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 18, Cited by 0]

Telangana High Court

Karvy Stock Broking Limited vs The Union Of India on 31 December, 2021

Author: Satish Chandra Sharma

Bench: Satish Chandra Sharma, N.Tukaramji

THE HON'BLE THE CHIEF JUSTICE SATISH CHANDRA SHARMA
                         AND
        THE HON'BLE SRI JUSTICE N. TUKARAMJI

             WRIT APPEAL Nos.327 AND 328 OF 2020

COMMON JUDGMENT:      (Per the Hon'ble the Chief Justice Satish Chandra Sharma)


     Both the writ appeals are arising out of a common

Order and as the issue involved in both the writ appeals is

one and the same, they are being disposed of by this

common order.


2.   The present writ appeals are arising out of a common

order dated 26.08.2020, passed in W.P.Nos.5024 and 8997

of 2020 by the learned Single Judge dismissing the writ

petitions.


3.   The facts of the case reveal that the appellant/

petitioner is a company registered under the Companies

Act with the Registrar of Companies, Hyderabad and its

main object is to carry out the business as a registered

stock broker and a depository participant. The undisputed

facts of the case reveal that the second respondent/

Director General, Ministry of Corporate Affairs, through its

Joint Director in exercise of powers conferred under

Section 212(1)(a) and (c) of the Companies Act, 2013

ordered investigation into the affairs of the appellant

company, vide Order dated 27.02.2020 and in pursuance

of the Order dated 27.02.2020, the investigation officer
                                    2




issued notice dated 16.06.2020 under Section 217 of the

Companies Act calling for certain information and vide

communication dated 19.06.2020 intimated the appellant

company to strictly comply with notice under Section 217

of the Companies Act with default clause. The appellant

company preferred a writ petition i.e., W.P.No.5024 of 2020

challenging the Order, dated 27.02.2020 passed by the

second respondent under Section 212(1) (a) and (c) of the

Companies Act, and filed another writ petition i.e.,

W.P.No.8997     of    2020      challenging   the     notices   dated

16.06.2020 and 19.06.2020, issued under Section 217 of

the Companies Act.


4.   The    facts    of   the    case    further    reveal   that   on

22.11.2019, the National Stock Exchange (NSE) has

reported to the Securities and Exchange Board of India

(SEBI), the findings of an inspection and forensic audit

conducted by the NSE in respect of the activities of the

appellant   company        and     the    same      revealed    many

misconducts on the part of the appellant company

including the unauthorised pledging of client securities

and transfer of funds raised from the above to the related

parties, stock lending scheme carried out by the company

and deletion of files and emails from the systems of Mr.

C.Parthasarthy, Chairman and Managing Director of the
                                   3




appellant company as well as certain other employees,

using anti-forensic tools. The SEBI vide its ex parte ad

interim order, dated 22.11.2019 issued various directions

relating to the appellant company. The SEBI prohibited the

appellant company from taking new clients for broking

activities,   directed   the    depositories,   namely   National

Securities    Depository       Limited   (NSDL)    and    Central

Depository Services Limited (CDSL) not to act upon on the

instructions of the appellant company in pursuance of

Power of Attorney and also restricted transfer of securities

from one DP account of the appellant company.


5.    The facts further reveal that there were complaints

from the investors and continuous reporting in press and

visual media about the fraudulent activities of the

appellant company and in those circumstances, the

Inquiry was ordered under Section 206 of the Companies

Act by the Registrar of Companies.


6.    The statutory provisions, namely Sections 206, 208,

210 and 212 (1) of the Companies Act, which are necessary

for adjudication of the present writ appeals, are reproduced

as under:-

      "206. Power to call for information, inspect books and
     conduct inquiries. -- (1) Where on a scrutiny of any
     document filed by a company or on any information
     received by him, the Registrar is of the opinion that any
                               4




further   information   or   explanation   or   any   further
documents relating to the company is necessary, he may
by a written notice require the company--
 (a)   to furnish in writing such information or explanation;
 or
 (b) to produce such documents,
within such reasonable time, as may be specified in the
notice.
 (2) On the receipt of a notice under sub-section (1), it
shall be the duty of the company and of its officers
concerned to furnish such information or explanation to
the best of their knowledge and power and to produce the
documents to the Registrar within the time specified or
extended by the Registrar:
 Provided that where such information or explanation
relates to any past period, the officers who had been in the
employment of the company for such period, if so called
upon by the Registrar through a notice served on them in
writing, shall also furnish such information or explanation
to the best of their knowledge.
 (3) If no information or explanation is furnished to the
Registrar within the time specified under sub-section (1) or
if the Registrar on an examination of the documents
furnished is of the opinion that the information or
explanation furnished is inadequate or if the Registrar is
satisfied on a scrutiny of the documents furnished that an
unsatisfactory state of affairs exists in the company and
does not disclose a full and fair statement of the
information required, he may, by another written notice,
call on the company to produce for his inspection such
further books of account, books, papers and explanations
as he may require at such place and at such time as he
may specify in the notice:
 Provided that before any notice is served under this sub-
section, the Registrar shall record his reasons in writing for
issuing such notice.
 (4) If the Registrar is satisfied on the basis of information
available with or furnished to him or on a representation
                                 5




made to him by any person that the business of a company
is being carried on for a fraudulent or unlawful purpose or
not in compliance with the provisions of this Act or if the
grievances of investors are not being addressed, the
Registrar   may,   after   informing      the   company   of   the
allegations made against it by a written order, call on the
company     to   furnish   in   writing    any   information    or
explanation on matters specified in the order within such
time as he may specify therein and carry out such inquiry
as he deems fit after providing the company a reasonable
opportunity of being heard:
 Provided that the Central Government may, if it is
satisfied that the circumstances so warrant, direct the
Registrar or an inspector appointed by it for the purpose to
carry out the inquiry under this sub-section:
 Provided further that where business of a company has
been or is being carried on for a fraudulent or unlawful
purpose, every officer of the company who is in default
shall be punishable for fraud in the manner as provided in
section 447.
 (5) Without prejudice to the foregoing provisions of this
section, the Central Government may, if it is satisfied that
the circumstances so warrant, direct inspection of books
and papers of a company by an inspector appointed by it
for the purpose.
 (6) The Central Government may, having regard to the
circumstances by general or special order, authorise any
statutory authority to carry out the inspection of books of
account of a company or class of companies.
 (7) If a company fails to furnish any information or
explanation or produce any document required under this
section, the company and every officer of the company, who
is in default shall be punishable with a fine which may
extend to one lakh rupees and in the case of a continuing
failure, with an additional fine which may extend to five
hundred rupees for every day after the first during which
the failure continues."
                                   6




 208. Report on inspection made:- The Registrar or
inspector shall, after the inspection of the books of account
or an inquiry under section 206 and other books and
papers of the company under section 207, submit a report
in writing to the Central Government along with such
documents, if any, and such report may, if necessary,
include a recommendation that further investigation into
the affairs of the company is necessary giving his reasons
in support.

 210. Investigation into affairs of company:- (1) Where
the Central Government is of the opinion, that it is
necessary to investigate into the affairs of a company,-
 (a)      on the receipt of a report of the Registrar or
          inspector under section 208;
(b)       on intimation of a special resolution passed by a
          company that the affairs of the company ought to
          be investigated; or
(c)       in public interest,

it may order an investigation into the affairs of the
company.
 (2) Where an order is passed by a court or the Tribunal in
any proceedings before it that the affairs of a company
ought to be investigated, the Central Government shall
order an investigation into the affairs of that company.
 (3)   For    the   purposes    of    this    section,   the   Central
Government       may    appoint       one    or   more   persons   as
inspectors to investigate into the affairs of the company
and to report thereon in such manner as the Central
Government may direct.

212. Investigation into affairs of Company by Serious
Fraud Investigation Office:- (1) Without prejudice to the
provisions of section 210, where the Central Government is
of the opinion, that it is necessary to investigate into the
affairs of a company by the Serious Fraud Investigation
Office-
                                     7




     (a)    on receipt of a report of the Registrar of inspector
            under Section 208;
     (b)    on intimation of a special resolution passed by a
            company    that   its   affairs   are   required   to   be
            investigated;
     (c)    in the public interest; or
     (d)    on request from any Department of the Central
            Government or a State Government,

     the Central Government may, by order, assign the
     investigation into the affairs of the said company to the
     Serious Fraud Investigation Office and its Director, may
     designate such number of inspectors, as he may consider
     necessary for the purpose of such investigation."


7.    In the light of the aforesaid statutory provisions, the

respondent No.6/Assistant Registrar of Companies issued

a letter dated 03.12.2019 calling for certain information of

the appellant company with regard to the current status

and investigation of SEBI and the action taken against the

appellant company and its group companies and in

pursuance of the same, the appellant company submitted

its reply on 13.12.2019. The facts further reveal that the

respondent No.6/Assistant Registrar of Companies issued

a notice on 14.01.2020 under Section 206(1) of the

Companies Act calling upon the appellant company to

furnish some more information and documents within

seven days of receipt of such notice and the appellant

company      sought    four    weeks      time      vide   letter   dated

22.01.2020 but time was not granted to the appellant
                                8




company and another notice dated 27.01.2020 under

Section 206(3) of the Companies Act was issued to the

appellant company to furnish original documents/registers

maintained by the appellant company. It has been stated

that the officers of the appellant company were physically

present on 27.01.2020 and submitted a preliminary reply

and sought time to submit some more documents and also

prayed for grant of opportunity of personal hearing. The

appellant company at that point of time preferred again a

writ petition, i.e., W.P.No.3143 of 2020 before this Court

stating that they were not given time to respond to the

letter dated 14.01.2020 and therefore, the action of the

respondents is bad in law. In the aforesaid case, the

learned Assistant Solicitor General appeared in the matter

and categorically stated that the respondents will take into

account the explanation submitted by the appellant

company and shall proceed with the enquiry in accordance

with law. The writ petition was disposed of in view of the

statement made by the learned Assistant Solicitor General,

vide order dated 14.02.2020.


8.   The appellant company thereafter requested the

respondents vide letter dated 20.02.2020 stating that an

opportunity of hearing be granted to the appellant

company and as allegedly no response was received, the
                                  9




appellant     company     preferred      another     writ   petition,

i.e., W.P.No.4742 of 2020 and in the aforesaid case, it was

brought to the notice of this Court that based upon the

Inquiry     Report    dated   24.02.2020     submitted       by   the

Registrar of Companies, the Office of the Director General

has   passed     an     Order    dated    27.02.2020        directing

investigation into the affairs of the appellant company

under Section 212 (1)(a) and (c) of the Companies Act.


9.    Aggrieved by the aforesaid order, the appellant

company preferred another writ petition, i.e., W.P.No.5024

of 2020. The respondents have also issued notices under

Section 217 of the Companies Act dated 16.06.2020 and

19.06.2020     and     against   the     aforesaid    notices,    the

appellant company preferred another writ petition, i.e.,

W.P.No.8997 of 2020.


10.   Learned counsel for the appellant/petitioner company

has vehemently argued before this Court that the appellant

company has not been granted an opportunity as provided

under Section 206(4) of the Companies Act and a Report

was submitted by the Registrar of Companies without

granting an opportunity to the appellant company and

therefore, the order dated 27.02.2020 deserves to be

quashed. Another ground raised by the appellant company
                                        10




is that the Central Government has not formed any opinion

based upon the Report submitted by the Registrar of

Companies          as   required    under             Section     210     of     the

Companies Act and therefore, the order passed by the

Central Government is bad in law. The appellant/petitioner

company has prayed for the following reliefs in the writ

petitions:-

     "W.P.No.5024 of 2020:-
            Petition under Article 226 of the Constitution of India
    praying that in the circumstances stated in the affidavit
    filed therewith, the High Court may be pleased to
     (i)      Issue writ of mandamus or any other appropriate
              writ, order or direction declaring that the action of
              respondent No.2 in issuing order dated 27.02.2020
              is   in   contravention       of    the   provisions   of   the
              Companies Act, 2013 and is illegal, arbitrary and
              unconstitutional.
     (ii)     Issue writ of mandamus or any other appropriate
              writ, order or direction restraining the Respondents
              and their agents/officers from taking any coercive
              steps including investigation under Section 212 of
              the Companies Act, 2013, without following the
              procedures under Sections 206 to 208 of the
              Companies Act, 2013, without awaiting the final
              decision of SEBI.

