Citation : 2021 Latest Caselaw 12967 Ker
Judgement Date : 16 June, 2021
CR
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE N.NAGARESH
WEDNESDAY, THE 16TH DAY OF JUNE 2021/26TH JYAISHTA,1943
WP(C) NO. 21628 OF 2020
PETITIONER:
ZACHARIA MARAMKANDATHIL MOHAN,
AGED 34 YEARS, S/O MOHAN M.S,
2ND FLOOR, CORPORATION BUILDING,
KALOOR, KATHRIKADAVU ROAD, KALOOR P.O.,
ERNAKULAM-682017.
BY ADVS.
NAVOD PRASANNAN PATTALI
SRI.K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA, REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-110 001.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
BY ADV SRI.T.V.VINU, CGC BY SRI.P.VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21393/2018, AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
ncd W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 42106 OF 2018 PETITIONER:
SOMASEKHARAN AJITH KUMAR, AGED 45 YEARS, S/O.SOMASEKHARAN, RESIDING AT T.C.5/1093(1), PERAKATHU, SREEKRISHNA NAGAR, SREEKARIYAM P.O., THIRUVANANTHAPURAM-695017.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA, REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRIBHAVAN, REJENDRA PRASAD ROAD, NEW DELHI-110001.
2 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
BY ADV SRI.M.L.SURESH KUMAR, CGC BY SRI.P.VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
ncd W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 664 OF 2019 PETITIONER:
SHRI RANJIT KARTHIKEYAN, S/O RAGHAVAN NAIR, AGED 50 YEARS, TC 27/547-1, MADHAVILAKOM, THAMPURANMUKKU, VANCHIYOOR- P.O., THIRUVANANTHAPURAM-695 035.
BY ADVS.
T.M.SREEDHARAN (SR.) SMT.NISHA JOHN SRI.V.P.NARAYANAN SRI.R.BHASKARA KRISHNAN SMT.DIVYA RAVINDRAN RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
2 THE REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682 021.
3 M/S. WINTRUST BUILDERS AND DEVELOPERS PRIVATE LIMITED, T.C.30/1877(1), VAS VILLA KANNANMOOLA, PETTAH P.O., TRIVANDRUM-695 024.
BY ADVS.
R3 BY SMT.S.SUJINI SRI.RAJAGOPALAN.A., CGC BY SRI.P.VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
ncd W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 1569 OF 2019
PETITIONERS:
1 MANOJKHAN, S/O.SHAHUL HAMEED, AGED 45 YEARS, DIRECTOR, M/S.YANTRA AYURVEDIC RESORT PRIVATE LIMITED, SURYA NAGAR, RESIDENCE NO.206, SURYA NAGAR, KUMARAPURAM, MEDICAL COLLEGE, TRIVANDRUM-695011.
2 SHAHUL HAMEED, S/O.PERIYA MEERAN, AGED 72 YEARS, DIRECTOR, M/S.YANTRA AYURVEDIC RESORT PRIVATE LIMITED, SURYA NAGAR, RESIDENCE NO.206, SURYA NAGAR, KUMARAPURAM, MEDICAL COLLEGE, TRIVANDRUM-695011.
BY ADVS.
T.M.SREEDHARAN (SR.) SMT.NISHA JOHN SRI.V.P.NARAYANAN SMT.DIVYA RAVINDRAN SRI.R.BHASKARA KRISHNAN
RESPONDENTS:
1 UNION OF INDIA, REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
2 THE REGISTRAR OF COMPANIES(KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
W.P.(C) Nos.21628/2020 & Connected cases
3 M/S.YANTRA AYURVEDIC RESORT PRIVATE LIMITED, SURYA NAGAR, RESIDENCE NO.206, KUMARAPURAM, MEDICAL COLLEGE, TRIVANDRUM - 695 011 REPRESENTED BY ITS DIRECTOR SRI.MANOJ KHAN
R1-R2 BY SRI.ROJO JOSEPH THURUTHIPARA, CGC R3 BY SMT.S.SUJINI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
ncd W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 1583 OF 2019 PETITIONER:
KOTAMBALLI NARASIMHIAH SURYANARAYANAN, AGED 86 YEARS, S/O. KOTAMBALLI NARAYANAA NARASMHIAH, RESIDING AT DATTATREYA VEEKSHANAM ROAD, ERNAKULAM-682 018,KERALA.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRIBHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI- 110001.
