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 4, Cited by 0]

Karnataka High Court

Mr.Surendra Singh Grover vs Union Of India on 12 July, 2019

Author: Alok Aradhe

Bench: Alok Aradhe

                          1


IN THE HIGH COURT OF KARNATAKA AT BENGALURU

      DATED THIS THE 12TH DAY OF JULY, 2019

                       BEFORE

      THE HON'BLE MR. JUSTICE ALOK ARADHE

     WRIT PETITION NO.25704 OF 2019(GM-RES)

Between:

Mr.Surendra Singh Grover
S/o Diwan Singh,
Aged about 51 years,
Residing at Mandi Road, Distt.
Udham Singh Nagar, Rudrapur,
Uttarakhand, India - 263153.
                                       ... Petitioner
(By Sri. Harish Kumar.M.S, Advocate)

And:

1.     Union of India,
       Represented by Ministry of
       Corporation Affairs
       A-Wing, Shastri Bhavan,
       Dr.Rajendra Prasad Road,
       New Delhi - 110001.

2.   Registrar of Companies (RC402)
     2nd Floor Kendriya Sadana,
     Koramangala, Bangalore - 560034.
                                   ...Respondents
(By Sri.K.S.Bheemaiah, CGC)

     This Writ Petition is filed under Articles 226
and 227 of the Constitution of India, praying to
declare that Section 164(2)(a) of the Companies
                              2


Act, 2013 and the press release dated 05.11.2017
vide Annexure-D is unconstitutional and is in
violation of the Fundamental Rights of the petitioner
as guaranteed under Provisions of Part III of the
Constitution of India and etc.,

     This Writ Petition coming on for Preliminary
Hearing, this day, the Court made the following:-

                         ORDER

Learned counsel for the parties jointly submit that the controversy involved in the instant petition is squarely covered by an order dated 12.06.2019 passed in W.P.No.52911/2017 and connected matters.

2. In view of the aforesaid submission and for the reasons assigned by a Bench of this Court in the aforesaid order, the writ petition is disposed of on same terms and with the following directions:

(i) Where the disqualification of the petitioners is based by taking into consideration any financial year "prior to 01.04.2014 as well as subsequent thereto" while reckoning continuous period of 3 three financial years under Section 164(2) (a) of the Act, irrespective of whether the petitioners are directors of public companies or private companies, such a disqualification being bad in law, the Writ petitions are allowed and the impugned list is quashed to that extent only;
(ii) If the disqualification of the petitioners is based by taking into consideration any financial year prior to 01.04.2014 only i.e., the disqualification has occurred under the provisions of the 1956 Act in respect of the public companies, the writ petitions are dismissed.
(iii) If the disqualification of the directors is based by taking into consideration of three continuous financial years subsequent to 01.04.2014, irrespective of whether the petitioners are directors of public companies or 4 private companies, they stand disqualified under the Act;

(iv) Where the disqualification of the directors is based by taking into consideration any financial year prior to 01.04.2014 in respect of private companies, such disqualification being bad in law, the writ petitions are allowed to the aforesaid extent only;

(v) The writ petitions, wherein the challenge is also made to the vires of Section 164(2)(a), and/or 167(1)(a) and/or proviso to Section 167(1)(a) of the Act, are dismissed to the aforesaid extent;

(vi) The respondents are directed to restore the DIN of those directors whose disqualification has been quashed by this Court;

(vii) Those petitioners who have challenged only the striking off of the companies in which they are 5 directors have an alternative remedy of filing a proceeding before National Company Law Tribunal (NCLT) under Section 252 of the Companies Act, 2013, which provides for an appeal to be filed within a period of three years from the date of passing of the order dissolving the company under Section 248 of the Act. Hence, those writ petitions are dismissed reserving liberty to those petitioners who are aggrieved by the dissolution of the companies under Section 248 of the Act (struck off companies) to approach NCLT, if so advised;

(viii) Parties to bear their own costs.

Accordingly, the writ petition is disposed of.

Sd/-

JUDGE dn/-