Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajib Paul And Ors vs Veteran Company Private Limited & Ors
2025 Latest Caselaw 2358 Cal/2

Citation : 2025 Latest Caselaw 2358 Cal/2
Judgement Date : 2 September, 2025

Calcutta High Court

Rajib Paul And Ors vs Veteran Company Private Limited & Ors on 2 September, 2025

Author: Ravi Krishan Kapur
Bench: Ravi Krishan Kapur
                                                                                 2012:CHC-OS:17

                      IN THE HIGH COURT AT CALCUTTA
                               ORIGINAL SIDE
                    ORDINARY ORIGINAL CIVIL JURISDICTION


BEFORE:
The Hon'ble Justice Ravi Krishan Kapur

                                   APO/114/2010

                 IA NO: ACO/6/2015 (Old No: ACO/23/2015),
                     ACO/7/2017 (Old No: ACO/95/2017),
                    ACO/8/2017 (Old No: ACO/114/2017),
                     ACO/9/2018 (Old No: ACO/43/2018)

                        RAJIB PAUL AND ORS.
                                VS
               VETERAN COMPANY PRIVATE LIMITED & ORS.


For the appellant                      : Mr. Kalyan Bandhopadhayay, Sr. Adv.
                                         Ms. Manju Bhuteria, Sr. Adv.
                                         Mr. Ram Anand Agarwala, Adv
                                         Ms. Nibedita Pal, Adv
                                         Ms. Ananda Gopal Mukherjee, Adv
                                         Ms. Sonam Ray, Adv.
                                         Ms. Nasrin Khatoon, Adv.
                                         Ms. Arundhati Barman Roy,Adv.
                                         Mr. Abhishek Jain, Adv.

For the respondents                    : Mr. Arif Ali, Adv.
                                         Ms. S. Bhattacherji, Adv.

Judgment on                            : 02.09.2025


Ravi Krishan Kapur, J.:

1. This is an appeal under section 10F of the Companies Act, 1956 directed

against an order dated 5 June, 2009 passed by the Company Law Board

(CLB).

2. The brief facts culminating in the filing of this appeal are as follows:

2012:CHC-OS:17

a) In or about 1973, the Ministry of Defence had recommended the names

of the following individuals for running a retail outlet at Haldia:

     i)       Rakhal Chandra Paul,
     ii)      Beni Madhab Das,
     iii)     Niranjan Ghosh,
     iv)      Sukumar Ray,
     v)       Provakar Das Gupta,
     vi)      Nilmani Sarkar and
     vii)     Major Nityananda Ray.


b) Pursuant to the above, on 21 January, 1974, the respondent no.1

namely Veteran Company Private Limited (the company) was

incorporated by the above 7 ex-servicemen. At the time of

incorporation, the Articles of Association of the company, inter alia,

provided as follows:

"Article 6 - Subject to the provisions of these Articles the shares shall be under the control of the Board who may allot or otherwise dispose of the same to such persons on such terms and conditions at such times either at par or at a premium and for such consideration as the Board thinks fit, subject to the provision that no such share of the company be allotted to any person unless he is a person, who is an ex-military/retired personnel from military service under the Ministry of Defence, Government of India."

"Article 37: No transfer shall be made to a minor or person of unsound mind and to any person unless he is a person who is an Ex-Military/Retired Military personnel from Military service under the Ministry of Defence, Govt. of India."

"Article 41 - The executor or administrator of a deceased member (not being one of several joint holders) shall be the only person recognised by the company as having any title to this share registered in the name of such member, and in the case of the death of any one or more of the joint holders of any registered share. The survivor shall be only person recognised by the company as having any title to or interest in such share but nothing herein contained shall be taken to release the estate of a deceased

2012:CHC-OS:17

joint holder from any liability on this share held by him jointly with any other person. Before recognising any executor or administrator the Board may require him to obtain a Grant of Probate or Letters of Administration or other legal representation, as the case may be from a competent Court in India and having effect in Calcutta. Provided nevertheless shall be lawful for the Board to dispense with the production of probate or Letters of Administration or such other legal representation upon such terms as to indemnify or otherwise as the Board, in its absolute discretion, may consider adequate."

