Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vijay Charlu vs Union Of India And Ors
2018 Latest Caselaw 1315 Del

Citation : 2018 Latest Caselaw 1315 Del
Judgement Date : 23 February, 2018

Delhi High Court
Vijay Charlu vs Union Of India And Ors on 23 February, 2018
$~43 & 60
* IN THE HIGH COURT OF DELHI AT NEW DELHI
                            Judgment pronounced on: 23 February 2018

+      W.P.(C) 1694/2018

       VIJAY CHARLU                                ..... Petitioner
                            Through    Mr. Bharat Arora and Mr. Vikhyat
                                       Oberoi, Advs.
                            versus

       UNION OF INDIA AND ORS             ..... Respondents
                     Through  Mr. Anunita Chandra, Adv. for
                              Mr. Sanjeev Narula, CGSC for
                              UOI
AND

+      W.P.(C) 1741/2018
       SANDESH CHHATWAL                                  ..... Petitioner
                   Through             Mr. Bharat Arora and Mr. Vikhyat
                                       Oberoi, Advs.
                            versus

       UNION OF INDIA & ORS                              .... Respondents
                     Through           Mr. Anunita Chandra, Adv. for
                                       Mr. Sanjeev Narula, CGSC for
                                       UOI

CORAM:-
HON'BLE MR. JUSTICE RAJIV SHAKDHER




W.P.(C) 1694/2018 & Conn.                                     Page 1 of 4
 RAJIV SHAKDHER, J. (ORAL)

CM No.6975/2018 in W.P.(C) 1694/2018 CM No.7223/2018 in W.P.(C) 1741/2018

1. Allowed, subject to all just exceptions.

W.P.(C) 1694/2018 & CM No.6974/2018 W.P.(C) 1741/2018 & CM No.7222/2018

2. Issue notice. Ms. Anunita Chandra accepts notice on behalf of respondent no.1/UOI.

3. The issue which arises in the present petitions has arisen in several other cases before this Court. Therefore, the relief which I propose to give in the present petitions is one which has been given in other matters as well. Thus, a counter affidavit is not necessary as the stand of the official respondents is no different to that which were decided by my predecessor.

4. Briefly, the case of the petitioners is that they were appointed as Directors on the Board of a company by the name of Tangent Media Solutions Pvt. Ltd (TMSL). The name of TMSL was struck off from the Register of Companies on account of failure to file requisite financial statements and requisite annual returns.

5. The petitioners claim that there was no infraction of the provisions of Section 164(2)(a) and that this provision is applicable only to cases pertaining to re-appointment or fresh appointment.

6. Dehors their objections to the impugned order, the petitioners wish to approach the second respondent/ROC for having the name of TMSL removed from the Register of Companies by taking recourse to provisions of Section 248(2) of the Companies Act, 2013 (2013 Act).

7. Notably this provision i.e., Section 248(2) would, ordinarily, apply only to a running company. This is also the submission of the counsel for the respondents. However, since another Single Judge of this Court in a judgment dated 21.12.2017, passed in W.P.(C) No.11381/2017 titled: Sandeep Singh and Anr. vs. Registrar of Companies and Ors. has granted relief. I see no reason to deprive the petitioners of the same benefit. This is especially so, as I am told that the directions contained in Sandeep Singh's case and others were incorporated with the assistance of the learned ASG.

8. In addition to the above, the petitioners submit that they wish to avail of the benefit of the Condonation of Delay Scheme, 2018 (for short 'Scheme').

8. In these circumstances, the writ petitions and applications are disposed of with the directions that the directives contained in Sandeep

Singh (supra) will apply mutatis mutandis to the petitioners herein as well.

9. The petitioners will approach the second respondent/ROC within three weeks from today.

10. Furthermore, the petitioners will also take steps to avail of the benefit of the Scheme, albeit, within the same time frame.

11. In view of the above, disqualification of the petitioners as directors as setforth shall in (annexure P-1), shall remain stayed till 31.3.2018.

12. On steps being taken by the petitioners, the respondents will deal with the request of the petitioners for restoration of their DIN and the DSC with due expedition.

13. Dasti.

RAJIV SHAKDHER, J

FEBRUARY 23, 2018 rb

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter