Citation : 2026 Latest Caselaw 2997 Bom
Judgement Date : 25 March, 2026
2026:BHC-OS:7240-DB
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
Kavita S.J.
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
INTERIM APPLICATION (L) NO. 40029 OF 2025
IN
WRIT PETITION (L) NO. 39034 OF 2025
Ashok Dayabhai Shah & Ors., ...Applicants
In the matter between:
Bharat Nidhi Limited ....Petitioner
Versus
SEBI & Ors. ...Respondents
WITH
INTERIM APPLICATION (L) NO. 40053 OF 2025
IN
WRIT PETITION (L) NO. 39034 OF 2025
Pina Pankaj Shah & Anr., ...Applicants
In the matter between:
Bharat Nidhi Ltd. ....Petitioner
Versus
SEBI & Ors. ...Respondents
WITH
INTERIM APPLICATION (L) NO. 40000 OF 2025
IN
WRIT PETITION (L) NO. 39246 OF 2025
1/49
::: Uploaded on - 25/03/2026 ::: Downloaded on - 25/03/2026 22:19:04 :::
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
Ashok Dayabhai Shah & Ors., ...Applicants
In the matter between:
Ashoka Marketing Limited & Anr., ....Petitioners
Versus
SEBI & Ors. ...Respondents
WITH
INTERIM APPLICATION (L) NO. 40048 OF 2025
IN
WRIT PETITION (L) NO. 39246 OF 2025
Pina Pankaj Shah & Anr., ...Applicants
In the matter between:
Ashoka Marketing Limited & Anr., ....Petitioners
Versus
SEBI & Ors. ...Respondents
WITH
INTERIM APPLICATION (L) NO. 40017 OF 2025
IN
WRIT PETITION (L) NO. 39354 OF 2025
Ashok Dayabhai Shah & Ors., ...Applicants
In the matter between:
Matrix Merchandise Limited & Ors., ....Petitioners
Versus
SEBI & Ors. ...Respondents
2/49
::: Uploaded on - 25/03/2026 ::: Downloaded on - 25/03/2026 22:19:04 :::
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
WITH
INTERIM APPLICATION (L) NO. 40047 OF 2025
IN
WRIT PETITION (L) NO. 39354 OF 2025
Pina Pankaj Shah & Anr., ...Applicants
In the matter between:
Matrix Merchandise Limited & Ors., ....Petitioners
Versus
SEBI & Ors. ...Respondents
----------
Mr. Navroz Seervai, Senior Counsel a/w Ms. Arti Raghavan, Mr Pulkit
Sukhramani, Ms. Samreen Fatima and Mr. Juan Dsouza i/b JSA for
Applicant/s in IAL/40029/2025, IAL/40000/2025 and
IAL/40017/2025.
Mr. Gaurav Joshi, Senior Counsel a/w Mr Kunal Katariya i/b Ms
Garima Mehrotra for Applicant/s in IAL/40047/2025,
IAL/40048/2025, and IAL/40053/2025.
Mr. Janak Dwarkadas, Senior Counsel a/w Mr. Ameya Gokhale, Mr.
Rishabh Jaisani, Mr. Harit Lakhani, Mr. Ansh Kumar, Ms. Anushka
Bhardwaj and Ms. Swarupini Srinath i/b. Shardul Amarchand
Mangaldas & Co. for Petitioners in WPL/39354/2025.
Mr. Venkatesh Dhond, Senior Counsel a/w Mr. Ameya Gokhale, Mr.
Rishabh Jaisani, Ms. Karishma Rao, Mr. Harit Lakhani, Mr. Ansh
Kumar, Ms. Anushka Bhardwaj and Ms. Swarupini Srinath i/b
Shardul Amarchand Mangaldas & Co. for Petitioner in
WPL/39034/2025.
Mr. Ashish Kamat, Senior Counsel a/w Mr. Ameya Gokhale, Mr.
Rishabh Jaisani, Mr. Harit Lakhani, Mr. Ansh Kumar, Ms. Anushka
3/49
::: Uploaded on - 25/03/2026 ::: Downloaded on - 25/03/2026 22:19:04 :::
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
Bhardwaj and Ms. Swarupini Srinath i/b Shardul Amarchand
Mangaldas & Co. for Petitioners in WPL/39246/2025.
Mr. J.J. Bhatt, Senior Counsel a/w Mr Vishal Kanade, Mr. Mihir Mody
and Mr. Yash Sutaria i/b. K. Ashar & Co. for Respondent - SEBI in
WPL/39034/2025.
Mr. Vishal Kanade a/w Mr. Mihir Mody and Mr. Yash Sutaria i/b K.
Ashar & Co. for Respondent - SEBI in WPL/39354/2025 and
WPL/39246/2025.
----------
CORAM : R.I. CHAGLA AND
ADVAIT M. SETHNA, JJ.
RESERVED ON : 26th FEBRUARY, 2026.
PRONOUNCED ON : 25th MARCH, 2026.
ORDER:
(Per R.I. Chagla, J.)
1. By these Interim Applications, the Applicants who are
minority shareholders of the respective Petitioner companies have
sought impleadment as party Respondents in the respective Writ
Petitions.
2. The respective Writ Petitions have impugned Order dated
17th November, 2025 ("Revocation Order" / "Impugned Order")
passed by Securities and Exchange Board of India ("SEBI"), whereby
Order dated 12th September, 2022 ("Settlement Order"), which
settles the allegations against the Petitioners, contained in Show
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
Cause Notice ("SCN") dated 28th October, 2020 has been revoked.
3. These Interim Applications filed in the respective
Petitions were heard together as they have been filed by the
Applicants who are minority shareholders of the respective
companies and original Complainants who had instituted
proceedings when the Applicants claimed that SEBI failed to act on
their complaints for over a period of six years.
4. The Applicants state that their complaints led to SEBI
issuing a SCN pursuant to the orders passed by the Securities
Appellate Tribunal ("SAT") and confirmed by the Supreme Court in
proceedings instituted by the Applicants. It is the Applicants' case
that their complaints were borne out from SEBI's SCN, which prima
facie found that the Petitioners were in violation of disclosure
requirements relating to promoters ("Disclosure Requirements") and
minimum public shareholding ("MPS") Norms.
5. The Applicants who were aggrieved by SEBI not
pursuing its SCN, and accepting settlement applications filed by the
Petitioners, had challenged the Settlement Order in Writ Petition
No.530 of 2023 filed before this Court inter alia contending that the
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
Settlement Order was illegal, ultra vires the SEBI (Settlement
Proceedings) Regulations, 2018 ("Settlement Regulations") and that
the Settlement Order stood revoked by operation of law on account
of the Petitioner's failure to comply with its terms.