"Article 78 - Director must hold at least one ordinary share.

Amended Article 37- No transfer of shares shall be made to a minor or a person of unsound mind or to any outsiders, excepting the next generation and kith and kins only of the existing directors and in case of the admission of ex-military/retired personnel from the military services under the Ministry of Defence, Govt. of India, subject to such approval of the Board of Directors and necessary permission of the Director General Resettlement, Ministry of Defence, Government of India at New Delhi. "

c) Sometimes in 1984, one of the shareholders, Major Nityananda Ray

died intestate. Despite his demise, none of his legal heirs applied for

transmission of the shares held by him.

d) On 6 February, 1998, Nilmani Sarkar informed the company that he

had transferred his entire shareholding aggregating 243 shares to one

Amal Kirshna Das. Such transfer was in violation of Article 37 of the

Articles of Association. Amal Krishna Das was neither a member of the

company nor a legal heir of any of the shareholders and is a rank

outsider. In this context, the Articles of Association categorically

stipulates transfer of shares only to the next generation or to the kith

and kin of an existing director and shareholder. As such, any transfer

in favour of Amal Krishna Das was illegal, null and void.

2012:CHC-OS:17

e) Subsequently, in or about March 1998, 280 shares was allotted to all

the shareholders except Nilmani Sarkar since on that date the said

Nilmani Sarkar was not a shareholder of the company. As a

consequence, no additional shares could be allotted to him.

f) On 14 May, 1998, the said Provakar Das allegedly transferred his

entire shareholding to the said Amal Krishna Das. The said allotment

was also in contravention of the Articles of Association for similar

reasons as stated above. Incidentally, the alleged transfer in favour of

the said Amal Krishna Das is also the subject matter of a suit being

Title Suit No.124 of 1998 pending before the Learned Civil Judge,

Senior Division at Alipore.

g) In or about June 1998, Beni Madhab Das submitted his resignation

from the company and also transferred his shareholding to Amal

Krishna Das. Subsequently in the year 2000, 600 shares of the

company were allotted to Rakhal Chandra Paul and Niranjan Ghosh.

In the same year, Rakhal Chandra Paul transferred his 500 shares to

Rajib Paul and 100 shares to Sanjib Paul. Niranjan Ghosh also

transferred his 500 shares to Premangshu Ghosh and 100 shares to

Sudhangshu Ghosh.

h) Pursuant to the above, the appellant nos.1, 2, 4 and 5 were inducted

as directors of the company.

i) In 2002, Provakar Das Gupta, Beni Madhab Das, Sukumar Roy and

Nilmani Sarkar filed the instant Company Petition No.23 of 2002 under

2012:CHC-OS:17

sections 397 and 398 of the Companies Act, 1956 praying for the

following reliefs:

"a) The impugned appointments made by the respondent Nos.2 and 5 in favour of the respondent nos.3, 4, 6 and 7 in the post of directors of the company on 30th September, 2000 be quashed and/or set aside and/or all other impugned actions of the respondent nos.2 to 7 in connection with the affairs of the company in respect of which no notice had been served upon the petitioners during the period from 1998 and till date be quashed and/or set aside:

b) The respondent nos.3, 4, 6 and 7 be permanently restrained from acting in the capacity of the directors/members/shareholders of the company and the respective membership and shares of the said respondent nos.3, 4, 6 and 7 be also cancelled and appropriate additional directions be passed in that regard;

c) An appropriate order and/or direction be passed by this Learned Bench for proper administration of the business of the company in future;

d) An extraordinary general meeting be directed to be held for the purpose of election of the directors to take charge of the management of the company;

e) A declaration be made to the effect that the petitioner no.1 is entitled to another 280 equity shares of the company and appropriate additional direction in that regard be also passed;

f) An order restraining the respondent nos.2 to 7 from interfering with the right of the petitioners to have entry into the business and to carry on the business alongwith the other lawful directors/members/shareholders thereof be passed.