2 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682 021.
BY ADV Mr.R.PREMSANKAR, CGC BY SRI.P.VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
ncd W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 1620 OF 2019 PETITIONER:
SRIKANDAN SURYANARAYAN, AGED 46 YEARS, KOTAMBALLI NARASIMHIAH SURYANARAYANAN, RESIDING AT 13 B, SRISHNA, SWAPNIL ENCLAVE, MARINE DRIVE, HIGH COURT JN., SHANMUGHAM ROAD S.O., ERNAKULAM-682031, KERALA.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA, REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
2 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
ncd W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 1619 OF 2019 PETITIONERS:
1 ABDUL MUNEER,PULIKKALAKATH HOUSE, AGED 42 YEARS, CHETTIPADI P.O., MALAPPURAM-676 303.
2 ABDUL SALEEM, ALIKKATH HOUSE, AGED 41 YEARS, CHETTIPADI P.O., KODAPPALI, MALAPPURAM-676 303.
BY ADVS.
ALEX.M.SCARIA SRI.G.BAIJURAJ SMT.NISNA K.MUHAMMED SMT.SARITHA THOMAS
RESPONDENTS:
1 THE UNION OF INDIA REPRESENTED BY SECRETARY MINISTRY OF CORPORATE AFFAIRS, SASTHRI BHAVAN, DR. RAJENDRA PRASAD ROAD, NEW DELHI-110001 BY THE SECRETARY.
2 THE REGISTRAR OF COMPANIES, COMPANY LAW BHAWAN, BMC ROAD, THIKKAKAKARA P.O., KAKKANAD, KOCHI, KERALA-682021.
BY ADV SRI. L.RAM MOHAN, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
ncd W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 1898 OF 2019
PETITIONER:
ROHILDEV NATTUKALLINGAL, AGED 28 YEARS, S/O.VASUDEVAN N., RESIDING AT KARUVANKODE HOUSE, SHANTI NAGAR, TIRUR, MALAPPURAM-676 101, KERALA.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
2 REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
BY ADV SRI.HARIDAS P.NAIR, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
ncd W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 1909 OF 2019
PETITIONER:
SUNEESH THULUTHIYIL, AGED 30 YEARS, S/O GANGADHARAN, RESIDING AT THULUTHIYIL HOUSE, SOUTH ANNARA, TIRUR, MALAPPURAM-676 101, KERALA.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR
RESPONDENT/S:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
2 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682 021.
BY ADV SMT.H.SUBHALEKSHMI, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
ncd W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 3242 OF 2019
PETITIONER:
LORENZ REIBLING, AGED 70 YEARS, S/O REIBLING, B HUB, CARDINAL CLEEMIS CENTRE FOR INNOVATIONS, MAR IVANIOS VIDYA NAGAR, NALANCHIRA, TRIVANDRUM, KERALA 695 015.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA, REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
2 REGISTRAR OF COMPANIES(KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA,KOCHI-682021.
BY ADV SRI.M.C.MONY, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
ncd W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 3136 OF 2021
PETITIONERS:
1 GURUVAYUR PERIAMBALAM BEACH RESORTS PRIVATE LIMITED, DOOR NO.IX/303 B, PERAMANGALAM P.O., THRISSUR, KERALA-680545, REPRESENTED BY ITS MANAGING DIRECTOR MR.PADIKKAL BHASI.
2 RASMI RAAMU, 303 B 7/444, PADIKKAL, PERAMANGALAM, KAIPARAMBU PANCHAYAT, THRISSUR, KERALA-680545.
BY ADVS.
