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

I. Unnikrishnan vs Union Of India
2021 Latest Caselaw 5172 Ker

Citation : 2021 Latest Caselaw 5172 Ker
Judgement Date : 12 February, 2021

Kerala High Court
I. Unnikrishnan vs Union Of India on 12 February, 2021
         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

              THE HONOURABLE MR.JUSTICE N.NAGARESH

 FRIDAY, THE 12TH DAY OF FEBRUARY 2021 / 23RD MAGHA,1942

                   WP(C).No.13682 OF 2020(I)


PETITIONER:

              I. UNNIKRISHNAN,
              AGED 56 YEARS,
              MANNATH HOUSE,
              MANNATH LANE,
              THRISSUR, KERALA-680003.

              BY ADVS.
              SRI.SHERRY SAMUEL OOMMEN
              SRI.SUKUMAR NAINAN OOMMEN

RESPONDENTS:

     1        UNION OF INDIA,
              REPRESENTED BY THE SECRETARY,
              MINISTRY OF CORPORATE AFFAIRS,'A' WING,
              SHASTRI BHAWAN,
              RAJENDRA PRASAD ROAD,
              NEW DELHI-110001.

     2        SECURITIES AND EXCHANGE BOARD OF INDIA,
              REPRESENTED BY THE CHAIRMAN,
              PLOT NO.C4-A,'G' BLOCK,
              BANDRA-KURLA COMPLEX,
              BANDRA EAST MUMBAI-400051.

     3        THE DEPUTY GENERAL MANAGER,
              SECURITIES AND EXCHANGE BOARD OF INDIA,
              SOUTHERN REGIONAL OFFICE-KOCHI LOCAL OFFICE,
              6TH FLOOR, FINANCE TOWERS,
              KALOOR, KOCHI-682017.

     4        BRD SECURITIES LIMITED,
              REPRESENTED BY ITS MANAGING DIRECTOR,
              XIII/436, A2, 1ST FLOOR BETHANY COMPLEX,
              KUNNAMKULAM,
              THRISSUR, KERALA-680503.
 WP(C) Nos.13682&22430/2020
                             :2 :


      5      THE REGISTRAR OF COMPANIES ERNAKULAM,
             COMPANY LAW BHAWAN,
             BMC ROAD,
             THRIKKAKARA, KOCHI-682021.

             R1 & R5 BY ADV. SHRI.P.VIJAYAKUMAR, ASG OF
             INDIA
             R2-3 BY ADV. SRI.K.M.JAMALUDHEEN

     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD
ON 12.02.2021, ALONG WITH WP(C).22430/2020(C), THE COURT
ON THE SAME DAYS DELIVERED THE FOLLOWING:
 WP(C) Nos.13682&22430/2020
                              :3 :


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT

             THE HONOURABLE MR.JUSTICE N.NAGARESH

 FRIDAY, THE 12TH DAY OF FEBRUARY 2021 / 23RD MAGHA,1942

                   WP(C).No.22430 OF 2020(C)


PETITIONER:

              G. ANOOP,
              AGED 51 YEARS,
              KRISHNA KRIPA, KRISHNA GARDENS,
              KUTTUR.P.O, THRISSUR,
              KERALA-680013.

              BY ADVS.
              SRI.SUKUMAR NAINAN OOMMEN
              SRI.SHERRY SAMUEL OOMMEN
              SMT.NIDHI JACOB

RESPONDENTS:

      1       UNION OF INDIA,
              REPRESENTED BY ITS SECRETARY,
              MINISTRY OF CORPORATE AFFAIRS,
              'A'WING, SHASTRI BHAVAN,
              RAJENDRA PRASAD ROAD,
              NEW DELHI-110001.

      2       SECURITIES AND EXCHANGE BOARD OF INDIA,
              REPRESENTED BY THE CHAIRMAN, PLOT NO.C4-A,
              'G' BLOCK, BANDRA-KURLA COMPLEX,
              BANDRA EAST, MUMBAI-400051.