     W.P.No.8997 of 2020:-
            Petition under Article 226 of the Constitution of India
    praying that in the circumstances stated in the affidavit
    filed therewith, the High Court may be pleased to
     (i)      Issue writ of mandamus or any other appropriate
              writ, order or direction declaring that the action of
              respondent        No.3             in     issuing         Notice
              No.SFIO/INV/UNIT-II/11214-223/KSBL/2020/1/
                                          11




                19889/2020, dated 16/06/2020, Notice No.SFIO/
                INV/UNIT-II/1214-1223/KSBL/2020/1/19930/
                2020, dated 19/06/2020, is in contravention of the
                provisions of the Companies Act, 2013 and is
                illegal,   arbitrary         and    unconstitutional     and
                consequently           set         aside    the        Notice
                No.SFIO/INV/UNIT-II/11214-223/KSBL/2020/1/
                19889/2020, dated 16/06/2020, Notice No.SFIO/
                INV/UNIT-II/1214-1223/KSBL/2020/1/19930/
                2020,
       (ii)     Issue writ of mandamus or any other appropriate
                writ, order or direction restraining the Respondents
                and their agents/officers from taking any coercive
                steps against the petitioner, pending W.P.No.5024
                of 2020 before this Hon'ble Court."


11.    The learned Single Judge has dismissed the writ

petitions by a Common Order dated 26.08.2020 and

relevant portion is reproduced as under:-

              "81. In the light of these allegations, the 5th
      respondent initiated inquiry under Section 206 of the Act
      and issued notices and the petitioner also filed a detailed
      reply dated 03.02.2020 and at during that stage, the                2nd
      respondent vide order dated 10.01.2020 directed the 5th
      respondent to conduct full-fledged inquiry under Section
      206(4) of the Act and submit report. And this court vide
      order dated 14.02.2020 directed the respondents to
      conclude the inquiry under Section 206(1) of the Act by
      duly taking into consideration the reply submitted by the
      petitioner on 03.02.2020. Accordingly, the 5th respondent,
      by considering the reply of the petitioner dated 03.02.2020,
      concluded the inquiry under Section 206(4) of the Act and
      submitted report dated 24.02.2020, and this court, while
      considering the first issue, held that initiation of inquiry by
      Central      Government     and         report   submitted   by     5th
      respondent are in conformity with sub-section (4) of
                                 12




Section 206 of the Act. The said report formed the basis for
passing the impugned order dated 27.02.2020, ordering
investigation by SFIO into the affairs of the company, and
the investigation is also ordered in public interest.


      82. As the report dated 24.02.2020 is relied upon by
the 2nd respondent to pass the impugned order, it is
necessary to examine the said report, to see whether the
2nd respondent is justified in forming an opinion to order
for investigation by SFIO.      The said report is filed along
with the material papers to the counter affidavit, and the
relevant conclusions are as under:

      (14) CONCLUSION:
      (14.1) The company has filed its latest financial
statements     for   the   financial   year   2018-19    only   on
23.12.2019 and Annual Return on 31.12.2019.               Further
based on the media reports and directions from the
Directorate and the Ministry letters have been issued to the
company include the latest one issued under Section
206(1) dated 14.01.2020 for their comments within 7 days.
The company has furnished its reply vide letter dated
03.02.2020, which has been examined in detail in the
Tabular Statement attached as Annexure-IV.              It may be
seen that the company has not provided full details on
specific details called for, as may be seen from the attached
report.