6. The Applicants state that in the Writ Petition No.530 of
2023, there was no finding that the Applicants were "strangers" to
the Settlement Order, and that they had no locus standi to assail it.
To the contrary, the Applicants were granted significant interim
reliefs including: (i) a stay on measures taken by the Petitioner -
Bharat Nidhi Limited ("BNL") in pursuance of the Settlement Order;
(ii) the Applicants were in fact found to be entitled to wide-ranging
disclosures of documents (including internal SEBI documents and
files) relating to the settlement applications and the Settlement
Order.
7. The Applicants have further stated that the orders of
disclosure obtained in their Writ Petition No.530 of 2023 were
resoundingly confirmed by the Supreme Court (despite the
Petitioners having appealed against the disclosure order inter alia on
the ground that the Applicants lacked locus standi i.e. 'are strangers
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
to the settlement applications'). By a subsequent order of the
Supreme Court, it was clarified that the Applicants were entitled to
use the documents obtained through the disclosure orders (that
relate to the Settlement Order) in inter partes proceedings, further
affirming the Applicants' rights and interests in these proceedings.
8. The Applicants have submitted that as to the issue of
revocation of the Settlement Order on the ground of failure to
comply with its terms, it was the Applicants (during the proceedings
in Writ Petition No.530 of 2023) that first highlighted that BNL had
violated its undertaking in the Settlement Order, and that the order
would stand revoked by operation of law. SEBI in fact had failed to
act on this violation for almost half a year. Even after the Applicants
highlighted the non-compliance, SEBI failed to act, thus displaying
the long standing collusion between the Petitioners and SEBI (and
underscoring the importance of the Applicants' impleadment in these
proceedings). It is the Applicants' submission that SEBI only
eventually revoked the Settlement Order, in an apparent attempt to
avoid complying with the orders of disclosure passed in Writ Petition
No.530 of 2023.
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
9. The Applicants state that they have been parties in each
round of proceedings before this Court and the Supreme Court
relating to the Settlement Order i.e. since 2022. They have relied
upon earlier round of proceedings instituted by the Petitioners
(challenging the revocation of the Settlement Order by an earlier
order of SEBI), wherein the Applicants were impleaded without
objections from the Petitioners (or SEBI). The Applicants accordingly
submitted that the Petitioners are estopped from objecting to the
Applicants' impleadment in the present Writ Petitions.
10. The Applicants have submitted that the Petitioners'
strenuous opposition to their impleadment in these proceedings is
thus utterly malafide, in bad faith, and a desperate attempt to shut
out vital issues and documents that are essential for the proper and
complete adjudication of the captioned Petitions.
11. Mr. Navroz Seervai, learned Senior Counsel supported by
Mr. Gaurav Joshi, learned Senior Counsel, has made submissions on
behalf of the Applicants.
12. Mr. Seervai has submitted that the Petitioners' contention
that the Applicants are only concerned with the "merits" of the
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
allegations against the Petitioners in the SCN, and with the
Settlement Order or its revocation is utterly misconceived and
untenable. He has submitted that the Applicants as shareholders of
the Petitioners are vitally affected by the outcome of proceedings. He
has submitted that should the captioned Writ Petitions be allowed
(and the Settlement Order restored / revived), the Applicants' rights
and interests as minority shareholders in the respective Petitioner
companies would be vitally and prejudicially affected. He has
submitted that the restoration of the Settlement Order would allow
the Petitioners and its Undisclosed Promoters to continue
perpetuating the violations alleged in the SCN to the detriment of the
rights of the public shareholders of the Petitioners including the
Applicants and evade consequential obligations under law. The public
shareholders of the Petitioners would continue to be deprived of their
legitimate rights (including securing liquidity and price discovery).
Thus, the interests of the Applicants would be directly and vitally
affected if the Revocation Order is set aside and quashed in the
captioned Petitions.
13. Mr. Seervai has placed reliance upon the Judgment of
the Supreme Court in Prabodh Verma and Ors., Vs. State of Uttar
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
Pradesh & Ors.,1 at Paragraph 28. The Supreme Court has held that
the High Court ought not to decide a Writ Petition under Article 226
of the Constitution without the persons who would be vitally affected
by its Judgment being before it as Respondents or at least by some of
them being before it as Respondents. The Supreme Court in the facts
of that case held that the Allahabad High Court ought not to have
proceeded to hear and dispose of the Sangh's Writ Petition without
insisting upon the reserve pool teachers being made Respondents to
that Writ Petition, or at least some of them being made Respondents
in a representative capacity, and had the Petitioners refused to do so,
the Court ought to have dismissed that Petition for non-joinder of
necessary parties.
14. Mr. Seervai supported by Mr. Joshi has submitted that
the disclosure orders secured by the Applicants confirm that the
settlement proceedings are not a private issue between SEBI and the
Petitioners, and that minority shareholders such as the Applicants are
directly and vitally concerned and affected by these proceedings, and
are entitled to be impleaded in proceedings concerning the
settlement. He has referred to Writ Petition No.530 of 2023 which
1 (1984) 4 SCC 251
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
had been filed by the Applicants seeking disclosure of the
Investigation Report, SCN and all proceedings in connection with the
Settlement Order. The disclosure had been granted by this Court to
the Applicants, notwithstanding the strenuous objections/contentions
as to confidentiality raised by the Petitioners. He has submitted that
if the issue as to the settlement proceedings was purely between the
regulator and the Petitioners (as the Petitioners suggest in their
Replies), the Applicants would not be considered as entitled to these
documents. He has submitted that whilst disclosure of the documents
was strenuously opposed by the Petitioners, there was no objection
on the ground of the Applicants lacking standings, or being strangers
to the settlement. The objection was on the grounds that these
documents were to be treated as confidential in terms of Regulation
29 of the Settlement Regulations. This Court rejected this objection,
inter alia on the grounds that Regulation 29 only protected the
documents from disclosure to the public, and the Applicants, as
minority shareholders of the companies, were ".... integral to the
company, having an inextricable concern and interest in the
functioning and management of the company ." This Court also
emphasized that SEBI is required to act while considering ".... the
paramount interest of investors. " He has submitted that it is for the
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
reason that the settlement order between the regulator and the
noticees to the settlement cannot be viewed as a private lis, and must
be examined for its implications on the rights and interests of
minority investors such as the Applicants.