g) Any other order or orders to which the petitioners may be found entitled be passed;"

j) In the year 2007, 1000 shares each were allotted to Rakhal Chandra

Paul & Niranjan Ghosh. In the same year, Rakhal Chandra Paul

transferred his 500 shares to Rajib Paul and 500 shares to Sanjib Paul

whereas Niranjan Ghosh transferred his 500 shares to Premangshu

Ghosh and 500 shares to Sudhangshu Ghosh.

k) During the pendency of the above proceedings, on 3 June 2009,

Niranjan Ghosh expired. By an order dated 5 June, 2009, the

2012:CHC-OS:17

Company Law Board, inter alia, directed that Sukumar Ray be

appointed as a director of the company and that the company be jointly

managed by Sukumar Ray, Rakhal Chandra Paul and Niranjan Ghosh.

3. By the impugned order, the Company Law Board inter-alia set aside the

allotment of shares made in the year 2000 and 2006-2007 respectively

and directed that the appellant nos.1, 2, 4 and 5 cease to be directors of

the company with immediate effect.

4. Upon the filing of the instant appeal, by an order dated 13 July, 2009, a

Co-ordinate Bench passed the following order:

"....so far as holdings of the individual shareholders of the company has continued for quite sometime now, I am of the view that status quo ought to be mentioned as regards holdings of the individual shareholders as on date, and also operation of the petrol pump, which appears to be the main business of the company shall not be disturbed until further order, subject to any order passed in any other Court of competent jurisdiction as this Court is informed that there are connected matters pending in this Court as well as in the District Court at Alipore of 24-Parganas (South)."

5. The primary grievance of the appellants is that the impugned judgment

passed by the Company Law Board is perverse inasmuch as the finding of

CLB that the sons of respondent nos. 2 i.e. the respondent nos. 3 and 4

alongwith the sons of the respondent no.5, i.e., the respondent nos.6 and

7 did not become members by transfer of shares but became shareholders

by allotment of shares is contrary to the records. The respondent nos. 3,

4, 6, and 7 before the Company Law Board are the appellant nos. 1, 2, 4 &

5 herein.

6. It is contended on behalf of the appellants that the shares were never

allotted in favour of Rajib Paul, Sanjib Paul, Premangshu Ghosh and

2012:CHC-OS:17

Sudhangshu Ghosh being the appellant nos.1, 2, 4 and 5 respectively. In

fact, the shares were allotted in favour of the original shareholders who

thereafter transferred the said shares in conformity with the amended

Article 37 of the Articles of Association. On the basis of the above

erroneous finding, the shares transferred in favour of the appellant nos.1,

2, 4 and 5 were cancelled and they were removed as the directors of the

company. All the consequential directions have been passed on such

mistake of fact which is ex facie apparent from the admitted records. The

impugned order is also assailed on the ground that the above finding of

fact is ex facie perverse based on no evidence at all and is liable to be set

aside.

7. On behalf of the respondent no.2, it is contended that the instant appeal

is not maintainable since there is no question of law which arises for

consideration. In support of such contention, the respondent no.2 relies

on the decisions of Bhagwati Developers Private Limited vs. Peerless

General Finance and Investment Company Limited and Ors. (2005) 128

Comp Cas 444 and C.Sri Hari Rao vs. Sri Ramadas Motor Transport Ltd.

(1999) 97 Comp Cas 685.

8. Admittedly none of the original shareholders of the said company are alive.

There has also been no challenge to the amended Article 37 of the Articles

of Association. The amended Article 37 continues to be lawful, binding

and enforceable inter se the shareholders and members of the company.