      (14.2)    In view of the nature of allegations, the
number of group companies involved which are under
jurisdictions of various ROCs, the prima facie findings that
the company has raised their loan capital by pledging
shares of their clients and diverted the money to group
companies using a power of attorney taken from the
clients, which is meant to be used only at the time of the
client's direction to sell the securities, with a criminal
intent without the knowledge or consent of clients,
discrepancies in charge documents in this office with that
                                      13




of the claims of bank revealed in SEBI orders, signing of
standalone balance sheet by the continuing auditor and
consolidated balance sheet by a different auditor appointed
just before AGM i.e., 30.09.2019, the media reports about
investor grievances and to protect investors money, this
office    suggests   that     the    Ministry        may    consider     an
investigation into affairs of this company, Karvy group of
companies and 9 companies having domain name of
karvy.com and having common addresses in UGC records,
as mentioned in SEBI order dated 22-Nov-2019 by an
appropriate authority in a speedy and efficient manner for
better protection of public interest."


         83.   The above conclusions recorded by the 5th
respondent      needs    no    reiteration,      and       they   are   self
explanatory, and one of the                  allegations against the
petitioner and its group of companies is that, those
companies raised loans from the Bank, which is public
money, in a fraudulent manner detailed above.                      Hence,
there is sufficient amount of public interest involved in this
case. In the light of these conclusions, the 5th respondent
recommended for further investigation vide his report dated
24.02.2020.


         84.   Along with the counter affidavit, respondents
filed the minutes of the Oversight Committee meeting held
on 25.02.2020.          The said minutes disclose that the
Committee       considering     the        allegations      against     the
petitioner, direction of this court in W.P.No.3143 of 2020
dated 14.02.2020 and the report of the ROC dated
24.02.2020,      conveyed      its        decision    to    the    Central
Government recommending investigation into the affairs of
the petitioner - company.            The decision of the Oversight
Committee is extracted as under for ready reference:
         "8. Decision of Oversight Committee:

         8.1 In view of the presentation made by RD (SER)
and the inquiry report, the oversight committee (OC)
observed:
                              14




      a) Interest of investors (more than 80,000), including
retail investors, which are at stake as KSBL had prima
facie abused its position as a Depository Participant.

      b) KSBL had prima-facie borrowed fund from Banks
& BFIs by citing false information.

      c) There is a likelihood of diversion of public funds
through related parties.

       d) Specialized/Technical/Complex nature of the
alleged fraud.

      8.2 Taking into consideration all these factors, the
Oversight        Committee   unanimously       recommended
investigation into the affairs of KSBL and their 9 companies
mentioned in para 44 above, by SFIO under Section
212(1)(a) and (c) of Companies Act, 2013 by SFIO, in public
interest.


      85.    Considering the report submitted by the 5th
respondent dated 24.02.2020 and also the decision of the
Oversight Committee dated 25.02.2020, I am of the
considered view, that there are prima facie circumstances
justifying the action taken by the 2nd respondent in forming
opinion with regard to necessity for ordering investigation
into the affairs of by the company by SFIO, as large public
interest is involved.


      86. In the judgments relied on by the learned Senior
Counsel appearing for the petitioner in Medak Diocese of
Church of South India Trust Association vs. Union of India
(2018 (1) ALD 734), the facts disclose that the impugned
order therein does not disclose formation of opinion with
regard to necessity for ordering investigation by SFIO.
Therefore, the learned single Judge has remitted the matter
back for passing fresh orders in exercise of jurisdiction
under Section 212 of the Act.
                                15




      87. Similarly in the order of the Division Bench of
the High Court of Bombay in Parameshwar Das Agarwal v.
Additional Director (2016 SCC OnLine Bom 9276), the
learned judges after exposition of the law on Section 212 of
the Act, on facts found that there is no material which can
be termed as enough to warrant the exercise of power by
the Central Government by resorting to Section 212(1) of
the Act of 2013. The facts in the judgment of the Division
Bench, are different from the facts of the present case, and
hence except for the law laid down therein, it cannot be
made applicable.


      88. For the foregoing reasons, the issue No.2 is also
answered in the affirmative.


      89. The other contention of behalf of the petitioner is
that as the matter is sub judice by SEBI, the present
investigation has to await the result of inquiry by SEBI.