15. Mr. Seervai has submitted that in the course of the
proceedings in Writ Petition No.530 of 2023 the Applicants
highlighted the Petitioner's failure to comply with the terms of the
Settlement Order, and contended that the legal consequence of this
failure was that the Settlement Order stood revoked by operation of
law (Regulation 28, Settlement Regulations). This was done by way
of an amendment to the Petition filed by the Applicants in the said
Writ Petition.
16. Mr. Seervai has submitted that the revocation of the
Settlement Order on 10th November, 2023 occurred in the context
and during the course of proceedings instituted by the Applicants and
in fact, the revocation appeared to be prompted by an interlocutory
disclosure order passed by this Court, that both SEBI and the
Petitioners desired to avoid complying with. They relied on the
revocation (unsuccessfully) to contend that nothing survived in the
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
said Petition. The impugned Order was passed pursuant to an order
of the Supreme Court dated 6th October, 2025 in Special Leave
Petition filed by the Applicants.
17. Mr. Seervai has relied upon the fact that the Applicants
were admittedly impleaded - without contest from the Petitioners or
SEBI - in the earlier writ proceedings filed by the Petitioners (Writ
Petition No.3977 of 2024 and tagged Petitions) to challenge the
revocation of the Settlement Order in November, 2023. Neither SEBI
nor the Petitioners objected to the Applicants' impleadment. He has
submitted that this agreement of the parties to the impleadment
amount to judicial admissions by the Petitioners and SEBI as to the
right of the Applicants to be impleaded in proceedings that relate to
the Settlement Order, including proceedings in respect of its
revocation.
18. Mr. Seervai has submitted that the Petitioners have failed
to demonstrate how the present proceedings are distinct from the
proceedings in Writ Petition No.3977 of 2024 and tagged Petitions
(which also challenged revocation of the Settlement Order). He has
submitted that if the Petitioners recognized and admitted to the
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
Applicants' right to be impleaded in the earlier proceedings, they are
estopped from objecting to the same in the present proceedings.
19. Mr. Seervai has placed reliance upon the Judgment of
the Supreme Court in Udit Narain Singh Malpaharia Vs. Additional
Member Board of Revenue, Bihar and Anr. ,2 at Paragraphs 9 and 10.
The Supreme Court has determined the concept of "necessary
parties" and "proper parties". The Supreme Court has held that a
successful party is required to be made a party before the Court,
particularly where in a writ of certiorari the defeated party seeks for
the quashing of the order issued by the tribunal in favour of the
successful party. Such party is a necessary party and the Petition filed
for the issue of a writ of certiorari without making him a party or
without impleading him subsequently, if allowed by the Court, would
certainly be incompetent. A party whose interest are directly affected
is therefore, a necessary party. The Supreme Court has also held that
parties who may be described as proper parties i.e. parties whose
presence is not necessary for making an effective order, but whose
presence may facilitate the setting of all the questions that may be
involved in the controversy. The question of making such a person as
2 1962 SCC OnLine SC 130
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
a party to a writ proceeding depends upon the judicial discretion of
the High Court in the circumstances of each case. Either one of the
parties to the proceeding may apply for the impleading of such a
party or such a party may suo motu approach the Court for being
impleaded therein.
20. Mr. Seervai has submitted that the Settlement Order
having been revoked would make the Applicants as successful
parties. This in view of their challenge to the Settlement Order
which has resulted in its revocation.
21. Mr. Seervai has submitted that a salient fact that the
Petitioners have suppressed from this Court in the Petitions is that the
term of the Settlement Order that the impugned Order finds had not
been complied with was proposed by the Petitioners itself as a
"voluntary undertaking". The settlement term in question required
that BNL make such an exit offer to all shareholders for a period of 3
months promptly after receiving the Settlement Order, at the
stipulated price. Compliance with this term was to be reported within
15 days of the Settlement Order i.e. by 27 th September, 2022. BNL
proposed this term in correspondence with SEBI over 9 months
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
before the Settlement Order was finalized and issued. BNL's exit offer
could only be availed of by 1.067% of its shareholders. It is evident
that at the time of proposing this term BNL was aware of these
statutory restrictions, but voluntarily and consciously proposed a
settlement term that it knew could not be complied with. He has
submitted that BNL had clearly entered into the Settlement Order
with the fraudulent intention. This is a relevant consideration that
ought to be placed before this Court while it exercises its
discretionary jurisdiction under Article 226.
22. Mr. Seervai has submitted that the Applicant's
impleadment will enable this Court to appreciate certain facts and
circumstances that are vital to the adjudication of the subject
Petitions, viz. that the Settlement Order itself is an exemplar of
collusion between the Petitioners and SEBI and the Petitioners'
disingenuous reliance on SEBI's inaction to assail the impugned
Order.
23. Mr. Seervai has submitted that the Petitioners' allegations
as to Applicants' motives have been unsuccessfully raised on multiple
prior occasions. BNL has alleged that the Ashok Shah group have
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
approached the Court / Tribunal with unclean hands / trying to
extort higher values of the shares of BNL in the Affidavits /
Submissions in the earlier proceedings.
24. Mr. Seervai has submitted that the Applicants have a
right and interest in these proceeding i.e. independent to that of the
regulator, in particular the provision in the settlement order relating
to the exit offer to public shareholders of BNL. He has referred to the
Settlement Order under which the BNL was to provide an exit offer
on specific terms, failing which the Settlement Order would stand
revoked against all the Petitioners. The exit offer was a "voluntary
undertaking" by BNL. By its plain terms, an exit should be offered to
all public shareholders. BNL's case is that it has no promoters, so
100% of its shareholders are public, and should have made this offer
within 15 days of the Settlement Order. Instead, an offer was only
made to 1.067%. He has submitted that the revocation is on account
of BNL's failure to comply with this very requirement. The Applicants
are directly affected in the adjudication of such an issue. He has
submitted that the contention of the Petitioners' that the Applicants
did not tender their shares in the exit offer made by BNL pursuant to
the Settlement Order is immaterial. Given that the buy-back offer
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
was only for 1.067% of the entire shareholding, it would be
meaningless to tender shares. He has submitted that the fact that the
Applicants did not participate in the exit offer made pursuant to the
Settlement Order does not foreclose its right to participate in these
proceedings and seek compliance with the relevant laws, including
Regulation 28 of the Settlement Regulations which provides that
settlement orders shall stand revoked upon non-compliance.
