Citation : 2024 Latest Caselaw 3056 Cal/2
Judgement Date : 1 October, 2024
OD-10
IN THE HIGH COURT AT CALCUTTA
CONSTITUTIONAL WRIT JURISDICTION
ORIGINAL SIDE
WPO/841/2024
CHECONS LTD AND ORS
VS
OFFICE OF THE REGISTGRAR OF COMPANIES AND ANR
BEFORE :
HON'BLE JUSTICE SHAMPA SARKAR
DATED : 1st October, 2024.
Appearance :-
Ms. Urmila Chakraborty, Adv.
Ms. Sabarni Mukherjee, Adv.
Mr. Shubham Raj, Adv. ...for petitioners.
Mr.Dhiraj Trivedi, DSG,
Mr. Avinash Kankani, Adv. ...for respondents.
The Court :- Heard the matter. For further hearing, list the matter on 7th
November, 2024.
The Deputy Solicitor General is requested to come back with instruction
on the judgment of a Coordinate Bench cited by Ms. Chakraborty. Ms.
Chakraborty will come back after consideration of the judgment of the Hon'ble
Supreme Court in this regard, on that date.
The prayer for interim order is turned down at this stage on the ground
that the statute provides a mandate upon the Company to comply with certain
requirements of law. The penalty has been imposed on the basis of the
calculation provided in the statute itself. Prima facie, there does not appear to
be any scope for consideration of the unfortunate circumstances of the
petitioners leading to their inability to pay the amount. The issue is whether the
misfortune of the company could be a ground for reduction of the penal amount
in view of Section 203(5) of the Companies Act, 2013.
Affidavit of service filed in court today be taken on record.
(SHAMPA SARKAR, J.)
pkd.
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!