      3       THE DEPUTY GENERAL MANAGER,
              SECURITIES AND EXCHANGE BOARD OF INDIA,
              SOUTHERN REGIONAL OFFICE - KOCHI LOCAL OFFICE,
              6TH FLOOR, FINANCE TOWERS,
              KALOOR,
              KOCHI-682017.
 WP(C) Nos.13682&22430/2020
                             :4 :


      4      BRD SECURITIES LIMITED,
             REPRESENTED BY ITS MANAGING DIRECTOR,
             XIII/436, A2, 1ST FLOOR,
             BETHANY COMPLEX, KUNNAMKULAM,
             THRISSUR, KERALA-680503.

      5      THE REGISTRAR OF COMPANIES ERNAKULAM,
             COMPANY LAW BHAVAN, BMC ROAD,
             THRIKKAKARA, KOCHI-682021.

      6      THE ASSISTANT GENERAL MANAGER,
             SECURITIES AND EXCHANGE BOARD OF INDIA,
             SOUTHERN REGIONAL OFFICER-KOCHI LOCAL OFFICE,
             6TH FLOOR, FINANCE TOWERS,
             KALOOR, KOCHI-682017.

             R1, R5 BY SMT.MAHESWARY.G., CGC
             R2-3, R6 BY ADV. SRI.K.M.JAMALUDHEEN

     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD
ON 12.02.2021, ALONG WITH WP(C).13682/2020(I), THE COURT
ON THE SAME DAY DELIVERED THE FOLLOWING:
 WP(C) Nos.13682&22430/2020
                                      :5 :




                                                                           [CR]


                           N. NAGARESH, J.

          `````````````````````````````````````````````````````````````
               W.P.(C) Nos.13682 & 22430 of 2020

           `````````````````````````````````````````````````````````````
              Dated this the 12th day of February, 2021