ANIL D. NAIR SMT.CHRISTINA ANNA PAUL SRI.SREEJITH R.NAIR SMT.TELMA RAJU SRI.SANGEETH JOSEPH JACOB RESPONDENTS:
1 THE REGISTRAR OF COMPANIES, COMPANY LAW BHAVAN, THRIKKAKARA P.O., KAKKANAD-682021.
2 THE SECRETARY, THE MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
BY ADV K.K.SETHUKUMAR, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: ncd W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 3730 OF 2019
PETITIONERS:
1 THUMPAVIL SUGATHAN SAJEEVAN, VILLA NO.7, CHOICE VILLAGE, NADAMA EAST, TRIPUNITHURA, KOCHI-682 301.
2 USHA SAJEEVAN, VILLA NO.7, CHOICE VILLAGE, NADAMA EAST, TRIPUNITHURA, KOCHI-682 301.
BY ADV NISHA JOHN
RESPONDENTS:
1 UNION OF INIDA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRIBHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
2 THE REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682 021.
3 CHANNEL TOURS AND TRAVELS (PVT) LTD.
BUKLDING NO.39/740, KARIKKAMURY CROSS ROAD, KOCHI-682 011.
BY ADVS.
SMT.P.VANDANA BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
ncd W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 3725 OF 2021 PETITIONERS:
1 JAMES GEORGE, AGED 50 YEARS, S/O. GEORGE CHENGALATHARA, RESIDING AT CHENGALATHARA HOUSE, JAYANATHY ROAD, MARADU.P.O., ERNAKULAM-682 304.
2 MUHAMMAD ANAS AHAMMED, AGED 50 YEARS, S/O. AHAMMED KUNJU LEBBA, RESIDING AT 10C, ORION II, EDAPALLY P.O., ERNAKULAM-682024.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-110 001.
2 MINISTRY OF CORPORATE AFFIARS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA,KOCHI-682 021.
BY ADV SMT.MAHESWARY.G., CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
ncd W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 3658 OF 2021
PETITIONER:
MURALEEDARAN KARINTHORAMMAL, AGED 50 YEARS, S/O NARAYANI KARINTHORAMMAL, EKAROOL, QUILANDY, UNNIKULAM P.O.KOZHIKODE, KERALA-673 574.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO 46, NORTH BLOCK, NEW DELHI-110001.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-10 001.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682 021.
BY ADV SMT.VANDANA P., CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
ncd W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 4674 OF 2021 PETITIONERS:
1 RINUSH PONNU PILLAI, AGED 38 YEARS, S/O.A.K.PONNU PILLAI, RESIDING AT THARAYIL THEJUS BHAVAN, PATHIRAPPALLY P.O., AMBALAPUZHA, ALAPPUZHA, KERALA 688 521.
2 RIPEESH PONNUPILLA, AGED 35 YEARS, S/O.A.K.PONNU PILLAI, RESIDING AT THARAYIL THEJUS BHAVAN, PATHIRAPPALLY P.O., AMBALAPUZHA, ALAPPUZHA, KERALA 688 521.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI 110 001.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETRY, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI 110 001.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI 682 021.
BY ADV B.PRAMOD, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: ncd W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021 / 26TH JYAISHTA, 1943 WP(C) NO. 5134 OF 2021 PETITIONERS:
1 MADHUKUMAR VISWANATHAN PULLUVALLIYIL, AGED 52 YEARS, S/O VISWANATHAN MADHAVAN PULLUVALLIYIL, RESIDING AT MADATHIL VEED, KUDAYATHOOR, IDUKKI-685 590.
2 SHIHAB CONDAPILLY ABU,
AGED 35 YEARS
S/O ABU, RESIDING AT CONDAPPILLY, PINARMUNDA, PERINGALA P.O., KUNNATHUNAD, ERNAKULAM-683 565.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA, REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM 46, NORTH BLOCK, NEW DELHI-110 001. 2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, A WING SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAAKARA, KOCHI-682 021.
SRI.P. VIJAYAKUMAR, ASGI THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
SR W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021 / 26TH JYAISHTA, 1943 WP(C) NO. 5622 OF 2019 PETITIONERS:
1 ANANTHANARAYANAN HARIHARAN, AGED 51 YEARS, S/O. LATE C A HARIHARAN, RESIDING AT HARISREE, HOUSE NO.10, NETAJI NAGAR, OLAVAKKODE, PALAKKAD - 678 002.