25. Mr. Seervai has submitted that the Applicants would be
bound by the determination in these proceedings as to whether BNL
has complied with the terms of the Settlement Order to provide an
exit to all public shareholders. He has placed reliance upon Judgment
of the Supreme Court in Aliji Momonji v Lalji Mavji ,3 at Paragraph 5
in support of its contention that the Applicants are necessary parties.
He has also placed reliance upon the Judgment of the Supreme Court
in Kasturi Vs. Iyyamperumal & Ors,4 at Paragraph 7, which has also
been relied upon by the Petitioners in support of his contention that
even applying the test laid down in the said Judgment, given that the
public shareholders have rights under the Settlement Order, they are
the necessary parties.
3(1996) 5 SCC 379 4(2005) 6 SCC 733
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
26. Mr. Seervai has submitted that it is well settled that even
if there is a authority that carries out the objects of a statute, the
principal beneficiaries of the law have a right to be heard. In this
context he has placed reliance upon the Judgment of the Supreme
Court in Fertilizers & Chemicals Tranvancore Ltd. Vs. Regional
Director, Employees' State Insurance Corporation & Ors.,5 at
Paragraph 5 - 9. He has also placed reliance upon the Judgment of
the Supreme Court in Prabodh Verma (Supra) where the State of
Uttar Pradesh chose not to challenge a Judgment of the Allahabad
High Court that struck down a law passed by it, the Supreme Court
held that the persons affected (on whose behalf the proceedings were
being contested by the State) ought to have been heard.
27. Mr. Seervai has submitted that the Applicants as minority
shareholders of a company have an independent right to be heard on
the issue of revocation. He has submitted that even under Order 1
Rule 8(3) of the Code of Civil Procedure, 1908 ("CPC") when a Suit
is instituted or defended by a party in a representative capacity, any
person on whose behalf or for whose benefit the proceedings are
instituted / defended may apply to the Court to be made a party.
5(2009) 9 SCC 485
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
28. Mr. Seervai has submitted that the principles under CPC
in respect of impleadment of necessary or proper parties, do not
apply strictly to writ proceedings (Section 141 CPC). It is well settled
that Article 226 of the Constitution vests High Courts with
extraordinary powers, and that these proceedings need not adhere
procedurally to the strict requirements of the CPC.
29. Mr. Seervai has submitted that Rule 644 of the Bombay
High Court (OS) Rules (that relates to the issue of writs under Article
226 of the Constitution (other than Habeas Corpus)) provides that if
any person who is not a party to the proceeding desires to be heard
on the application and it appears to the Court that he has a
substantial interest in the dispute or the question to be decided
therein and is a proper person to be heard, the Court may allow him
to appear on such terms and conditions as it thinks proper.
30. Mr. Seervai has submitted that the relevant test is
whether the party has a "substantial interest in the dispute or the
question to be decided". The Court is entitled to exercise its
discretion and determine this, and is not bound by whether the
Petitioner consents to the impleadment of such a party.
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
31. Mr. Seervai has submitted that the Petitioners' reliance
on the fact that the Applicants were not heard before SEBI on the
issue of revocation is irrelevant. This contention amounts to an
impermissible conflation between the principles of natural justice
(which it is well settled may be waived), and the issue of locus
standi. He has submitted that if the Applicants had the right /
standing to press the contention in WP 530 of 2023 that the
Settlement Order stands revoked (by virtue of non-compliance), they
also have the right to be heard in a Petition where the revocation is
being assailed. The Applicants were not parties to or heard in respect
of the settlement applications. However, they were not seen as
lacking locus standi to assail to Settlement Order. He has submitted
that it is only today that the Petitioners have sought to claim that the
Applicants didn't have locus to challenge the Settlement Order. The
Petitioners' contention is contrary to the pleadings filed by them in
the said proceedings.
32. Mr. Seervai has submitted that the Applicants are not
aggrieved by hearing not having been granted by SEBI since the
Settlement Order was revoked. However, the Applicants would be
aggrieved if the present proceedings culminated in the Revocation
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
Order being quashed. He has accordingly submitted that the
Applicants are required to be impleaded in the captioned Petitions to
protect their rights and interest.
33. Mr. Janak Dwarkadas, learned Senior Counsel appearing
for the original Petitioners / Respondents in Interim Application (L)
No. 40017 of 2025 has submitted that the Applicants are (i) strangers
to the present proceedings, (ii) have not been heard by SEBI, (iii)
have no interest in the subject matter of the Writ Petition and (iv) are
not even remotely affected by the outcome of the present Writ
Petition.
34. Mr. Dwarkadas has submitted that even if the Petitioners
succeed in the Writ Petition and the Revocation Order is set aside by
this Court, the Applicants will have their remedy to file independent
proceedings to challenge the Settlement Order / agitate their
grievances pertaining to the violations of the SCN, if they wish to do
so. Therefore, the presence of the Applicants is neither necessary nor
desirable in the present proceedings.
35. Mr. Dwarkadas has submitted that the Applicants are
disgruntled shareholders who had approached this Court with
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
unclean hands and ulterior motives and cannot claim any equities in
their favour. He has submitted that the Applicants seek to expand the
scope of a limited regulatory challenge into a broader dispute, which
is unsustainable at the stage of testing the legality of the Revocation
Order. The Applicants under the garb of espousing minority
shareholder interest, only seek to extract a higher and unreasonable
value for the shares held by them in the BNL and have also stalled
the exit offers for the other non-litigant shareholders.
36. Mr. Dwarkadas has submitted that the Applicants have
sought to interdict / disrupt BNL's attempt to provide an exit offer to
all shareholders, in 2022 and 2025, including under the Settlement
Order. Importantly, the Applicants themselves did not tender their
shares during the exit process initiated in 2019, 2022 and 2025.
37. Mr. Dwarkadas has submitted that a necessary party is a
person in whose absence no effective order can be passed by the
Court. Whereas a proper party is a person whose presence would
enable the Court to effectively adjudicate the disputes before it. He
has in this context placed reliance upon the Judgment of the
Supreme Court in Mumbai International Airport Private Limited Vs
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
Regency Convention Centre and Hotels Private Limited6 at Paragraph
13 -15.
38. Mr. Dwarkadas has submitted that the Applicants do not
meet the threshold as laid down in the said Judgment as they are
neither necessary nor proper parties to the Writ Petition.