                            JUDGMENT

~~~~~~~~~

Petitioners are Fellow Members of the Institute of

Chartered Accountants of India. They were appointed as

Debenture Trustees of an incorporated Company. The

petitioners are aggrieved by a show-cause notice dated

13.03.2020, issued by the Deputy General Manager of

Securities and Exchange Board of India.

2. The parties to the writ petitions are referred to in

this judgment in the order they appear in the cause title and

the exhibits as they are marked, in W.P.(C) No.13682 of 2020.

The 2nd respondent is Securities and Exchange Board of India

(hereinafter referred to as 'the SEBI'). The 4 th respondent is WP(C) Nos.13682&22430/2020

BRD Securities Limited (hereinafter referred to as 'the

Company'). The Reserve Bank of India (RBI), in exercise of

its powers under Section 45-IA of the Reserve Bank of India

Act, 1934, issued Ext.P1 Certificate of Registration to the 4 th

respondent-Company to commence/carry on the business of

Non Banking Financial Institution, subject to conditions.

3. While the 4th respondent-Company was functioning,

the SEBI issued Ext.P2 show-cause notice dated 13.03.2020.

Ext.P2 was issued to 14 noticees. Noticees 1 to 12 are the

Company and its 11 Directors/former Directors. The 13 th and

14th noticees are the petitioners in W.P.(C) No.22430 of 2020

and W.P.(C) No.13682 of 2020 respectively. In Ext.P2

show-cause notice, the following charges were levelled:-

(1) The Company issued Debentures which are deemed public issues, without complying with the statutory requirements for public issues;

(2) The Company failed to provide the details as to whether the consent of the Debenture holders has been obtained, for extending the tenure of the Debentures;

(3) Details of issuance of Bonds-Noncurrent (Unsecured Subordinate Debt) were not e-filed by the WP(C) Nos.13682&22430/2020

Company with ROC as required under the Companies Act, 1956/2013.

(4) The Company has not submitted any information to prove that the offer/allotment of Debentures and bonds were not intended to be available for subscription to general publicity compliance of Section 67(3) of the Companies Act, 1956.

(5) The issuance of bonds by the Company during 2014-'15 and 2017-'18 has to be treated as a public issue of securities in view of the RBI Circular and read with Section 42 of the Companies (Prospectus and Allotment of Securities) Rules, 2014. The Company has reached the number of 200 subscribers, where subscription per investor is less than ₹1 Crore.

(6) Under Section 73 of the Companies Act, 1956, every Company making public offer shall, before making such an offer, make an application to one or more recognised stock exchange or exchanges and obtain permission for the securities to be dealt with in such stock exchange foreign exchanges. No such application was made by the Company.

(7) The Company and its Directors failed to return money to investors as required under Section 73(3) of the Companies Act, 1956.

(8) The Company has not registered the Prospectus with the Registrar of Companies, nor sent abridged prospectus along with application form and thereby violated Section 56(1), Section 56(3) and Section 60 of the Companies Act, 1956.

(9) The Company failed to appoint a registered Debenture Trustee and failed to comply with any of the requirements specified in SEBI ILDS Guidelines.

WP(C) Nos.13682&22430/2020

(10) Unregistered Debenture Trustees were appointed violating Section 12(1) of the SEBI Act, 1992 read with Regulation 7 of SEBI (Debenture Trustees) Regulations, 1993.

4. The petitioners challenge Ext.P2 show-cause

notice on various grounds. Supervisory powers on

Non-Banking Financial Companies in raising deposits,

maintenance of accounts etc. is vested in Reserve Bank of

India under Chapter 3B of the RBI Act, 1934. The SEBI has

issued the impugned show-cause notice on the presumption

that it has supervisory powers under Sections 55A, 117B and

67 of the Companies Act, 1956. The SEBI has no such

powers. The impugned show-cause notice has been issued

only to make a rowing enquiry to find out whether there has

been any statutory violation of the Companies Act, 1956.

Ext.P2 is therefore liable to be set aside. The Companies Act,

1956 has been repealed by the Companies Act, 2013. Ext.P2

is unsustainable on that ground also. The learned counsel for

the petitioners brought the attention of this Court to various

provisions in the Reserve Bank of India Act, Banking WP(C) Nos.13682&22430/2020

Regulation Act, the Companies Act and the SEBI Act and

placed reliance on the following judgments of the Apex Court,

to contend that the SEBI lacks power and jurisdiction to issue

Ext.P2 show-cause notice to the Company:-

(1) Giridhar G. Yadalam v. Commissioner, Wealth Tax and another [(2015) 17 SCC 664], (2) Achal Industries v. State of Karnataka [(2019) 7 SCC 203], (3) Rattan Singh and others v. MD, Moga Transport Company and another [AIR 1959 P & H 196], (4) Toubro Infotech and Industries Limited and another v. SEBI [2004 SAT 46 (Mumbai)], (5) Sahara India Real Estate Corporation Limited and others v. SEBI [(2013) 1 SCC 1], (6) UOI and others v. Madhumilan Syntex Pvt. Ltd. and others [AIR 1988 SC 1236], (7) State of Punjab and others v. Bhatinda District Co- operative Milk Producers Union [(2007) 11 SCC 363], (8) Adjudicating Officer, SEBI v. Bhavesh Pabari [(2019) 5 SCC 90], (9) Astra Zeneca Pharma India Ltd. v. SEBI [2019 SCC Online SAT 356-Mumbai Bench], (10) Ashok Shivlal Rupani and another v. SEBI [2019 SCC Online SAT 169-Mumbai Bench - upheld by SC in SEBI v. Ashok Shivlal Rupani and another [MANU/SCOR/48290/2019], (11) MCP Enterprises and others v. State of Kerala [2020 (1) KHC 127], (12) Calcutta Discount Co. Ltd. v. ITO, Companies District Calcutta and another [AIR 1961 SC 372 - Constitution Bench], (13) East India Commercial Company Ltd., Calcutta and others v. Collector of Customs, Culcutta [AIR 1962 SC 1893], (14) Shrisht Dhawan v. Shaw Brothers [(1992) 1 SCC 534], (15) Naresh Kumar and Co. Pvt. Ltd. v. UOI [2015 (37) STR 451 (Cal)], (16) Jeans Knit Pvt. Ltd. v. Deputy Commissioner IT, Bangalore and others [(2018) 12 SCC 36], (17) India Tobacco Co. Ltd. v. CTO, Bhavanipore and others WP(C) Nos.13682&22430/2020

[(1975) 3 SCC 512], (18) State of Kerala and others v. Mar Appraem Kuri Co. Ltd. and others [(2012) 7 SCC 106-Constitution Bench], (19) Udai Singh Dagar and others v. UOI [(2007) 10 SCC 306], (20) Baiju AA and others v. STO, Works, Contract, SGST Department [2020 (1) KHC 39].

5. The Standing Counsel appearing for SEBI

contended that the SEBI has issued only a show-cause notice.

The petitioners can very well submit their reply to the

show-cause notice and agitate the issues including jurisdiction

and limitation before the SEBI. The Hon'ble Apex Court has

held on more than one occasion that the High Court exercising

jurisdiction under Article 226 of the Constitution of India shall

not interfere in any proceedings at the show-cause stage.

Therefore, the writ petitions filed by the petitioners against the

show-cause notice is unsustainable. The petitioners can

place all their objections/opinion before the SEBI. The writ

petitions therefore should be dismissed, contended the

Standing Counsel for SEBI.

6. Though the learned counsel for the petitioners

made extensive arguments based on various judgments of the WP(C) Nos.13682&22430/2020

Hon'ble Apex Court, on the incompetence of SEBI to issue a

notice in the nature of Ext.P2 for the reason that the Company

being an NBFC, the field is governed by the Reserve Bank of

India Act and the Companies Act, and the SEBI formed under

the Securities and Exchange Board of India Act, 1992, cannot

exercise ostensible powers over the Company, I do not deem

it necessary to delve on the said issue, since it is for the

Company to agitate the said issue. The Company has not

challenged before this Court the competency of SEBI to issue

Ext.P2 show-cause notice.

7. The petitioners before this Court are Debenture

Trustees appointed by the Company. A Debenture Trustee is

a Trustee under a Trust Deed appointed for securing any

issue of debentures of a body corporate. When a Debenture

Trust Deed is executed, a security is created by mortgaging

property of the incorporated company in favour of Debenture

Trustee for the benefit of debenture holders. Creation of

security is by the company. However, the Debenture holders

are the beneficiaries.

WP(C) Nos.13682&22430/2020

8. A Debenture Trustee holds the secured property

mortgaed by the issuer of securities, for the benefit of