2 VANI SUBALAKSHMI,
AGED 44 YEARS,
W/O ANANTHANARAYANAN HARIHARAN, RESIDING AT HARISREE, HOUSE NO.10, NETAJI NAGAR, OLAVAKKODE, PALAKKAD - 678 002. BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA, REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO. 46, NORTH BLOCK, NEW DELHI - 110 001. 2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, A WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
3 REGISTRATR OF COMPANIES (KERALA), COMPANU LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI - 682 021. 4 CENTRAL BOARD OF DIRECT TAXES, MINISTRY OF FINANCE, GOVERNMENT OF FINANCE, GOVERNMENT OF INDIA, NORTH BLOCK, NEW DELHI - 110 001. W.P.(C) Nos.21628/2020 & Connected cases
5 UTI INFRASTRUCTURE TECHNOLOGY AND SERVICES LTD, 40/5594 A, PUTHARIKKAL BUILDING, GROUND FLOOR MARKET ROAD, NEAR SARITHA TEATRE COCHIN - 682 035. BY ADVS.
SMT.MINI GOPINATH, CGC SRI.LEGY ABRAHAM SRI. P. VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
SR W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021 / 26TH JYAISHTA, 1943 WP(C) NO. 5698 OF 2019 PETITIONER:
SUBASH VASUDEVAN, AGED 46 YEARS, (DIN NO. 02957684) S/O N.VASUDEVAN, 5D, DUKES, SKYLINE IMPERIAL GARDENS,PALARIVATTOM P.O, KOZHI - 686 025.
BY ADV JINU JOSEPH RESPONDENTS:
1 UNION OF INDIA, REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, SASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
2 THE REGIONAL DIRECTOR (NORTHERN REGION), PREVIOUSLY AT NOIDA AND WITH PRESENT ADDRESS AT B - 2 WING, 2ND FLOOR PARYAVARAN BHAWAN, CGO COMPLEX, NEW DELHI - 110 003.
3 THE REGISTRAR OF COMPANIES (KERALA AND LAKSHADWEEP), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI - 682 021. 4 VIJAYA LUXURY HOUSING PROJECTS (PVT) LTD, HAVING ITS CORPORATE OFFICE AT 37/991, 1ST FLOOR, EMMY SQUARE, S.A. ROAD, ELAMKULAM, KOCHI - 682 020.
BY ADV SRI.K.K.SETHUKUMAR, CGC BY SRI.P.VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
SR W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021 / 26TH JYAISHTA, 1943 WP(C) NO. 5999 OF 2019 PETITIONER:
NANDANAN KOTTAYIL, AGED 60 YEARS S/O KRISHNANKUTTI MENON, PAVITHRA, BTR ROAD, EDAPPALLY. BY ADVS.
HARISANKAR V. MENON MEERA V.MENON
RESPONDENTS:
1 REGISTRAR OF COMPANIES, COMPANY LAW BHAVAN, KAKKANAD-682021, ERNAKULAM.
2 UNION OF INDIA, REPRESENTED BY SECRETARY, MINISTRY OF CORPORATE AFFAIRS, NEW DELHI-110011.
3 M/S CRAZE CONSUMER PRODUCTS PVT. LTD., 41/1044-B4, 1ST FLOOR, K R C HOUSE, VEEKSHANAM ROAD, ERNAKULAM-682018, REPRESENTED BY ITS DIRECTOR. BY ADV SRI.R.PRASANTH KUMAR, CGC SRI.P.VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: SR W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021 / 26TH JYAISHTA, 1943 WP(C) NO. 6321 OF 2019 PETITIONERS:
1 SWAPNA ABRAHAM,
AGED 41 YEARS,
D/O RAJAN SEBASTIAN, KARIMKUTTIYIL HOUSE, ANGADI P.O.RANNI, PATHANAMTHITTA DISTRICT
2 ABRAHAM KARIMKUTTIYIL THOMAS, AGED 46 YEARS, S/O MATHEW ABRAHAM, KARIMKUTTIYIL HOUSE, ANGADI P.O.RANNI, PATHANAMTHITTA DISTRICT
3 JOE KURIAN THOMAS, AGED 58 YEARS S/O V.I. THOMAS, VATTAPURAYIDATHIL HOUSE, MUNDAPPUZHA, RANNI, PATHANAMTHITTA DISTRICT
4 LINDA JOE THOMAS, AGED 52 YEARS, D/O KURUVILA, KARIMKUTTIYIL HOUSE, ANGADI P.O.RANNI, PATHANAMTHITTA DISTRICT
BY ADVS.
JOMY GEORGE SRI.DEEPAK MOHAN SRI.H.KIRAN SMT.M.V.BABY
RESPONDENTS:
1 UNION OF INDIA, REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, A WING SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
W.P.(C) Nos.21628/2020 & Connected cases
2 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKKARA KOCHI 682 021.
BY ADV SRI.M.N.MANMADAN, CGC SRI.P.VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
SR W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021 / 26TH JYAISHTA, 1943 WP(C) NO. 6306 OF 2019 PETITIONER:
VADAKKOOT HARIDAS, AGED 64 YEARS 64, VADAKKOOT 3, VANIYAMKULAM GRAMA PANCHAYAT, OTTAPALAM - 679 521.
BY ADVS.
SRI.SUNIL SHANKER SRI.K.N.SIVASANKARAN RESPONDENTS:
1 UNION OF INDIA, REPRESENTED BY SECRETARY, MINISTRY OF CORPORATE AFFAIRS, GOVERNMENT OF INDIA, A WING, SHASTRI BHAVAN, RAJENRA PRASAD ROAD, NEW DELHI - 110 001.
2 REGISTRAR OF COMPANIES, KERALA 1ST FLOOR, COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA P.O., KAKKANAD, KOCHI - 682 021.
3 M/S. MOOSA AND SONS TOWER INN PRIVATE LTD., BUILDING NO.IV/657, A,B,C, KANIYAKODE VILLAGE, THALAPPILLY TALUK, THIRUVILWAMALA, THRISSUR, KERALA - 680 588.
BY ADVS.
SHRI.P.VIJAYAKUMAR, ASG OF INDIA SRI.PUSHPARAJAN KODOTH SMT.VANDANA MENON SMT.VINEETHA JAMES
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: SR W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021 / 26TH JYAISHTA, 1943 WP(C) NO. 6315 OF 2019 PETITIONER:
PANAKKAL MOSA SUNIL AGED 50 YEARS PANAKKAL HOUSE, MANNUTHY PO, THRISSUR - 680 651.
BY ADVS.
SUNIL SHANKER K.N.SIVASANKARAN
RESPONDENTS:
1 UNION OF INDIA, REPRESENTED BY SECRETARY, MINISTRY OF CORPORATE AFFAIRS, GOVERNMENT OF INDIA, A WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
2 REGISTRAR OF COMPANIES, KERALA 1ST FLOOR, COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA P.O., KAKKANAD, KOCHI - 682 021.
3 M/S. MOSA AND SONS TOWER INN PRIVATE LTD, BUILDING NO. IV/657, A,B,C, KANIYAKODE VILLAGE, TALAPPILLY TALUK, THIRUVILWAMALA, THRISSUR, KERALA - 680 588.
BY ADVS.
SHRI.P.VIJAYAKUMAR, ASG OF INDIA SRI.PUSHPARAJAN KODOTH SMT.VANDANA MENON SMT.VINEETHA JAMES
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: SR W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021 / 26TH JYAISHTA, 1943 WP(C) NO. 6338 OF 2021 PETITIONER:
SHAJU AYNIKKAL ANTONY, AGED 60 YEARS S/O. AYNIKKAL PAVOO ANTONY, AYNIKKAL HOUSE, KUNDOOR, KUNDUR P.O., THRISSUR, KERALA-680734. BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA, REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-110001. 2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI- 110001.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
4 REGISTRAR OF COMPANIES (KARNATAKA), E WING, 2ND FLOOR, KENDRIYA SADAN, KORMANGALA, BENGALURU, KARNATAKA-560034. BY ADV SRI.R.PRASANTH KUMAR, CGC SRI.P. VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: SR W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021 / 26TH JYAISHTA, 1943 WP(C) NO. 6678 OF 2019 PETITIONER:
MADATHINA MATTATHIL GEORGE AGED 58 YEARS S/O M.M. JOSEPH, MADATHINAMATTATHIL HOSUE, H.NO- 718 PALISSERY, PO THALASSERY, KANNUR, KERALA-670