39. Mr. Dwarkadas has submitted that the captioned Writ
Petition challenges the Revocation Order passed by SEBI revoking the
Settlement Order. The scope of determination in the Writ Petitions
are narrow and limited to the compliance or non-compliance of the
Settlement Order by the Petitioners. This is a lis between Petitioners
and SEBI and will be decided based on the findings of SEBI in the
Revocation Order. Thus, SEBI is the only proper, competent and sole
Respondent required to defend its decision contained in the
Revocation Order which is impugned in the Petition. There is
therefore no question of joinder of any third party, much less the
Applicants.
40. Mr. Dwarkadas has submitted that the Applicants'
presence is neither necessary nor proper to explain, supplement or
6 2017 7 SCC 417
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
supplant SEBI's reasons, which are contained in the Revocation
Order. He has placed reliance upon the Judgment of the Supreme
Court in Mohinder Singh Gill Vs. Chief Election Commissioner New
Delhi7, at Paragraph 8 in this context.
41. Mr. Dwarkadas has submitted that importantly, the
Applicants were never part of the deliberations/hearing leading up to
passing of the (i) Settlement Order or (ii) the Revocation Order
(which is under challenge in the Writ Petition). The Order dated 6th
October 2025 passed by the Supreme Court also recognised SEBI's
primacy and independence in deciding and defending its orders and
did not pass any directions qua grant of hearing to the Applicants,
which underscores that the present contest in the Writ Petition is
squarely between the Petitioners and SEBI. He has also referred to
the Letter dated 17th October, 2025 addressed by the Applicants to
SEBI requesting a hearing in respect of the revocation of the
Settlement Order. However, admittedly, no such hearing was granted
to the Applicants by SEBI. He has submitted that the Applicants did
not challenge this refusal by SEBI, despite their claim of having vital
interest in the proceedings, and neither did they approach the Courts
7(1978) 1 SCC 405
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
to seek an opportunity of hearing by SEBI. This demonstrates that the
Applicants have no role to play with respect to the revocation of the
Settlement Order/passing of the Revocation Order, which is the
subject matter of the Writ Petition.
42. Mr. Dwarkadas has submitted that if the Applicants are
aggrieved by any act of SEBI, it is open for the Applicants to
challenge such action. However, they cannot claim to have a vested
right to implead themselves in proceedings which are purely between
the Petitioners and the regulator, SEBI.
43. Mr. Dwarkadas has submitted that by the Order dated 1 st
December 2023 passed by this Court in the prior Applicants' Writ
Petition, whilst disposing of the Writ Petition had expressly kept open
rights of the Applicants with respect to their grievances qua (i) the
violations alleged in the SCN as well as (ii) the Settlement Order to
be agitated at the appropriate time in appropriate proceeding. He
has submitted that clearly the Applicants' right to agitate any issue is
not taken away and has been expressly kept open by this Court.
Further, the issue of whether the Settlement Order was valid or could
have been passed by SEBI is not in question in the present Writ
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
Petition, and can be agitated by the Applicants, if the need arises. He
has submitted that the cause of action of the prior Applicants' Writ
Petitions and present Writ Petition are completely different.
Therefore, the Applicants are not vitally interested in the present Writ
Petition and their right to agitate their grievances, including qua the
Settlement Order, would not be foreclosed by any orders passed in
the present Writ Petition (including if the Petitioners were to succeed
in their challenge to the Revocation Order).
44. Mr. Dwarkadas has submitted that the disclosure of
documents granted by Order dated 23 rd October, 2023 was related to
the subject matter of the prior Applicants Writ Petitions i.e. challenge
to the validity of the Settlement Order. The entitlement of the
Applicants to certain documents in proceedings instituted by them
(wherein the scope of the proceeding was distinct) is an irrelevant
factor and cannot be construed to mean that the Applicants have
locus in the present Writ Petition.
45. Mr. Dwarkadas has submitted that the Applicants are
accordingly neither necessary nor proper parties to the present Writ
Petition and ought not to be impleaded or else allowing the
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
Applicants to implead themselves in the present proceedings would
protract the litigation and expand the scope of the Writ Petition.
46. Mr. Dwarkadas has submitted that the reliance placed by
the Applicants on their impleadment in the previous Writ Petitions
challenging the previous Revocation Order is erroneous. The Order
dated 25th January, 2024 which impleaded the Applicants in the
previous Writ Petitions was based on the consent/concession of the
Petitioners. Such an order, which is based on a party's consent is not
a precedent and has no binding force.
47. Mr. Dwarkadas has submitted that there is a fundamental
distinction between the previous Writ Petitions and the present Writ
Petitions. It was the Petitioners' case that the previous Revocation
Order (which was challenged by the Previous Writ Petition) was a
knee jerk reaction by SEBI in order to evade compliance of the
disclosures directed under the Order dated 23rd October 2023. This
has also been acknowledged by the Applicants in their submissions.
48. Mr. Dwarkadas has submitted that as a contrast, the
present Writ Petition challenges the Revocation Order which is a
detailed order that has been passed after hearing the Petitioners. The
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
Revocation Order has nothing to do with the Order dated 23rd
October 2023 passed in the Prior Applicant Writ Petitions. The
Revocation Order will be tested on the basis of the reasons contained
therein and the Applicants certainly have no role play in the present
Writ Petition.
49. Mr. Dwarkadas has submitted that the ealier
impleadment by consent in a distinct proceeding (Previous Writ
Petition), based on distinct grounds of challenge, does not create a
precedent or entitlement in favour of the Applicants to be joined in
every subsequent proceeding, including the present Writ Petition.
50. Mr. Dwarkadas has distinguished the Judgments cited by
the Applicants viz. Prabodh Verma (Supra) and Udit Narain (Supra)
on the ground that these decisions dealt with instances where the
order/decision under challenge had been passed in favour of certain
parties such as reserve pool teachers and licensees. In essence, the
subject matter of those cases was a lis between the Petitioners therein
and the successful parties such as reserve pool teachers and licensees.
Therefore, the Supreme Court in the said cases held that such parties
who were successful (since orders/decisions had been taken in their
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
favour) and necessary, would need to be joined since the
order/decision under challenge directly affected them.
51. Mr. Dwarkadas has submitted that in the present case, (i)
the Applicants are not successful parties in whose favour a decision
has been taken, (ii) the Applicants are neither necessary nor
desirable for the adjudication of the Writ Petition, (iii) there is no lis
between the Petitioners and the Applicants which is the subject
matter of the Writ Petition, and (iv) any order passed in the Writ
Petition will not in any manner affect the rights of the Applicants.