Debenture holders. In the event of default by the issuer of

securities, the Debenture Trustee will have the power and

authority to bring the secured property to sale and the

proceeds of sale will have to be applied to redeem the

Debentures. Though a Debenture Trustee has the

characteristics of an agent of the Company insofar as holding

of its property, the duties and functions required to be

discharged by a Debenture Trustee make the Trustee an

independent entity functioning for the benefit of Debenture

holders. The statutory recognition given to Debenture

Trustees by the Rules and Regulations framed under the

Securities and Exchange Board of India Act, 1992, makes

Debenture Trustees statutorily recognised bodies,

independent of the Company, as long as they function as

Debenture Trustee of the Company.

9. In Ext.P2, the charge against the petitioners-

Debenture Trustees, is as follows:-

WP(C) Nos.13682&22430/2020

"It is alleged that the noticees 13 and 14 acted as debenture trustees in public issue of NCDs without SEBI registration thereby violating Sec.12(1) of SEBI Act, 1992 read with Regulation 7 of SEBI (Debenture Trustees) Regulations, 1993.

In this connection Noticees 13 and 14 are called upon to show cause as to why appropriate directions should not be issued against you, including but not limited to, restraining you all from accessing the capital market for a period as deemed appropriate."

Therefore, the issue concerning the petitioners in these writ

petitions is whether by acting as Debenture Trustees of the

Company without having registration as required under

Section 12 of the Securities and Exchange Board of India Act,

1992 read with Regulation 7 of SEBI (Debenture Trustees)

Regulations, 1993, they have violated law. Section 12(1) of

the SEBI Act, 1992 is as follows:-

"12. Registration of stock brokers, sub-brokers, share transfer agents, etc.

(1) No stock-broker, sub-broker, share transfer agent, banker to an issue, trustee of trust deed, registrar to an issue, merchant banker, underwriter, portfolio manager, investment adviser and such other intermediary who may be associated with securities market shall buy, sell or deal in securities except under, and in accordance with, the conditions of a certificate of registration obtained from the Board in accordance with the regulations made under this Act:

WP(C) Nos.13682&22430/2020

Provided that a person buying or selling securities or otherwise dealing with the securities market as a stock broker, sub-broker, share transfer agent, banker to an issue, trustee of trust deed, registrar to an issue, merchant banker, underwriter, portfolio manager, investment adviser and such other intermediary who may be associated with securities market immediately before the establishment of the Board for which no registration certificate was necessary prior to such establishment, may continue to do so for a period of three months from such establishment or, if he has made an application for such registration within the said period of three months, till the disposal of such application:

Provided further that any certificate of registration, obtained immediately before the commencement of the Securities Laws (Amendment) Act, 1995, shall be deemed to have been obtained from the Board in accordance with the regulations providing for such registration."

10. Therefore, no Debenture Trustee can deal in

securities except under, and in accordance with, the

conditions of registration obtained from the SEBI, in

accordance with the SEBI (Debenture Trustees) Regulations,

1993. Regulation 7 of the said Regulations, 1993 mandates

that no person shall be entitled to act as a Debenture Trustee

unless he is either - (a) a Scheduled Bank carrying on

commercial activity; or (b) a public financial institution within

the meaning of Section 4A of the Companies Act, 1956; or (c) WP(C) Nos.13682&22430/2020

an insurance company; or (d) body corporate.

11. The petitioners, who are allegedly acting as

Debenture Trustees, are members of Institute of Chartered

Accountants of India. The petitioners have no case that they

are holding registration to act as Debenture Trustees.

Therefore, there is prima facie violation of Section 12(1) of

SEBI Act, 1992.

12. The petitioners have a case that the Company