101. BY ADVS.
M.GOPIKRISHNAN NAMBIAR SRI.K.JOHN MATHAI SRI.JOSON MANAVALAN SRI.KURYAN THOMAS SRI.PAULOSE C. ABRAHAM
RESPONDENTS:
1 UNION OF INDIA, REPRESENTED BY THE SECRETARY TO GOVERNMENT, MINISTRY OF CORPORATE AFFAIRS, A WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001. 2 THE REGISTRAR OF COMPANIES, 4TH FLOOR, IFCI TOWERS, NEHRU PLACE, NEW DELHI-110 019.
3 THE REGISTRAR OF COMPANIES, COMPANY LAW BHAVAN, BMC ROAD, ERNAKULAM, KOCHI-682 020.
ADDL.4 STEADFAST PROJECTS PRIVATE LIMITED (STRUCT OFF) C/o MUKESH VERMA 59, OLD RAJENDRA NAGAR, DELHI CENTRAL, NEW DELHI-110060 ADDL.5 HOLY FAMILY STONE CRUSHERS PRIVATE LIMITED, REPRESENTED BY ITS DIRECTOR, BUILDINDG NO.KP 3/297, CHERIKKAL CHERUPARAMBA P.O., PANOOR, KANNUR 670693
ADDL.6 CHENDAYAD GRANITES PRIVATE.LTD., REPRESENTED BY ITS DIRECTOR, CP 111/C40, KSIDC VALIYA VELICHAM, W.P.(C) Nos.21628/2020 & Connected cases
P.O. MOORIYAD THALASSERY, KANNUT 670643 ADDL.7 PATHIKAL GRANITES PRIVATE.LTD., REPRESENTED BY ITS DIRECTOR, BUILDING NO.14/420D. KINFRA PARK ELAMBERAM, PALLIVAYAL P.O., TALIPARAMBA, KANNUR 670142.
ADDL.8 HF ENGINEERING PRIVATE.LTD., REPRESENTED BY ITS DIRECTOR, BUILDING NO.14/420D, KINFRA PARK ELAMBERAM, PALLIVAYAL P.O., TALIPARAMBA, KANNUR 670101 ADDL.9 CHERIKAL GRANITES PRIVATE LIMITED, REPRESENTED BY ITS DIRECTOR, 269 MADATHINAMATTATHIL HOUSE, KAYYATH ROAD, THALASSERI P.O., KANNUR 670101. ADDL.10 PARADI GRANITES PRIVATE.LTD, REPRESENTED BY ITS DIRECTOR, BUILDING NO.14/446-A, THOKKILANGADI, KUTHUPARAMBA P.O., KANNUR 670643 ADDL.11 KOOTHUPARAMBA GRANITES PRIVATE.LTD., REPRESENTED BY ITS DIRECTOR, BUILDING NO.111/267, THOKKILANGADI, KUTHUPARAMBA P.O., KANNUR 670643 ADDL.12 SRILAKSHMI STONE CRUSHER PRIVATED LIMITED, REPRESENTED BY ITS DIRECTOR, BUILDING NO.VIII/14, 27TH MILE, P.O. POOLAKUTTY, NEDUMPOYIL, KANNUR 670650 ADDL.13 STEADGEO ENGINEERING AND PROJECTS PRIVATE LIMITED, REPRESENTED BY ITS DIRECTOR, BUILDING NO.3/266, USA FURNITURE, THOKKILANGADI, KUTHUPARAMBA, KANNUR 670643.
(ADDITIONAL R4 TO R13 ARE IMPLEADED AS PER ORDER DATED 12.04.2019 IN I.A.No.2/19)
BY ADV SMT.O.M.SHALINA, CGC SRI.P. VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: SR W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021 / 26TH JYAISHTA, 1943 WP(C) NO. 6885 OF 2020 PETITIONERS:
1 KAKANATIL SIRAJ MATHER ABDUL RAHIMAN, AGED 59 YEARS S/O.K.M.ABDUL RAHMAN MATHER, 33/29 A, THE PROMENADE, MATHER PROJECTS, PAVOOR ROAD, PADIVATTOM, EDAPPALLY.P.O., PIN-682024. 2 KAKKANATTIL RAFFI MATHER IBRAHIMKUTTY, AGED 48 YEARS S/O.KMI MATHER, APARTMENT NO.14A, IVORY HEIGHTS, PARAMBITHARA CROSS ROAD, PANAMBILLY NAGAR, PIN- 682036.