      90. In the counter affidavit it is categorically stated
that the authorities that deal with the inquiry, inspection
or investigation under the Ministry of Corporate Affairs are
altogether different and the scope of inquiry and the
procedure that would be adopted by another regulator i.e.,
SEBI, is different, therefore, the case of the respondents is
that the contention of the petitioner is incorrect and
absolute false.


       91.    Sub-section (2) of Section 212 of the Act,
mandates that where any case bas been assigned by the
Central Government to SFIO for investigation under this
Act, no other investigating agency of Central Government
or the State Government shall proceed with investigation in
such case in respect of any offence under this Act and in
case any such investigation has already been initiated, it
shall not be proceed further with and the concerned agency
shall transfer the relevant documents and records in
respect of such offences under this Act to SFIO.      In the
                                16




light of sub-section (2) of Section 212, the contention of the
petitioner in this regard is rejected.


      92. Before parting with the case it is to be noticed
that this court is not sitting in appeal over the decision of
the Central Government in ordering investigation into the
affairs of the company under Section 212(1)(a) and (c) of
the Act, and scope of this court under Article 226 of the
Constitution of India, with regard to judicial review, is
limited to the examination of decision making process, and
not the decision. In the preceding paragraphs, this court,
on examining the said process, found that ROC has
followed the procedure envisaged under Section 206(4) of
the Act and submitted the report; and the said report and
the order of this court, and also the other material available
on record, was examined by the Oversight Committee, and
vide its minutes dated 25.02.2020, recommended for
investigation. Eventually, the 2nd respondent, considering
the report dated 24.02.2020, and         in exercise of his
jurisdiction under Section 212(1)(a) and (c) of the Act, and
forming an opinion with regard to necessity for ordering
investigation into the affairs of the company by SFIO,
ordered investigation vide the impugned, as large public
interest is involved. In these circumstances, no exception
can be taken to the impugned order.


      93.   For the foregoing reasons, I do not find any
infirmity in the impugned order warranting interference of
this court under Article 226 of the Constitution of India for
exercise of power of judicial review, and in view of the
same, W.P.No.5024 of 2020 is liable to be dismissed.


      94. It is made clear that the present writ petitions
are confined to the jurisdiction of the 2nd respondent in
ordering investigation into the affairs of the company by
SFIO under Section 212 of the Act, and this court has not
expressed any opinion on merits, and the truth or
otherwise of the allegations are subject to the result of the
                                    17




      investigation and the further proceedings as per law.
      Hence, the investigation and the proceedings thereafter
      shall be strictly in accordance with law and uninfluenced
      by observations or findings, if any, made in this order.


            95. For the foregoing reasons, the impugned order
      dated 27.02.2020 is confirmed and the writ petition in
      W.P.No.5024 is dismissed, and consequently, W.P.No.8997
      of 2020, which has been filed challenging the notices
      issued in pursuance of the impugned order, is also
      dismissed.


            96.    Miscellaneous petitions pending, if any, shall
      stand closed. No order as to costs."


12.    The appellant company before this Court while

challenging the order passed by the learned Single Judge

has raised two grounds:- (i) that no opportunity of hearing

as required under Section 206(4) of the Companies Act was

granted to the appellant company; and (ii) the Central

Government has not formed any opinion keeping in view

Section     210      of   the   Companies       Act    for       directing

investigation into the affairs of the appellant company.


13.    In respect of the first ground of not conducting an

inquiry and not providing an opportunity of hearing to the

appellant company as required under Section 206(4) of the

Companies Act is concerned, the stand of the Union of

India is that under Section 208 of the Companies Act, the

Registrar or inspector after inspection of books of account,
                              18




submits a report in writing to the Central Government and

such report may, if necessary, include a recommendation

for further investigation into the affairs of the company.

The aforesaid statutory provision makes it very clear that

the Registrar of Companies can forward matter after

inspection of books of accounts to the Central Government

or he can forward the matter after conducting an inquiry

as required under Section 206(4) of the Companies Act. In

the present case, keeping in view the complete material on

record, the Registrar of Companies has forwarded the

matter to the Central Government in public interest.

Keeping in view the larger public interest, the Inquiry was

not conducted by the Registrar of Companies under

Section 206(4) of the Companies Act. Proviso to sub-

section (4) of Section 206 of the Companies Act dispenses

with other requirements of sub-section (4) of Section 206 of

the Companies Act. The Inquiry under Section 206 of the

Companies Act by the Registrar of Companies and the

investigation under Section 212 of the Companies Act by

the Serious Fraud Investigation Office (SFIO) operate in

different fields and the information gathered by the

Registrar   of   Companies   under   Section   206   of   the

Companies Act can be used as a tool for further

investigation and an investigation under Section 212 of the
                                19




Companies Act is in public interest and therefore, the first

ground argued by the learned counsel for the appellant

company is of no help to the appellant company.


14.   In the considered opinion of this Court, for ordering

an investigation and further action by the SFIO under

Section 212 of the Companies Act, the requirement of

obtaining a report of the Registrar of Companies is not at

all warranted.


15.   The investigation can be ordered on the basis of -

(a) on receipt of a report of the Registrar or inspector under

Section 208; (b) on intimation of a special resolution

passed by a company that its affairs are required to be

investigated; (c) in the public interest.


16.   In   the   considered   opinion   of   this   Court,   the

investigation has been ordered by the Central Government

in public interest and therefore, this Court does not find

any reason to interfere with the Order passed by the

learned Single Judge.


17.   Much has been argued by the learned counsel for the

appellant company that no opinion was formed by the

Central Government as required under Section 210 of the

Companies Act. In this context, it is relevant to reproduce
                                  20




the Order dated 27.02.2020 passed by the respondent

No.2/Office     of   the    Director     General,      Ministry       of

Corporation Affairs, is reproduced as under:-

                           "Government of India
                       Ministry of Corporate Affairs
                         Office of Director General
                       No.07/341/2015-CL.II (SER)
                                             Kota House Annexe,
                                             1, Shahjahan Road,
                                            New Delhi - 110 011
                                              Dated: 27.02.2020
                                  ORDER

Whereas the Central Government is empowered under Section 212 of the Companies Act, 2013 to order investigation into the affairs of any company in Public Interest and to appoint one or more competent persons as inspectors to investigate the affairs of the company.

2. AND where as ROC, Hyderabad through RD (SER) has submitted Inquiry Report dated 24.02.2020 to the Central Government under Section 208 of the Companies Act, 2013 and recommended investigation into the affairs of the Karvy Stock Broking Limited (KSBL), its Group of Companies and 9 other companies namely (i) Karvy Consultants Limited, (ii) Wizard Insurance Services Private Limited, (iii) Zenith Insurance Services Private Limited, (iv) Buoyant Insurance Services Private Limited, (v) Nova Wealth Management Services Private Limited, (vi) Vitalink Wealth Advisory Services Private Limited, (vii) Classic Wealth Management Services Private Limited, (viii) Champion Insurance Services Private Limited, (ix) Pelican Wealth Advisory Services Private Limited.

3. Now, therefore, in exercise of powers conferred under Section 212(1) (a) & (c) of the Companies Act, 2013, the Central Government has formed an opinion that the affairs of the above referred companies need to be investigated to examine the serious nature of fraud 21 committed as large public interest is involved and thereby orders investigation into the affairs of Karvy Stock Broking Limited (KSBL), its Group of Companies and 9 other companies namely (i) Karvy Consultants Limited, (ii) Wizard Insurance Services Private Limited, (iii) Zenith Insurance Services Private Limited, (iv) Buoyant Insurance Services Private Limited, (v) Nova Wealth Management Services Private Limited, (vi) Vitalink Wealth Advisory Services Private Limited, (vii) Classic Wealth Management Services Private Limited, (viii) Champion Insurance Services Private Limited, (ix) Pelican Wealth Advisory Services Private Limited to be carried out by officers of the Serious Fraud Investigation Office as may be designated by Director, SFIO.

4. The inspectors appointed by Director, SFIO to investigate into the affairs of the above mentioned company, shall exercise all the powers available to them under the Companies Act, 2013. The inspectors shall complete their investigation and submit the report to the Central Government.

5. This order is issued for and on behalf of the Central Government.

(A.M.Mahapatra) Joint Director"

18. The aforesaid Order makes it very clear that the Central Government has formed an opinion based upon the serious nature of fraud committed in the matter as larger public interest is involved in the affairs of the appellant company and the opinion was formed based upon the material forwarded by the Registrar of Companies to the Central Government.
22
19. The learned counsel for the appellant company has placed reliance upon the Judgment delivered by the learned Single Judge of this Court in the Medak Diocese of Church of South India Trust Association v. the Union of India1. The Order impugned in the aforesaid case is reproduced as under:-
"Whereas the Central Government is empowered under section 212 of the Companies Act, 2013 to order investigation into the affairs of any company and to appoint one or more competent persons as Inspectors to investigate the affairs of the company.
2. And whereas RoC (Chennai)/RD, Southern Region, vide their report dated 2nd June, 2016 submitted to the Central Government Under section 208 of the Companies Act, 2013 has also recommended investigation into the affairs of the company i.e., M/s. Church of South India Trust Association.
3. Now, therefore, in exercise of powers conferred under section 212 (1)(a) of the Companies Act, 2013 the Central Government hereby orders investigation into the affairs of M/s. Church of South India Trust Association, to be carried out by the Serious Fraud Investigation office.
4. The Inspectors appointed by Director, SFIO to investigate into the affairs of the above mentioned company, shall exercise all the powers available to them under the Companies Act, 2013. The Inspectors shall complete their investigation and submit the report to the Central Government within a period of six (6) months from the date of issue of this order.
5. Further, if any information is required during the course of investigation, you are requested to depute some officer to coordinate with the Ministry for obtaining the desired documents/information.
1
2017 SCC OnLine Hyd 388 : 2018 (1) ALT 260 23
6. This order is issued for and on behalf of the Central Government.
Sd/-
(Himanshu Shekhar) Deputy Director"

20. Keeping in view the aforesaid order, it can be safely gathered that in the aforesaid case, there was no formation of the opinion by the Central Government and in those circumstances, the learned Single Judge has delivered the Judgment holding that no case was formed by the Central Government whereas the requirement of formation of opinion has been fulfilled in the present case, and therefore, the question of interference on this ground also does not arise.

21. The learned counsel has also placed reliance upon the Judgment delivered in the case of Mohinder Singh Gill v.

Chief Election Commissioner2.

22. This Court has gone through the aforesaid Judgment and the present case is a case where the documents on record establishes that the action was not only initiated by the respondents based upon the Inquiry Report under Section 208 of the Companies Act by the Registrar of Companies but also based on the other material involving public interest, as stated clearly in the order dated 2 (1978) 1 SCC 405 24 27.02.2020 and therefore, the Judgment relied upon, does not help the appellant company in any manner. Not only this, the conduct of the appellant company reveals that at every stage, all possible hindrances are being created by the appellant company in order to stop investigation by SFIO right from day one on some pretext or the other, writ petitions have been filed, interim orders were granted and the matter is not proceedings forward at all, meaning thereby not permitting the investigating agency i.e., Serious Fraud Investigation Office to investigate into the affairs of the appellant company.

23. The matter is only at the stage of investigation and otherwise also the appellant company has not been able to point out the prejudice caused to the appellant company in the matter. The respondents have adopted a transparent process. They have given an opportunity of hearing to the appellant company right from initial stages and the respondents are under obligation to follow the procedure prescribed under Section 212 of the Companies Act and the Companies Act is a complete code in itself.

24. In the light of the aforesaid, this Court does not find any reason to interfere with the Order passed by the 25 learned Single Judge and the writ appeals are accordingly dismissed.

Miscellaneous petitions, if any pending, shall stand dismissed. There shall be no order as to costs.

_____________________________ SATISH CHANDRA SHARMA, CJ ________________ N.TUKARAMJI, J 31.12.2021 Pln