52. Mr. Dwarkadas has submitted that the Applicants'
contention that they are successful parties is a red herring and an
attempt to self-credit themselves and is completely bogus. The fact
that the Applicants are not successful is evident from the fact that the
prior Applicant's Writ Petitions were disposed of without any
adjudication on merits. Further, the Applicants' contention that prior
Applicants' Writ Petitions were amended to contend that the
Settlement Order stands automatically revoked is completely
irrelevant and a red herring. As per the Applicants themselves SEBI
revoked the Settlement by the Previous Revocation Order, as a knee-
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
jerk reaction to the Order dated 23rd October 2023. Therefore, the
revocation of the Settlement Order had nothing to do with the
Applicants' amendment to the prior Applicants' Writ Petitions
contending automatic revocation.
53. Mr. Dwarkadas has submitted that the Applicants are
attempting to conflate two distinct proceedings and cause of actions.
The present Revocation Order is an independent order that has been
passed by SEBI for the reasons contained therein and has no
connection with the Applicants. Pertinently, there is no adjudication
that the Revocation Order is a result of the Applicants' efforts.
54. Mr. Dwarkadas has submitted that in the event, the
Revocation Order is set aside in the present Writ Petition, the legal
consequence would be that the Settlement Order stands revived. At
that stage, it would be open to the Applicants to take appropriate
actions to agitate their grievances qua the Settlement Order, in terms
of the Order dated 1st December 2023 (or even independently
dehors the liberty granted by the said order).
55. Mr. Dwarkadas has distinguished the Judgment relied
upon by the Applicants viz. Aliji Momonji (Supra) as wholly
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
inapplicable in the present case. In the said case, it was held that
since a landlord has a substantial and direct interest in the building,
the demolition of the same would materially affect the right, title and
interest of the landlord and bind the landlord. In the present case,
the Applicants have no substantial or direct interest in the Writ
Petition and can avail its independent remedy, if the need arises.
56. Mr. Dwarkadas has submitted that SEBI, under a
statutory mandate (in all cases), acts in the interest of the minority
shareholders/investors. The Applicants' interests would therefore be
sufficiently represented through SEBI. In the present Writ Petition,
SEBI will defend the Revocation Order passed by it. He has placed
reliance upon the statement and objects of the SEBI Act. In this
context he has submitted that to permit the Applicants' intervention
will be to place some element of doubt on the integrity of the
regulator and the ability of this Court to arrive at a fair determination
on whether there is compliance of the Settlement Order or not, in the
absence of third parties.
57. Mr. Dwarkadas has distinguished the Judgment relied
upon by the Petitioners viz. Fertilizers & Chemicals (Supra) on facts
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
and he has submitted that this Judgment is wholly inapplicable in the
present case. In that case, this Court held that the ESI Court ought to
have determined whether certain persons were employees or not to
whom benefit by ESIC could be extended. It is in this context the
Court held that the persons/employees ought to have been
impleaded. The ESIC is merely an agency to implement and has
nothing to lose if the decision is given against the employees. This
certainly cannot be equated with SEBI which in addition to
regulating the securities market, acts in the interest of the investors.
58. Mr. Dwarkadas has submitted that in so far as Rule 644
of the OS Rules which has been relied upon by the Applicants, this
Rule does not come to the aid of the Applicants as they neither have
any substantial interest nor are proper parties to be heard. In fact,
clearly, the OS Rules enshrine the principles of proper and necessary
party enshrined in the CPC. Therefore, the reliance on OS Rules is to
the benefit of the Petitioners.
59. Mr. Dwarkadas has submitted that in Public Service
Commission, Uttaranchal v. Mamta Bisht and Others8 at Paragraph 9-
10, after considering Prabodh Verma (Supra) and Udit Narain
8(2010) 12 SCC 204
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
(Supra), the Supreme Court has held that the principles enshrined in
CPC are applicable to the Writ Petitions.
60. Mr. Venkatesh Dhond, learned Senior Counsel appearing
for the Respondents in Interim Application (L) No.40029 of 2025 in
Writ Petition (L) No.39034 of 2025 has supported the submissions of
Mr. Dwarkadas. He has submitted that the Applicants cannot claim
credit for the actions or measures taken by SEBI. He has submitted
that the present proceedings filed by the Petitioners challenging the
decision of SEBI to revoke the Settlement Order by way of the
impugned order / Revocation Order is not on the basis of the
complaint made by the Applicants, but on a decision taken by SEBI to
revoke the settlement order. The Applicants have no role whatsoever
on the revocation of the Settlement Order.
61. Mr. Dhond has submitted that the decision of SEBI to
revoke the Settlement Order is for reasons / identified grounds stated
in the decision i.e. the impugned Order / Revocation Order, itself.
The stated decision is that BNL did not comply with the Settlement
Order. The correctness of the decision of revocation has to, therefore,
be tested on the basis of the reasons given in the impugned Order /
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
Revocation Order itself. He has also placed reliance upon Mohinder
Singh Gill (Supra) in this context.
62. Mr. Dhond has submitted that the only enquiry that this
Court, therefore has to do so is to determine whether there is non
compliance by BNL of the conditions imposed in the Settlement
Order or not. This is an enquiry which needs only two participants
viz. (i) BNL, which asserts that the finding of non-compliance is
incorrect and (ii) SEBI, which asserts that the finding of non-
compliance is correct.
63. Mr. Dhond has submitted that the Applicants are neither
required nor necessary nor even desirable for determining whether
there is a compliance or non-compliance with the order of SEBI (i.e.
the Settlement Order).
64. Mr. Dhond has submitted that the tests to determine a
necessary party are (i) there must be a right to some relief in relation
to the subject matter of the proceedings; (ii) no effective decree can
be passed in the absence of such parties. He has placed reliance on
Kasturi Vs. Iyyamperumal (Supra) in this context.
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
65. Mr. Dhond has submitted that the Applicants are not
necessary parties since they neither have a right to any reliefs in the
present proceedings (and no reliefs are being sought against the
Applicants) nor it is the case that in their absence, the challenge to
the Revocation Order passed by SEBI cannot be adjudicated upon.
66. Mr. Dhond has submitted that the Applicants are neither
a proper party i.e. a party in whose presence it would be necessary to
enable the Court to completely adjudicate upon the issues / questions
raised in the proceedings. There is absolutely no legal impediment in
proceeding with the present Writ Petition in the absence of the
Applicants.
67. Mr. Dhond has submitted that the Applicants were not
parties to the proceedings before SEBI. Naturally, therefore, the
Applicants have no vested right to interfere with respect to a
regulator's decision to settle the complaint and / or revoke the same.