BY ADVS.
JACOB MATHEW MANALIL SMT.PRIYA ELIZABETH BABU
RESPONDENTS:
1 THE REGISTRAR OF COMPANIES, KERALA, COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA.P.O., KAKKANAD, ERNAKULAM-682021.
2 THE REGIONAL DIRECTOR, MINISTRY OF CORPORATE AFFAIRS, SHASTRI BHAVAN, HADDOWS ROAD, NUMGAMBAKKAM, CHENNAI-600006.
3 UNION OF INDIA, REP. BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, A-WING, SHASTRI BHAVAN, DR.RAJENDRA PRASAD ROAD, NEW DELHI-110001.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: SR W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021 / 26TH JYAISHTA, 1943 WP(C) NO. 7317 OF 2019 PETITIONERS:
1 M/S.AAPT FACILITY MANAGEMENT PRIVATE LIMITED, HAVING ITS PRESENT OFFICE AT KOCHI-3293-C1, ERAMATH ROAD, CHEMBU MUKKU, KAKKANAD, ERNAKULAM - 682 030 FROM PRA 3/52, 'ARADHANA', KALLRACKAL LANE, SANGAMAM ROAD, PADIVATTOM, EDAPPALLY, ERNAKULAM 682 024 REPRESENTED BY ITS MANAGING DIRECTOR AJITH KUMAR A
2 AJITH KUMAR. A, AGED 49 YEARS, S/O. ASOKAN, MANAGING DIRECTOR, AAPT FACILITY MANAGEMENT PVT. LTD., KOCHI-3/293-C1, ERAMATH ROAD, CHEMBUMUKKU, KAKKANAD, ERNAKULAM, PIN - 682 030
3 RESMI AJITH, AGED 42 YEARS, W/O. AJITH KUMAR. A, DIRECTOR, AAPT FACILITY MANAGEMENT PVT, LTD, KOCHI-3/293-C1, ERAMATH ROAD, CHEMBUMUKKU, KAKKANAD, ERNAKULAM, PIN - 682 030
BY ADVS.
A.S.DILEEP SMT.SUSEELA DILEEP SRI.SUDEEP ARAVIND PANICKER
RESPONDENTS:
1 UNION OF INDIA, REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001 W.P.(C) Nos.21628/2020 & Connected cases
2 THE REGISTRAR OF COMPANIES(KERLA ANDLAKSHWADEEP), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKKARA, KOCHI - 682 021 3 HIAPOWER HYGIENE SERVICES PRIVATE LIMITED, 32/2156, P.J. ANTONY ROAD, NEAR J M CRESANT, EDAPPALLY P.O, ERNAKULAM - 682 024
BY ADV SMT.M.S.KIRAN, CGC SRI.P.VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: SR W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021 / 26TH JYAISHTA, 1943 WP(C) NO. 7292 OF 2019 PETITIONER:
JACOB THOMAS, AGED 72 YEARS, S/O. ABRAHAM M.A., MULAMOOTTIL HOUSE, KOZHENCHERRY, PATHANAMTHITTA-689 641 BY ADVS.
PHILIP T.VARGHESE SRI.THOMAS T.VARGHESE SMT.ACHU SUBHA ABRAHAM SMT.SHRUTHI SARA JACOB
RESPONDENTS:
1 UNION OF INDIA, REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, A WING, SHASTRI BHAVAN, DR. RAJENDRA PRASAD ROAD, NEW DELHI-110 001 2 REGISTRAR OF COMPANIES KERALA, COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682 021 BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: SR W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021 / 26TH JYAISHTA, 1943 WP(C) NO. 7789 OF 2019 PETITIONER:
MOHAMMED KOYA NARANCHIRAKKAL, AGED 71 YEARS S/O. MOIDEENKUTTY HAJI, BAITHUL AMAN, NEAR FEROKE PANCHAYATH OFFICE, KOZHIKODE DISTRICT-673 631, KERALA.