Those shareholders having transferred their shares in contravention of the

2012:CHC-OS:17

Articles of Association to a rank outsider have clearly acted against the

interests of the company. In any event, and any such transfer is void.

9. There is also no challenge to the finding in the impugned order that

"Therefore, not only their shareholding is under challenge, they have also

resigned from the Board. Therefore, till such time, in either of the pending

proceeding, the transfer of shares effected by them is declared as null and

void, the petitioners cannot participate in the affairs of the company even

though their names continue to be in the register of members".

10. In Dale and Carrington(P) Ltd And Another vs. P.K. Prathapan and Others

(2005), 1 SCC 212, it has been held as follows.

"Section 1O-F refers to an appeal being filed on the question of law. The learned counsel for the appellant argued that the High Court could not disturb the findings of fact arrived at by the Company Law Board. It was further argued that the High Court has recorded its own finding on certain issues which the High Court could not go into and, therefore, the judgment of the High Court is liable to be set aside. We do not agree with the submission made by the learned counsel for appellants. It is settled law that if a finding of fact is perverse and is based on no evidence, it can be set aside in appeal even though the appeal is permissible only on the question of law. The perversity of the finding itself becomes a question of law. In the present case we have demonstrated that the judgment of the Company Law Board was given in a very cursory and cavalier manner. The Board has not gone into real issues which were germane for the decision of the controversy involved in the case. The High Court has rightly gone into the depth of the matter. As already stated, the controversy in the case revolved around alleged allotment of additional shares in favour of Ramanujan and whether the allotment of additional shares was an act of oppression on his part. On the issue of oppression the finding of the Company Law Board was in favour of Prathapan i.e. his impugned act was held to be an act of oppression. The said finding has been maintained by the High Court although it has given stronger reasons for the same."

11. There is nothing on record to substantiate the cancellation of the

shareholding of the appellant nos. 1, 2, 4 and 5 and their consequential

removal as directors. This direction is unsustainable and contrary to the

admitted records before the CLB. As a consequence, all the directions on

2012:CHC-OS:17

this aspect of the matter are unsustainable and have been passed on an

erroneous interpretation of the facts. [Dale and Carrington (P) Ltd And

Another vs. P.K. Prathapan and Others (Supra)].

12. In view of the above, the impugned order dated 5 June 2009 is modified to

the extent that the transfer of shares in favour of the appellant nos. 1, 2, 4

and 5 are declared to be valid and their consequential appointment as

directors are also declared to be valid. Subsequent to the demise of the

said Rakhal Chandra Paul and Niranjan Ghosh, their shares could only

have been transmitted in favour of their legal heirs. Thus, there is no

embargo in them acting as directors of the company. In such

circumstances, the legal heirs of the deceased shareholders i.e. Rakhal

Chandra Paul and Niranjan Ghosh are granted liberty to apply to the

company in accordance with law and in conformity with Article 41 of the

Articles of Association of the company to effect such transmission.

13. Insofar as group of Provakar Das Gupta is concerned, it is unequivocally

and unconditionally submitted on their behalf that they are ready to

transfer their entire shareholding in the company in favour of the

appellant nos.1, 2, 4 and 5 at an agreed consideration of Rs.30 lakhs by

way of cheque and/or equivalent bank instrument and shall be solely

responsible in respect of any claim which may be raised in the future by

the said Amal Krishna Das or any of his heirs or legal representatives or

any one claiming through him. In this connection, the said Provakar Das

Gupta undertakes to sign all necessary documents in favour of the

2012:CHC-OS:17

appellant nos.1, 2, 4 and 5, subject to payment of the agreed

consideration Rs.30 lakhs.

14. In view of the above, and in the best interests of the company, the

questions of law raised in this appeal are answered.

15. It is agreed that the above exercise will be completed within a period of

four weeks from date.

16. To the above extent, the impugned order stands modified, APO/114/2010

alongwith all pending applications stand disposed of.

(Ravi Krishan Kapur, J.)

S.Pal/SK.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter