Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Devang Jayantilal Shah vs Union Of India And Ors.
2018 Latest Caselaw 1630 Del

Citation : 2018 Latest Caselaw 1630 Del
Judgement Date : 9 March, 2018

Delhi High Court
Devang Jayantilal Shah vs Union Of India And Ors. on 9 March, 2018
$~43
*    IN THE HIGH COURT OF DELHI AT NEW DELHI

                                 Judgment pronounced on: 9.3.2018

+              W.P.(C) 2149/2018, CM APPL.8898/2018

         DEVANG JAYANTILAL SHAH               ..... Petitioner
                     Through: Mr. Shobhan Mahanti, Adv.

                            versus

    UNION OF INDIA AND ORS.                   ..... Respondent
                  Through: Mr. Rohit Saroj, Adv. for
                            Mrs. Bharathi Raju, CGSC for R-1
                            & 2.
CORAM:-
HON'BLE MR. JUSTICE RAJIV SHAKDHER
%
RAJIV SHAKDHER, J. (ORAL)

CM APPL.8898/2018

1. Allowed, subject to all just exceptions.

W.P.(C) No.2149/2018

2. Issue notice. Mr. Rohit Saroj, who appears for respondent No.1 and 2, accepts notice.

2.1. Learned counsel for the petitioner says that the issue which arises for consideration in this case is covered by the judgment of another Single Judge of this Court dated 21.12.2017, passed in W.P.(C)11275/2017 titled: Harpreet Singh Batra and Anr. v. Union of India and Ors. This aspect is not disputed by the counsel for the

W.P. (C) 2151/2018 Page 1 respondents. Therefore, waiting for a counter affidavit would serve no purpose as the stand of the respondents is the same as in Harpreet Singh Batra (supra).

3. It is the case of the petitioner that he was appointed as Director on the Board of the Company by the name Modern Transit Solutions Private Limited ("MTSPL)" and Nimbus Transport Infra Private Limited ("NTIPL"). The name of MTSPL and NTIPL were struck off from the Register of Companies on account of failure to file the requisite financial statements and annual returns.

4. Besides this, I am informed that the petitioner is also a Director on the Boards of the following companies, which are active and functional:

     (i)          Aarya Packaging LLP
     (ii)         Pique Polyster LLP.
     (iii)        Koren Textiles LLP.
     (iv)         Alok (Retail) India Limited (Amalgamated)
     (iv)         Ama Fabrics Private Limited
     (v)          Palmette Fabrics Private Limited.
     (v)          Atmaram Maneklal (Exports) Pvt. Limited.
     (vi)         Sobha Applied DSP Private Limited.
     (vii)        Global Transit solutions Private Limited.
     (viii)       Cheminalal Atmaram Investments Private Limited.
     (ix)         Rajan Dhaval Investments Pvt. Ltd.

4.1. Counsel for the petitioner says that since the petitioner's name was included in the impugned list of disqualified directors for the financial

W.P. (C) 2151/2018 Page 2 years 2014-16, his role as a Director is impeded insofar as the abovementioned active companies are concerned. 4.2. Counsel for the petitioner says that since the petitioner does not wish to revive MTSPL and NTIPL, he would take steps under Section 248 (2) of the Companies Act, 2013 in consonance with the directives contained in Harpreet Singh Batra (supra).

4.3 Furthermore, counsel for the petitioner says that he would also like to avail the benefit of the Condonation of Delay Scheme, 2018.

5. Having regard to the assertions made in the petition and the records which are presently available with me, I am of the view that this petition can be disposed of with the direction that respondents will follow the directives contained in Harpreet Singh Batra (supra). It is made clear that the directives contained therein will apply to the petitioner mutatis mutandis.

5.1 The petitioner will, however, take steps both in consonance with the provisions of Section 248 (2) of the Companies Act, 2013 and under the Condonation of Delay Scheme, 2018 within a period of two weeks from today.

5.2 In order to facilitate this exercise, operation of the impugned list, insofar as it concerns the petitioner, will remain stayed till 31.3.2018 or, till such time the respondents take requisite decision with regard to the request of the petitioner made to them in consonance with the provisions under Section 248 (2) of the Companies Act, 2013 and under the Condonation of Delay Scheme, 2018.

W.P. (C) 2151/2018 Page 3 5.3 Needful will be done by the petitioner within two weeks from today. In addition thereto, for the moment, respondent no.2/Registrar of Companies will also activate the petitioner's DIN and DSC.

6. It is also made clear that the aforesaid order will be subject to the final outcome of the appeals which, I am told, are pending before Division Bench I.

7. Dasti.

                                                  RAJIV SHAKDHER, J
MARCH 09, 2018/pmc




W.P. (C) 2151/2018                                                    Page 4
 

 
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