68. Mr. Dhond has drawn a parallel with the limited role of
SEBI under Section 24-A of the SEBI Act. Section 24-A of the SEBI
Act gives the SAT or the relevant Court the power to compound
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
certain offences. He has placed reliance upon Prakash Gupta Vs.
SEBI9 at Paragraph 2, 90, 93, wherein the Supreme Court has held
that SEBI's consent is not required for the Court to pass an order of
compounding. Similarly, in the present case, when SEBI, as the
authority takes a decision to compound or settle any proceedings,
certainly, the consent / concurrence of private persons, who might be
complainants (such as the Applicants) is not required.
69. Mr. Dhond has submitted that no prejudice will be
caused to the Applicants since by way of Order dated 1 st December,
2023 (while disposing of the Applicants' Writ Petitions), the
Applicants were granted liberty to pursue their grievances, including
in relation to the Settlement Order, in appropriate proceedings before
this Court. Therefore, clearly the Applicants' right to agitate any
issue is not taken away.
70. Mr. Dhond has submitted that with respect to the
allegations of past collusion with SEBI and that SEBI went slow and /
or did not take any action against BNL, unless it was compelled to do
so, is entirely irrelevant in this proceeding. It is not the case of the
Applicants that SEBI is today in active collusion with BNL. If that be
9 (2021) 17 SCC 451
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
the case, there is neither any warrant nor is it desirable that a third
party should be allowed to participate in proceedings beween a
regulator and a regulated entity. To permit this will be to place some
element of doubt on the integrity of the regulator and the ability of
this Court to arrive at a fair determination on whether there is
compliance of the Settlement Order or not. Permitting the
participation of the Applicants in such proceedings will also send a
wrong message that for determining the validity of the regulator's
decision, third parties' involvement or participation is required.
71. Mr. Dhond has submitted that the Applicants having
been previously allowed to intervene in the First BNL Writ Petition
had raised frivolous and irrelavant contentions beyond the subject
matter before this Court in an attempt to expand the scope of the
proceedings and thereafter contended before the Supreme Court that
such contentions were not considered by this Court.
72. Mr. Dhond has drawn a fundamental distinction between
the proceedings (First BNL Writ Petition) in which BNL agreed to join
the Applicants. He has submitted that unlike the earlier round / First
BNL Writ Petition which had impuged the non-speaking previous
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
Revocation Order dated 10th November 2023, there is now a speaking
order of revocation i.e. Revocation Order / Impugned Order dated
17th November, 2025 which has revoked the Settlement Order by
specifically giving reasons. Either these reasons in the Revocation
Order / Impugned Order are right or these reasons are wrong.
Therefore, the only enquiry is compliance or non-compliance of the
Settlement Order for which the Applicants are not necessary.
73. Mr. Dhond has submitted that during the course of
arguments, it was the contention of the Applicants that the
information in the present proceeding will assist the Applicants in
pursuing their appeals before the SAT. The fallacy of this reason is
evident in the reason itself. Joinder of persons in the Writ Petition is
not to be done because the joinder will generate some information
which can even be used for collateral proceedings. In any event, the
proceedings before this Court are relating to the Settlement Order
and its revocation, whereas the SAT proceedings are proceedings
relating to a separate issue of alleged violations of the exit circular,
and hence are distinct and cannot be conflated.
74. Mr. Dhond has submitted that the Applicants have
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
suppressed the fact that an earlier attempt to interlink these distinct
proceedings was rejected by SAT by its Order dated 17 th December,
2024 and this was carried to the Supreme Court unsuccessfully
where the Special Leave Petition was disposed of with liberty to file a
Review Application before SAT. The Review Application, thereafter
filed, itself has been dismissed by the SAT by an Order dated 5 th
December, 2025.
75. Mr. Dhond has accordingly submitted that for the
aforesaid reasons, it would set a wholly incorrect precedent to allow
participation by the Applicants in the present proceedings. He has
accordingly sought for the present Applications be dismissed with
costs.
76. Mr. Ashish Kamat, learned Senior Counsel appearing for
the Respondents in Interim Application (L) No.40048 of 2025 in Writ
Petition (L) No.39246 of 2025, has supported the submissions of Mr.
Dwarkadas and Mr. Dhond. He has placed reliance upon the
Judgment of the Supreme Court in Municipal Corporation of Delhi
Vs. Gurnam Kaur10 at Paragraph 10. This is in support of his
submission that when the order was made by consent of the parties,
10 (1989) 1 SCC 101
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
viz. Order dated 25th January, 2024 which impleaded the Applicants,
the Court did not adjudicate upon the rights of the parties nor did it
lay down any principle. He has accordingly submitted that the
impleadment of the Applicants in prior proceedings by consent
cannot be relied upon in the present proceedings, as a precedent. He
has also sought for the setting aside of the impleadment Applications
with costs.
77. Having considered the submissions, the Applicants who
are admittedly the Shareholders of the Petitioners are not strangers
to the settlement proceedings (including Settlement Orders passed
and the subsequent revocation(s)). The Applicants have a vital and
direct interest in the outcome of these proceedings as it directly
affects their rights as minority Shareholders. In the event, the Writ
Petitions are allowed, the Applicants' rights and interest as minority
Shareholders would be vitally and prejudicially affected. The
restoration of the Settlement Order for which the Applicants have
opposed in prior proceedings including by filing Writ Petitions in this
Court would be to the detriment of the Applicants. It is the
Applicants contention that upon the restoration of the Settlement
Order it would allow the Petitioners and their Undisclosed Promoters
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
to act in detriment of the rights of the public shareholders of
Petitioners including the Applicants' rights.
78. The Applicants have been parties in earlier round of
proceedings before this Court and the Supreme Court relating to the
Settlement Order since 2022. It is pertinent to note that the
Applicants had challenged the legality of the Settlement Order
through Writ Petitions filed in this Court and during the course of
proceedings in Writ Petition No.530 of 2023, the Applicants had
brought to the notice of this Court the alleged failure on the part of
the BNL to comply with the terms of the Settlement Order including
making exit offer to all Shareholders for a period of three months
promptly after receiving the Settlement Order at stipulated price.
The compliance with these terms was to be reported within 15 days
of the Settlement Order i.e. by 27th September, 2022. BNL proposed
these terms in correspondence with SEBI over 9 months before the
Settlement Order was finalized and issued. It is pertinent to note
that BNL's exit offer could only be availed of by 1.067% of its
Shareholders. The Applicants have submitted that this is a relevant
consideration that ought to be placed before this Court whilst
exercising its discretionary jurisdiction under Article 226 of the
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
Constitution of India.
