Karnataka High Court
Nejedly Josef Robert vs Union Of India on 11 July, 2019
Author: Alok Aradhe
Bench: Alok Aradhe
1
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 11TH DAY OF JULY 2019
BEFORE
THE HON'BLE MR. JUSTICE ALOK ARADHE
WRIT PETITION NOs.18059-18060 OF 2019(GM-RES)
BETWEEN:
1. NEJEDLY JOSEF ROBERT
AGED ABOUT 71 YEARS
S/O ROBERT JOSEF
NO.293, RACE COURSE ROAD
COIMBATORE - 641 018
TAMILNADU.
2. NEJEDLY KAREN JANE
AGED ABOUT 66 YEARS
S/O DRINK WATER
NO.293, RACE COURSE ROAD
COIMBATORE - 641 018
TAMIL NADU.
... PETITIONERS
(BY SRI. NAGARAJA S., ADVOCATE)
AND:
1. UNION OF INDIA
REPRESENTED BY MINISTRY
OF CORPORATE AFFAIRS
SHASTRI BHAWAN
DR. RAJENDRA PRASAD ROAD
NEW DELHI - 110 001.
2. REGISTRAR OF COMPANIES
E WING, 2ND FLOOR
KENDRIYA SADAN
KORAMANGALA
BENGALURU - 560 034.
... RESPONDENTS
2
(BY SRI. H. MALLAN GOUDA., CGC)
THESE WRIT PETITIONSARE FILED UNDER
ARTICLE 226 OF THE CONSTITUTION OF INDIA
PRAYING TO QUASH THE DISQUALIFIED DIRECTOR AT
ANNEXURE-B ISSUED BY THE RESPONDENTS AND
PERMIT THE PETITIONERS TO ACT DIRECTOR IN ANY
COMPANY WITHOUT ANY HINDRANCE.
THESE WRIT PETITIONS COMING ON FOR
PRELIMINARY HEARNG IN 'B' GROUP, THIS DAY, THE
COURT MADE THE FOLLOWING:-
ORDER
Learned counsel for the parties jointly submit that the controversy involved in the instant petitions are 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 petitions are 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 3 "prior to 01.04.2014 as well as subsequent thereto" while reckoning continuous period of 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 4 01.04.2014, irrespective of whether the petitioners are directors of public companies or 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 5 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 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.
6Interim orders passed in these writ petitions stands vacated.
Accordingly, the writ petitions are disposed of.
Sd/-
JUDGE Mds/-