is administered in the office of the Prime Minister in accordance with the policy which exists in the public domain. This is on the strength of the prestige lent by the Prime Minister, his office and the confidence that is generated that such amounts would be used for funds in the exercise of discretion for many contingencies that the donor may visualize, (or not visualize, but is confident would reach deserving beneficiaries or causes). It has to be emphasized that the appeal to generosity (in seeking donation) inherent through the nature of the fund is the confidence and trust that millions of donors repose in the Prime Minister and the office of the prime minister. All those seconded to the office of the fund are public servants; they have no personal stake or interest. Such a fund cannot but be called as a public fund. The Prime Minister has no personal stake or interest in the receipt or disbursement. The disbursement of amounts is towards deserving and noble causes, especially in unforeseen contingencies and calamities. Donations to the fund come from LPA 231/2016 Page 16 of 24 all kinds of sources including, sometimes, State Undertakings, both Central and State. Many such donors may even publicise about their donations in the media.
36. As regards other submissions, especially the provisions of the Rules of Business of the Lok Sabha and Rajya Sabha or that the fund is not subject to audit by the CAG, this court notices that Section 22 of the RTI Act overrides all other laws; the effect is that any impediment or bar- in any law in force- to the supply of information is overborne and has to be disregarded. In this court‟s view, disclosure of the information sought by the applicant petitioner is reasonable; the impugned judgment cannot be faulted. The appeal is without merit and therefore, dismissed. No costs.
S. RAVINDRA BHAT (JUDGE) MR. JUSTICE SUNIL GAUR (Dissenting) I have the privilege of going through the lucid decision rendered by my esteemed brother Ravindra S. Bhat, J., wherein an effort has been made to restrictively interpret Section 2(h)(d) of the Right to Information Act, 2005 (hereinafter referred to as the RTI Act) to bring the appellant-Prime Minister's National Relief Fund (hereinafter referred to as „PMNRF‟) within the definition of "Public Authority" by projecting that appellant- Trust is a body owned and controlled by the Appropriate Government. But I am constrained to take a different view with regard to the interpretation of Section 2(h) of the RTI Act.
The genesis of appellant-Trust lies in a Press Note of 24th January, 1948 and on its bare perusal, it becomes quite evident that the appellant-Trust does not owe its existence to the Government, but is a creation of the then Prime Minister of India in an ex-officio capacity. Supreme Court in Thalappalam Service Co-operative Bank Ltd. & Ors. v. State of Kerala & Ors., (2013) 16 SCC 82, (referred to by my esteemed brother in paragraph No.20 of the decision) makes it clear that mere supervision or regulation of a Trust, would not make it a "Public Authority" within the meaning of Section 2(h) (d) of the RTI Act. It has been clarified by Supreme Court in Thalappalam Service Co-
LPA 231/2016 Page 17 of 24operative Bank Ltd. (supra) that a body must be "substantially controlled" by the Appropriate Authority and not merely supervised or regulated. Simply because the Prime Minister or Deputy Prime Minister and the Finance Minister are Managers of the appellant-Trust in their ex-officio capacity, it would not bring PMNRF within the definition of "Public Authority" as a Division Bench of this Court in Army Welfare Housing Organization v. Adjutant General‟s Branch & Ors., (2015) 216 DLT 184 has clarified that merely because certain government functionaries hold a position in his/her ex-officio capacity, ipso facto does not mean that Government is exercising control through the ex officio members. The appellant-Trust is managed by a Committee comprising of the Prime Minister, the President of National Congress Party, the Deputy Prime Minister, the Finance Minister, a representative of Tata Trustees and a representative of Industry & Commerce to be chosen by FICCI and all the aforesaid Members are its Managers. So, it will be fallacious to assume that all the decisions of appellant-Trust are taken by the Prime Minister alone, so as to label it as an official decision. The purpose of constituting the appellant-Trust is to provide immediate relief to families of those killed in natural calamities like floods, cyclones and earthquakes, etc., and so, it cannot be assumed that the appellant-Trust is a "Public Authority".
No doubt, appellant-Trust exists in Prime Minister‟s Office, but that by itself would not justify the conclusion that appellant-Trust is wholly owned by the Government. The Preamble and objective of creation of appellant-Trust must be kept in mind before applying the test to find out whether it is a "Public Authority" or not. An overview, depicting the objective, sources of contributions and management of Funds of the appellant-Trust is writ large on its official website and it is as under: -
"In pursuance of an appeal by the then Prime Minister, Pt. Jawaharlal Nehru in January, 1948, the Prime Minister's National Relief Fund (PMNRF) was established with public contributions to assist displaced persons from Pakistan. The resources of the PMNRF are now utilized primarily to render immediate relief to families of those killed in natural calamities like floods, cyclones and earthquakes, etc. and to the victims of the major accidents and riots. Assistance from PMNRF is also rendered, to partially defray the expenses for medical treatment like heart surgeries, kidney LPA 231/2016 Page 18 of 24 transplantation, cancer treatment and acid attack etc. The fund consists entirely of public contributions and does not get any budgetary support. The corpus of the fund is invested with scheduled commercial banks in various forms. Disbursements are made with the approval of the Prime Minister. PMNRF has not been constituted by the Parliament. The fund is recognized as a Trust under the Income Tax Act and the same is managed by Prime Minister or multiple delegates for national causes. PMNRF operates from the Prime Minister's Office, South Block, New Delhi-110011 and does not pay any license fee. PMNRF is exempt under Income Tax Act, 1961 under Section 10 and 139 for return purposes. Contributions towards PMNRF are notified for 100% deduction from taxable income under section 80(G) of the Income Tax Act, 1961. Prime Minister is the Chairman of PMNRF and is assisted by Officers/ Staff on honorary basis. Permanent Account Number of PMNRF is AACTP4637Q.
PMNRF accepts only voluntary donations by individuals and institutions.
Contributions flowing out of budgetary sources of Government or from the balance sheets of the public sector undertakings are not accepted. Conditional contributions, where the donor specifically mentions that the amount is meant for a particular purpose, are not accepted in the Fund.
In order to facilitate speedy issue of 80(G) Income Tax receipts, donors are advised to provide the transaction details of donations deposited directly in any of the PMNRF collection banks along with address of the donor to this office through email at [email protected]."
(underlined to supply emphasis) A bare perusal of the above Preamble, makes it amply clear that appellant-Trust is neither constituted by the Parliament nor by the Government and it is not managed by Government functionaries in their official capacity, but by multiple delegates. Contributions made to appellant-Trust are exempted under the Income Tax Act, 1961, but that by itself would not justify the conclusion that it is a "Public Authority". It is relevant to note that contributions flowing out of budgetary sources of Government or from the balance sheets of the public sector undertakings are not accepted. What persuades me to hold that appellant-Trust is not a "Public Authority" under the RTI Act is that Rule 47 of the Rules of Procedure and Conduct of Business in Rajya Sabha and Rule 41 of the Rules LPA 231/2016 Page 19 of 24 of Procedure and Conduct of Business in Lok Sabha prohibit questioning of Ministers in Parliament regarding matters which are not primarily the concern of the Government.
Afore-referred Rule 47 of the Rules of Procedure and Conduct of Business in Rajya Sabha reads as under: -
"47. Conditions of admissibility of questions (1) Subject to the provisions of sub-rule (2) of this rule, a question may be asked for the purpose of obtaining information on a matter of public importance within the special cognizance of the Minister to whom it is addressed.
(2) The right to ask a question is governed by the following conditions:
(i) it shall be pointed, specific and confined to one issue only;
(ii) it shall not bring in any name or statement not strictly necessary to make the question intelligible;
(iii) if it contains a statement the member shall make himself responsible for the accuracy of the statement;
(iv) it shall not contain arguments, inferences, ironical expressions, imputations, epithets or defamatory statements;
(v) it shall not ask for an expression of opinion or the solution of an abstract legal question or of a hypothetical proposition;
(vi) it shall not ask as to the character or conduct of any person except in his official or public capacity;
(vii) it shall not exceed 100 words;
(viii) it shall not relate to a matter which is not primarily the concern of the Government of India;
(ix) it shall not ordinarily ask for information on matters which are under the consideration of a Parliamentary Committee;
(x) it shall not ask about proceedings in a Parliamentary Committee which have not been placed before the Council by a report from that Committee;
(xi) it shall not reflect on the character or conduct of any person whose conduct can only be challenged on a substantive motion;
(xii) it shall not make or imply a charge of a personal character;
(xiii) it shall not raise questions of policy too large to be dealt within the limits of an answer to a question;
(xiv) it shall not repeat in substance questions already answered or to which an answer has been refused;
(xv) it shall not ask for information on trivial matters; (xvi) it shall not ordinarily seek information on matters of past history;LPA 231/2016 Page 20 of 24
(xvii) it shall not require information set forth in accessible documents or in ordinary works of reference;
(xviii) it shall not raise matters under the control of bodies or persons not primarily responsible to the Government of India; (xix) it shall not ask for information on a matter which is under adjudication by a court of law having jurisdiction in any part of India; (xx) it shall not relate to a matter with which a Minister is not officially connected;
(xxi) it shall not refer discourteously to a friendly foreign country; (xxii) it shall not seek information about matters which are in their nature secret."
(underlined to supply emphasis) Afore-referred Rule 41 of the Rules of Procedure and Conduct of Business in Lok Sabha is as under: -
"41. Admissibility of questions:
(1) Subject to the provisions of sub-rule (2), a question may be asked for the purpose of obtaining information on a matter of public importance within the special cognizance of the Minister to whom it is addressed.
(2) The right to ask a question is governed by the following conditions, namely:--
(i) it shall be clearly and precisely expressed and shall not be too general incapable of any specific answer or in the nature of a leading question;
(ii) it shall not bring in any name or statement not strictly necessary to make the question intelligible;
(iii) if it contains a statement the member shall make oneself responsible for the accuracy of the statement;
(iv) it shall not contain arguments, inferences, ironical expressions, imputations, epithets or defamatory statements;
(v) it shall not ask for an expression of opinion or the solution of an abstract legal question or of a hypothetical proposition;
(vi) it shall not ask as to the character or conduct of any person except in that person‟s official or public capacity;
(vii) it shall not ordinarily exceed 150 words;
(viii) it shall not relate to a matter which is not primarily the concern of the Government of India;
(ix) it shall not ask about proceedings in the Committee which have not been placed before the House by a report from the Committee.
(x) it shall not reflect on the character or conduct of any person whose conduct can only be challenged on a substantive motion;
(xi) it shall not make or imply a charge of a personal character;LPA 231/2016 Page 21 of 24
(xii) it shall not raise questions of policy too large to be dealt with within the limits of an answer to a question;
(xiii) it shall not repeat in substance questions already answered or to which an answer has been refused;
(xiv) it shall not ask for information on trivial matters;
(xv) it shall not ordinarily ask for information on matters of past history;
(xvi) it shall not ask for information set forth in accessible documents or in ordinary works of reference;
(xvii) it shall not raise matters under the control of bodies or persons not primarily responsible to the Government of India; (xviii) it shall not ask for information on matter which is under adjudication by a court of law having jurisdiction in any part of India; (xix) it shall not relate to a matter with which a Minister is not officially concerned;
(xx) it shall not refer discourteously to a friendly foreign country; (xxi) it shall not seek information about matters which are in their nature secret, such as composition of Cabinet Committees, Cabinet discussions, or advice given to the President in relation to any matter in respect of which there is a constitutional, statutory or conventional obligation not to disclose information;
(xxii) it shall not ordinarily ask for information on matters which are under consideration of a Parliamentary Committee; and (xxiii) it shall not ordinarily ask about matters pending before any statutory tribunal or statutory authority performing any judicial or quasi-judicial functions or any commission or court of enquiry appointed to enquire into, or investigate, any matter but may refer to matters concerned with procedure or subject or stage of enquiry, if it is not likely to prejudice the consideration of the matter by the tribunal or commission or court of enquiry."
(underlined to supply emphasis) The cause for which appellant-Trust was created and exists is purely charitable and neither the funds of this Trust are used for any Government projects nor is this Trust governed by any of the Government policies. So, how can this Trust be labelled as 'Public Authority'. Thus, I am of the considered view that appellant-Trust does not owe its genesis to a decision or function of Appropriate Government and Funds of appellant- Trust do not have any government character as no guidelines can be laid down for disbursement of the amount from the Funds of appellant-Trust and the contributions made to appellant-Trust enjoy exemption under Income-Tax Act like other private Trusts.
LPA 231/2016 Page 22 of 24Relevantly, PMNRF cannot be deemed to be „Public Authority‟ on the premise that managers of PMNRF i.e. Prime Minister, Deputy Prime Minister, Finance Ministry do not act in personal capacity. It is so said because these State Functionaries manage the PMNRF in their ex-officio capacity. If PMNRF is not non-governmental organization, then what is it? Prime Minister or any of the Managers of PMNRF does not have a legal title or basis to claim ownership of PMNRF. In fact, PMNRF is a Trust which is neither owned, controlled or financed by the Government. As explained in President‟s Secretariat v. Nitish Kumar Tripathi, 2012 SCC On Line Del 3268, public funds are those funds which are collected by the State from the citizens by imposition of taxes, duties, cess, services charges, etc. Quite evidently, no governmental control in the management of PMNRF exists. PMNRF nowhere admits that it provides any information.
Since PMNRF is not „Public Authority‟ under the RTI Act, therefore, second issue regarding information sought being within the public domain does not survive for consideration. If at all, the second issue is to be considered, though not necessary, traditional custom of „Gupt Daan‟ needs to be viewed in light of Supreme Court‟s Constitution Bench decision in Justice K.S. Puttaswamy (Retd.) and another v. Union of India and Others, (2017) 10 SCC 1 wherein it has been unanimously declared that the right to privacy is protected as an intrinsic part of the right to life and personal liberty under Article 21 and as a part of the freedoms guaranteed by Part III of the Constitution.
In light of the aforesaid, I humbly disagree with my esteemed brother and hold that appellant-PMNRF is not a "Public Authority" within the definition of Section 2 (h) of RTI Act and is thus, beyond its purview. Consequently, impugned order as well as order of Central Information Commissioner (CIC) is set aside.
(SUNIL GAUR) JUDGE LPA 231/2016 Page 23 of 24 REFERENCE ORDER By reason of divergence of opinions, by each of us, it is necessary to refer the points of difference to a third Hon‟ble Judge. The issue on which the two of us have differed is as follows:-
i. Whether the Prime Minister‟s National Relief Fund is a "public authority"
within the meaning of Section 2(h)(d) of the Right to Information Act, 2005 and accordingly, whether information pertaining to various transactions made by the Fund can be obtained by preferring an application under the said Act?
Let the papers be forwarded to Hon‟ble the Acting Chief Justice to be referred to the third Hon‟ble Judge on the issue so referred.
S. RAVINDRA BHAT (JUDGE) SUNIL GAUR (JUDGE) MAY 23, 2018 LPA 231/2016 Page 24 of 24