79. The Applicants have in their Writ Petitions filed before
this Court, in particular Writ Petition No.530 of 2023, had amended
their Petition to seek revocation of the Settlement Order on the
ground that BNL had failed to comply with the terms of the
Settlement Order and by virtue of which it stood revoked by
operation of law. It is during this Writ Petition filed by the Applicants
that the Settlement Order was revoked by SEBI on 10 th November,
2023.
80. It is further pertinent to note that the Applicants were
impleaded in the Writ Petitions filed by the Petitioners challenging
the revocation of the Settlement Order in November, 2023.
Although, it is the Petitioners' contention that the impleadment of the
Applicants was by consent, this impleadment was preceded by
observations made by this Court in Writ Petitions filed by the
Applicants that the Applicants, as minority shareholders of the
companies, were "....integral to the company, having an inextricable
concern and interest in the functioning and management of the
company." Further, this Court had emphasized that SEBI is required
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
to act while considering "....the paramount interest of investors." It
is for this reason that this Court had considered the settlement order
between the regulator and the noticees to the settlement not to be
viewed as a private lis, and must be examined for its implications on
the rights and interests of minority investors such as the Applicants.
81. The Petitioners have contended that the present
proceedings are restricted to judicial review of the impugned order
passed by SEBI and any attempt to assail the validity of the
Settlement Order is beyond the scope of the present proceeding. This
contention overlooks the scope and ambit of the present Writ Petition
under Article 226 viz. to consider, whether the Settlement Order is to
be revived and for which the participation of the Applicants cannot
be foreclosed. The impleadment of the Applicants in our view would
be necessary as it would enable this Court to effectively adjudicate
the disputes before it.
82. Although, by the Order dated 1st December 2023, the
Applicants' Writ Petitions were disposed of by expressly keeping open
the rights of the Applicants with respect to the grievance qua (i) the
violations alleged in the SCN as well as (ii) the Settlement Order to
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
be agitated at the appropriate time in appropriate proceeding, the
Applicants would nevertheless be bound by the determination in
these proceedings on the issue of whether the Petitioners had
complied with the terms of the Settlement Order. Further, we cannot
overlook the fact of the Applicants also raising the issue of non
compliance of the settlement terms in their Writ Petitions. Hence,
upholding or quashing of Revocation Order would have a direct
bearing on the Applicants' interest.
83. The Petitioners have contended that only SEBI needs to
defend its Revocation Order. SEBI acting as a regulator would take
care of interest of the Shareholders in a representative capacity. This
contention in our view is misconceived, particularly considering that
the Applicants as minority shareholders would be vitally affected by
the outcome of these proceedings. The Judgments relied upon by the
Applicants viz. Fertilizers and Chemicals Tranvancore Ltd. (Supra)
and Prabodh Verma (Supra) have considered similar contentions as
raised by the Petitioners herein. The Supreme Court has recognized
that persons affected on whose behalf the proceedings have been
instituted by the Authority ought to be heard. In the present case,
SEBI is Statutory Body tasked with protecting interest of Investors in
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
the Securities market, but the Applicants as minority Shareholders of
the Petitioners have an independent right to be heard on the issue of
revocation. The Judgment relied upon by the Petitioners viz. Prakash
Gupta (Supra) has no bearing on the issue of whether Investors are
entitled to be heard as parties if they are affected by the subject
matter of the proceedings.
84. We find much merit in this submission on behalf of the
Applicants that a Court in determining impleadment of a party in
writ proceedings, would have to consider whether the party whose
impleadment is sought will be vitally affected by the outcome of the
proceedings. The Judgments relied upon by the Applicants viz.
Prabodh Verma (Supra); Udit Naraian Singh (Supra) are apposite.
Further, Rule 644 of the Bombay High Court (OS) Rules which relates
to the issue of writs under Article 226 of the Constitution provides
that where it appears to the Court that the person has a substantial
interest in the dispute or the question to be decided therein and is a
proper person to be heard, the Court may allow him to appear on
such terms and conditions as it thinks proper. The Court is entitled to
exercise its discretion and determine this. The Court is not bound by
whether the Petitioners' consent to the impleadment of the said
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
person.
85. The Petitioners' reliance on the fact that the Applicants
were not heard before SEBI on the issue of revocation is irrelevant.
We are determining here the issue of locus standi and not the
principles of natural justice. The Applicants in the earlier round were
not seen to be lacking in locus standi to assail the Settlement Order
and it appears to be only now that the Petitioners claim that the
Applicants don't have locus to challenge the Settlement Order.
86. We do not find merit in the distinction drawn by the
Petitioners on the Judgments relied upon by the Applicants viz.on the
ground that the decisions were on the facts of those cases.
87. We also do not find merit in the contentions of the
Petitioners that since the decision of SEBI to revoke the Settlement
Order is for the reasons / identified grounds stated in the decision i.e.
impugned Order / Revocation Order itself, the correctness of the
decision of the revocation has to be decided on the basis of the
reasons given in the Revocation Order itself and hence, the
Applicants are not required to be heard. Although, it is settled law as
laid down by the Supreme Court in Mohinder Singh Gill (Supra) that
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
the correctness of the decision is to be tested on the reasons given in
that decision itself, the Applicants would require to be impleaded in
these proceedings in view of their being vitally affected by the
outcome of the proceedings and given the fact that they had raised
the issue of revocation in their prior Writ Petitions pursuant to which
the Settlement Order was eventually revoked by SEBI. Upholding or
quashing of Revocation Order would thus have a direct bearing on
the Applicants' interest.
88. The Petitioners have sought to draw a parallel with the
limited role of SEBI under Section 24-A of the SEBI Act and reliance
has been placed on Prakash Gupta Vs. SEBI (Supra) which has held
that SEBI's consent is not required for the Court to pass an order of
compounding. This decision is not relevant as the present case is one
of impugning the revocation of Settlement Order and that the
Applicants would be vitally affected by the outcome of these
proceedings.
89. We accordingly find much merit in the impleadment
Applications. The Interim Applications are allowed and the
Applicants are permitted to be impleaded as proper and necessary
RO-IAL 40029.25, IAL 40053.25 in WPL 39034.25 with Ors.doc
party Respondents in the above Writ Petitions.
90. The Interim Applications are accordingly disposed of in
the above terms. There shall be no orders as to costs.
[ADVAIT M. SETHNA, J.] [R.I. CHAGLA, J.]
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!