Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 7, Cited by 118]

Supreme Court of India

Chander Mohan Khanna vs National Council Of Educational ... on 17 September, 1991

Equivalent citations: 1992 AIR 76, 1991 SCR SUPL. (1) 165, AIR 1992 SUPREME COURT 76, 1991 (4) SCC 578, 1991 AIR SCW 2749, 1991 (2) UJ (SC) 747, (1991) 4 JT 233 (SC), 1991 UJ(SC) 2 747, 1992 (1) UPLBEC 18, (1991) 2 ORISSA LR 499, 1992 SCC (L&S) 109, (1991) 79 FJR 538, (1993) 66 FACLR 967, (1992) 1 LABLJ 331, (1992) 1 LAB LN 16, (1992) 1 MAHLR 214, (1992) 1 UPLBEC 18, (1992) 46 DLT 128

Author: K.J. Shetty

Bench: K.J. Shetty, Yogeshwar Dayal

           PETITIONER:
CHANDER MOHAN KHANNA

	Vs.

RESPONDENT:
NATIONAL COUNCIL OF EDUCATIONAL RESEARCH ANDTRAINING AND ORS

DATE OF JUDGMENT17/09/1991

BENCH:
SHETTY, K.J. (J)
BENCH:
SHETTY, K.J. (J)
YOGESHWAR DAYAL (J)

CITATION:
 1992 AIR   76		  1991 SCR  Supl. (1) 165
 1991 SCC  (4) 578	  JT 1991 (4)	233
 1991 SCALE  (2)773


ACT:
Constitution of India:
	Art 12-- NCERT whether "State"-- Indicative  indicia
and determinative factors -- What are.



HEADNOTE:
    In a writ petition challenging the termination of  serv-
ices  of the appellant, who was an employee in the  National
Council of Educational Research & Training (NCERT), the High
Court  upheld the preliminary objection that the writ  peti-
tion was not maintainable as NCERT was not an instrumentali-
ty or authority within the meaning of Art. 12 of the Consti-
tution. Aggrieved, the appellant filed the appeal by special
leave to this Court.
    On	the  question whether NCERT is	"State"	 as  defined
under Article 12 of the Constitution,
Dismissing the appeal, the Court,
    HELD:  1.1. Like all societies, having a  Memorandum  of
Association and Rules for internal management, the  National
Council	 of Educational Research and Training is  a  society
registered under the Societies Registration Act. [168 E]
    1.2. Having regard to the object, functions, activities,
sources	 of  funds of NCERT, freedom of application  of	 its
income and property towards the promotion of its  objectives
and implementation of programmes, confinement of  Government
control only to proper utilisation of the grant, and largely
being  an autonomous body, the institution does not  satisfy
the requirements of "State" under Article 12 of the  Consti-
tution. [169 G-H; 170A-C; 171 C-D]
Tekraj Vasandhi alias K.L. Basandhi v. Union of India [1988]
2 SCR 260, Sabhjit Tewari v. Union of India and Ors., [1975]
1 SCC 485, referred to.
166
    Ajay Hasia v. Khalid Mujib Sehravardhi, [1981] 1 SCC 722
P.K.  Ramachandra Iyer v. Union of India, [1984] 2  SCC	 141
distinguished.
    2. Article 12 should not be stretched so as to bring  in
every autonomous body which has some nexus with the  Govern-
ment  within  the sweep of the expression  "State".  A	wide
enlargement of the meaning must be tempered by a wise  limi-
tation.	 It  must not be lost sight of that  in	 the  modern
concept of Welfare State; independent institution,  corpora-
tion and agency are generally subject to State control.	 The
State  control does not render such bodies as "State"  under
Article 12.
    The	 State control, however vast and pervasive,  is	 not
determinative.	The financial contribution by the  State  is
also not conclusive. [168 A-B]
    3.	The powers, functions, finances and control  of	 the
government are some of the indicating factors to answer	 the
question whether a body is "State" or not. These are  merely
indicative indicia and are by no means conclusive or clinch-
ing  in any case. Each case should be handled with care	 and
caution. [167 E-G]
    Sukhdev  Singh  v. Bhagat Ram, [1975] 1  SCC  421;	R.D.
Shetty v. International Airport Authority, [1979]3 SCC	489,
and Sore Prakash Rekhi v. Union of India, [1981] 1 SCC	449,
referred to.
    4.1 The combination of State aid coupled with an unusual
degree	of control over the management and policies  of	 the
body, and rendering of an important public service being the
obligatory functions of the State may largely point out that
the body is "State". [168 B-C]
    4.2. If the Government operates behind a corporate veil,
carrying  out governmental activity and	 governmental  func-
tions of vital public importance, there may be little diffi-
culty in identifying the body as "State", within the meaning
of Article 12 of the Constitution. [168 C]
      Central  Inland Water Transport Corporation v.  Brojo-
nath  Gangoli, [1996] 3 SCC 156, Tekraj Vasandhi alias	K.L.
Basandhi v. Union. of India, [1988] 2 SCR 260, referred to.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 1690 of 1981.