being a NBFC, is regulated by, apart from the Companies Act,

by RBI Act and Regulations only and is not amenable to the

jurisdictional authority of SEBI and hence Ext.P2 show-cause

notice is ultravires. This Court is unable to accept the said

proposition. Even though the Company is an NBFC, as far as

regulation of issue of Debentures and Non-current Bonds is

concerned, it is the bounden duty of SEBI to protect the

interest of investors in securities. As long as NBFCs are not

specifically excluded from the purview of SEBI Act, 1992, the

Board will have jurisdiction over securities transactions of an

NBFC, including the Debenture Trustees. WP(C) Nos.13682&22430/2020

13. Furthermore, the proceedings of SEBI are only at

the show-cause stage. The petitioners have the opportunity

to establish their case before the Board. As rightly pointed

out by the Standing Counsel for the SEBI relying on the

judgment of the Hon'ble Apex Court in Peerless General

Finance and Investment Company Limited v. Reserve

Bank of India [(1992) 2 SCC 343], the function of the court is

to see that lawful authority is not abused but not to

appropriate to itself the task entrusted to that authority.

In the circumstances, this Court does not find any

reason to interfere with Ext.P2 proceedings initiated by the

SEBI at this stage. The writ petitions therefore fail and are

dismissed.

Sd/-

N. NAGARESH, JUDGE

aks/05.02.2021 WP(C) Nos.13682&22430/2020

APPENDIX OF WP(C) 13682/2020 PETITIONER'S EXHIBITS:

EXHIBIT P1 COPY OF THE CERTIFICATE OF REGISTRATION ISSUED BY THE RBI.

EXHIBIT P2 COPY OF THE SHOW-CAUSE NOTICE DATED 13.03.2020 ISSUED BY THE 3RD RESPONDENT.

EXHIBIT P3 COPY OF THE CIRCULAR DATED 27.06.2013 ISSUED BY RBI.

EXHIBIT P4 COPY OF THE CIRCULAR DATED 02.07.2013 ISSUED BY RBI.

EXHIBIT P5 COPY OF THE CIRCULAR DATED 20.02.2015 ISSUED BY RBI.

EXHIBIT P6 TRUE COPY OF MEMORANDUM OF SATISFACTION OF MORTGAGE UNDER SEC.

                       140,   COMPANIES    ACT,   1956   DATED
                       29.5.2008

EXHIBIT P7             TRUE     COPY    OF    MEMORANDUM    OF

SATISFACTION OF MORTGAGE UNDER SECTION 140, COMPANIES ACT, 1956 DATED 1.8.2008

EXHIBIT P8 TRUE COPY OF MEMORANDUM OF SATISFACTION OF MORTGAGE UNDER SECTION 140, COMPANIES ACT, 1956 DATED 15.12.2008

EXHIBIT P9 TRUE COPY OF MEMORANDUM OF SATISFACTION OF MORTGAGE UNDER SECTION 140, COMPANIES ACT, 1956 DATED 19-

5.2009 WP(C) Nos.13682&22430/2020

EXHIBIT P10 TRUE COPY OF MEMORANDUM OF SATISFACTION OF MORTGAGE UNDER SECTION 140, COMPANIES ACT, 1956 DATED 3.6.2009

EXHIBIT P11 TRUE COPY OF MEMORANDUM OF SATISFACTION OF MORTGAGE UNDER SECTION 140, COMPANIES ACT, 1956 DATED 25.3.2010 WP(C) Nos.13682&22430/2020

APPENDIX OF WP(C) 22430/2020 PETITIONER'S EXHIBITS:

EXHIBIT P1             A TRUE COPY OF THE       CERTIFICATE OF
                       REGISTRATION   ISSUED     TO   THE  4TH
                       RESPONDENT BY THE RBI.

EXHIBIT P2             DETAILS OF THE NCDS ISSUED FROM 2007
                       TO 2013.

EXHIBIT P3             TRUE COPY OF THE SHOW CAUSE NOTICE
                       DATED 13.03.2020 ISSUED BY THE 3RD
                       RESPONDENT.

EXHIBIT P4             TRUE COPY OF PETITIONER'S PRELIMINARY
                       REPLY    DATED   28.03.2020   SEEKING
                       EXTENSION OF TIME TO FILE A DETAILED
                       REPLY.

EXHIBIT P5             TRUE COPY OF THE PETITIONER'S LETTER
                       DATED   27.06.2020 SEEKING   FURTHER
                       EXTENSION.

EXHIBIT P6             TRUE COPY OF REMINDER LETTER DATED

20.08.2020 SENT BY THE 3RD RESPONDENT.

EXHIBIT P7 TRUE COPY OF THE PETITIONER'S LETTER DATED 23.08.2020 INTIMATING THE STATUS OF PENDING WP(C)NO.13682/2020.

EXHIBIT P8 TRUE COPY OF THE PETITIONER'S LETTER DATED 29.08.2020 SEEKING INFORMATION.

EXHIBIT P9 TRUE COPY OF NOTICE DATED 03.09.2020 ISSUED BY THE 6TH RESPONDENT.

EXHIBIT P10 TRUE COPY OF THE PETITIONER'S REPLY DATED 30.09.2020 SEEKING A PERSONAL HEARING.

EXHIBIT P11 TRUE COPY OF THE CIRCULAR DATED 27.06.2013 ISSUED BY RBI WP(C) Nos.13682&22430/2020

EXHIBIT P12 TRUE COPY OF THE CIRCULAR DATED 02.07.2013 ISSUED BY THE RBI.

EXHIBIT P13 TRUE COPY OF CIRCULAR DATED 20.02.2015 ISSUED BY THE RBI.

SR

 
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