Karnataka High Court
Mr. Mallikarjunaiah Hire Matta vs Union Of India on 26 September, 2019
Author: Alok Aradhe
Bench: Alok Aradhe
1
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 26TH DAY OF SEPTEMBER 2019
BEFORE
THE HON'BLE MR. JUSTICE ALOK ARADHE
WRIT PETITION NO. 47832 OF 2019 (GM-RES)
BETWEEN:
MR. MALLIKARJUNAIAH HIRE MATTA
S/O SOMASHEKARAIAH HIRE MATTA
AGED ABOUT 57 YEARS
RESIDING AT NO.13, KHB QTRS
1ST BLOCK, LALBAGH SIDDAPURA
JAYANAGAR, 1ST BLOCK
BENGALURU - 560011.
... PETITIONER
(BY SRI HARISH KUMAR .M.S. - ADVOCATE)
AND:
1. UNION OF INDIA
REPRESENTED BY MINISTRY
OF CORPORATE AFFAIRS
A-WING, SHASTRI BHAVAN
DR. RAJENDRA PRASAD ROAD
NEW DELHI - 110001.
2. THE REGISTRAR OF COMPANIES (RC402)
2ND FLOOR KENDRIYA SADAN
KORAMANGALA
BANGALORE - 560034.
... RESPONDENTS
(SRI. M.N. KUMAR, CGC)
2
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 ACT,
2003 AND THE PRESS RELEASE DATED 5.11.2017 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 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 3 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 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 directors 5 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 KS