167

From the Judgment and order dated 10.4.1980 of the Delhi High Court in Civil Writ No. 450 of 1971.

H.K. Puri for the Appellant.

The Judgment of the Court was delivered by K. JAGANNATHA SHETTY, J. Whether the National Council of Educational Research and Training (NCERT) is "State" as defined under Article 12 of the Constitution ? This is the only question that calls for decision in this appeal. The appellant was an employee of the NCERT. This services were terminated by the Secretary of NCERT. Challenging the termi- nation he moved the Delhi High Court under Article 226 of the Constitution.The NCERT raised a preliminary objection as to the maintainability of the writ petition. The objection was that the NCERT is not amenable to the writ jurisdiction of the High Court as it is not an instrumentality or other authority within the meaning of Article 12 of the Constitu- tion. The High Court has upheld the preliminary objection and dismissed the writ petition. The decision of the High Court has been challenged in this appeal.

There are only general principles but not exhaustive test to determine whether a body is an instrumentality or agency of the Government. Even in general principles, there is no cut and dried formula which would provide correct division of bodies into those which are instrumentalities or agencies of the Government and those which are not. The powers, functions, finances and control of the Government are some of the indicating factors to answer the question whether a body is "State" or not. Each case should be han- dled with care and caution. Where the financial assistance from the State is so much as to meet almost entire expendi- ture of the institution, or the share capital of the corpo- ration is completely held by the Government, it would afford some indication of the body being impregnated with govern- mental character. It may be a relevant factor if the in- stitution or the corporation enjoys monopoly status which is State conferred or State protected. Existence of deep and pervasive State control may afford an indication. If the functions of the institution are of public importance and related to governmental functions, it would also be a rele- vant factor. These are merely indicative indicia and are by no means conclusive or clinching in any ease See Sukhdev Singh v. Bhagat Ram, [1975] 1 SCC 421; R.D. Shetty v. Inter- national Airport Authority, [1979]3 SCC 489; Ajay Hasia v. Khalid Mujib Sehravardhi, [1981]1 SCC 722 and Som Prakash Rekhi v. Union of India, [1981]1 SCC 449.

168

Article 12 should not be stretched so as to bring in every autonomous body which has some nexus with the Govern- ment within the sweep of expression "State". A wide enlarge- ment of the meaning must be tempered by a wise limitation. It must not be lost sight of that in the modern concept of Welfare State; independent institution, corporation and agency are generally subject to State control. The State control does not render such bodies as "State" under Article

12. The State control, however, vast and pervasive is not determinative. The financial contribution by the State is also not conclusive. The combination of State aid coupled with an unusual degree of control over the management and policies of the body, and rendering of an important public service being the obligatory functions of the State may largely point out that the body is "State". If the Govern- ment operates behind a corporate veil, carrying out govern- mental activity and governmental functions of vital public importance, there may be little difficulty in identifying the body as "State" within the meaning of Article 12 of the Constitution. See: P.K. Ramachandra lyer v. Union of India, [1984]2 SCC 141 Central Inland Water Transport Corporation v. Brojonath Gangoli, [1986] 3 SCC 156 and Tekraj Vasandhi alias K.L. Basandhi v. Union of India, [1988]2 SCR 260. The NCERT is a society registered under the Societies Registration Act. Like all societies, it has a Memorandum of Association. It has Rules for internal management. The High Court has elaborately examined the Memorandum of Association and the rules of the NCERT. The relevant part of the discus- sion by the High Court is as follows:

"The NCERT is governed by a Memorandum of Association subscribed to by seven officers of the Government of India on 6.6.1961. Under clause 3.1 of the Memorandum of Association the object of the Council is to assist and advise the Ministry of Education and Social Welfare in the implementation of its policies and major programmes in the field of education particularly school education. Under clause 3.2 the Council is empowered for the realisa- tion of the above objectives to undertake several kinds of programmes and activities which include coordination or research, exten- sion services and training, dissemination of improved educational techniques and practices in schools, collaboration in educational programmes, distribution of ideas and informa- tion, preparation and publication of books, materials, periodicals and other literature and allied activities. Under clause 5 the income and property of the Council is to be applied towards the promotion of its ob-
169
jects and cannot be disposed of by way of dividends, bonus etc. But under this clause, the Council is free to apply the income and property towards its objectives in such manner as it may think fit. It is subject to the limitations placed by the Government of India in this regard only in respect of the expendi- ture of grants made by the Government. Under clause 6 the Government of India could review the work and progress of the Council and take appropriate action to give effect to the reports received on enquiries. In addition, the Government could at any time issue direc- tions to the Council on important matters of policy and programmes." Rule 3 of the Rules of the Council provides for Constitution of the Council which consists mainly of various Government officials but also includes the Chairman of the University Grants Commission, four Vice Chancellors and a number of nomi- nees, four from school teachers and several others. Rule 7 enables the Government to fix the period of appointment of the members and to extend it from time to time. The council's affairs are conducted by the Executive Commit- tee whose constitution is outlined in Rule 23. This includes various Government servants but it also includes four educationists and three Professors and Heads of Departments who may be nominated by the President. Rule 37 provides that if there is any difference of opinion the view of the majority will prevail subject to a veto which could be exercised by the Govern- ment of India within a month. It also enables the President to refer any question for the decision of the Government. Rule 40 enables the Executive Committee to frame and amend Regulations not inconsistent with the rules. Rule 42 empowers the Executive Committee to enter into arrangements. with Government, public or private organisations or individuals in furtherance of its objectives and implemen- tation of its programmes. Rule 57 provides that the funds of the council shall consist of
(i) grants made by Government; (ii) contribu-

tion from other sources; (iii) Income from the assets of the Council; and (iv) Receipts of the Council from other sources."

The object of the NCERT as seen from the above analysis is to assist and advise the Ministry of Education and Social Welfare in the implementation of the Governmental policies and major programmes in the field of education particularly school education. The NCERT undertakes several kinds of programmes and activities connected with the coordination of , 170 research extension services and training, dissemination of improved educational techniques, collaboration in the educa- tional programmes. It also undertakes preparation and publi- cation of books, materials, periodicals and other litera- ture. These activities are not wholly related to Government functions. The affairs of the NCERT are conducted by the Executive Committee comprising of Government servants and educationists. The Executive Committee would enter into arrangements with Government, public or private organisa- tions or individuals in furtherance of the objectives for implementation of programmes. The funds of the NCERT consist of: (i) grants made by the Government, (ii) contribution from other sources and (iii) income from its own assets. It is free to apply its income and property towards the promo- tion of its objectives and implementation of the programmes. The Government control is confined only to the proper utili- sation of the grant. The NCERT is thus largely an autonomous body.

Almost a similar case was considered by this Court in Tekraj Vasandhi alias K.L. Basandhi v. Union of India, [1988]2 SCR 260. This Court was required to determine wheth- er the Institute of Constitutional and Parliamentary Studies (ICPS) was State under Article 12. The ICPS was a registered society financed mostly by the Central Government and partly by gifts and donations from Indian and foreign agencies. The first President of the society was the then Speaker of the Lok Sabha. Out of the five vice- presidents three were the then central ministers; the other two were the then Chief Justice of India and the Attorney General. The objects of the society were to provide for constitutional and parlia- mentary studies, promotion of research in constitutional law, setting up of legislative research and reference serv- ice for the benefit of legislators, organisation of training programmes in matters of parliamentary interest and impor- tance and publication of a journal. The Court found that ICPS was born as a voluntary organisation. It found further that though the annual financial contribution from the State was substantial, it was entitled to receive aid from the public and in fact received contributions from other sources. Its objects were not governmental business. As regards the argument that the government exercised pervasive control over ICPS, the Court said:

"In a Welfare State ................. Gov- ernmental control is very pervasive and touch-
es all aspects of social exist-
ence ........... A broad picture of the matter has to be taken and a discerning mind has to be applied keeping the realities and human experiences in view so as to reach a reasonable conclusion."

In the light of all these factors it has held that ICPS was not "State".

171

In the present case, the High Court has relied upon the Constitution Bench decision of this Court in Sabhjit Tewari v. Union of India and Ors., [1975] 1 SCC 485. There it was held that the Council of Scientific and Industrial Research (CSIR), which was sponsored and controlled by the Central Government and registered under the Societies Registration Act was not "State" within the meaning of Article 12. But this decision has been distinguished and watered down in the subsequent decisions particularly in Ajay Hasia and Ramchan- dra lyer cases (supra).

Counsel for the appellant strongly relied upon the decision in P.K Ramchandra lyer case where this Court held that Indian Council for Agricultural Research (ICAR) was "State" under Article 12. But it may be noted that ICAR was originally an attached office of the Government of India and its position was not altered when it was registered as a society. That case, therefore is clearly distinguishable. In our opinion, the case on hand, having regard to the indications to which we have called attention earlier, does not satisfy the requirements of "State" under Article 12 of the Constitution. We, therefore, agree with the conclusion of the High Court and dismiss the appeal. In the circum- stances of the case, we make no order as to costs.

 R.P.					      Appeal	dis-
missed.
172