BY ADV PHILIP MATHEW
RESPONDENTS:
1 THE REGISTRAR OF COMPANIES, KERALA, COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKKARA P.O, KAKKANAD, ERNAKULAM-682 021 2 THE REGIONAL DIRECTOR, MINISTRY OF CORPORATE AFFAIRS, SHASTRI BHAVAN, HADDOWS ROAD, NUMGAMBAKKAM, CHENNAI-600 006 3 UNION OF INDIA, REP. BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, A-WING, SHASTRI BHAVAN, DR. RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
BY ADV SRI.B.PREM KUMAR, CGC SRI.P.VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: SR W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021 / 26TH JYAISHTA, 1943 WP(C) NO. 7682 OF 2019 PETITIONER:
HAMSA HAJI MANNIYIL, AGED 54 YEARS, S/O. MAYAIN HAJI, MANNIYIL HOUSE, ARIMBA P.O, KONDOTTY VIA, MALAPPURAM-673 638, KERALA BY ADV PHILIP MATHEW
RESPONDENTS:
1 THE REGISTRAR OF COMPANIES, KERALA, COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA P.O, KAKKANAD, ERNAKULAM-682 021 2 THE REGIONAL DIRECTOR, MINISTRY OF CORPORATE AFFAIRS, SHASTRI BHAVAN, HADDOWS ROAD, NUMGAMBAKKAM, CHENNAI-600 006 3 UNION OF INDIA, REP. BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, A-WING, SHASTRI BHAVAN, DR. RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
BY ADV KUM.S.KRISHNA, CGC SRI.P.VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
SR W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021 / 26TH JYAISHTA, 1943 WP(C) NO. 7524 OF 2020 PETITIONERS:
1 M/s.TECHMATE TOWNSHIPS INTERNATIONAL PVT.LTD., HAVING ITS REGISTERED OFFICE AT TC 27/964(1), OASIS, ATHANI LANE, VANCHIYOOR (P.O), THIRUVANANTHAPURAM, PIN-695 035, REPRESENTED BY ITS MANAGING DIRECTOR MR. ASSANARU ABDUL GAFOOR.
2 ASSANARU ABDUL GAFOOR,
AGED 53 YEARS,
S/O. ALI KUNJU ASSANARU, MANAGING DIRECTOR, M/S. TECHMATE TOWNSHIPS INTERNATIONAL PVT. LTD., HAVING ITS REGISTERED OFFICE AT TC 27/964(1), OASIS, ATHANI LANE, VANCHIYOOR (P.O), THIRUVANANTHAPURAM, PIN-695 035. BY ADVS.
A.S.DILEEP SHRI.P.BINOD SMT.SUSEELA DILEEP SRI.SUDEEP ARAVIND PANICKER
RESPONDENTS:
1 UNION OF INDIA, REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, A WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI, PIN-110 001. 2 THE REGISTRAR OF COMPANIES (KERALA AND LAKSHADWEEP), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKKARA, ERNAKULAM, PIN-682 021.
BY ADV SRI.M.L.SURESH KUMAR, CGC SRI.P.VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: SR W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021 / 26TH JYAISHTA, 1943 WP(C) NO. 7847 OF 2019 PETITIONER:
KAKKANATTIL SAAD MATHER SIRAJ MATHER, AGED 30 YEARS, S/O.KAKKANATTIL SIRAJ MATHER ABDUL RAHIMAN, THE PROMENADE,PADIVATTOM,EDAPALLY.P.O, COCHIN-682024.
BY ADV JOSE JACOB
RESPONDENTS:
1 UNION OF INDIA, REPRESENTED BY SECRETARY, MINISTRY OF CORPORATE AFFAIRS, GOVERNMENT OF INDIA, A WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001. 2 REGISTRAR OF COMPANIES(KERALA), OFFICE OF THE REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA.P.O,KAKKANAD,KOCHI, KERALA-682021.
BY ADV SRI.K.K.SETHUKUMAR, CGC SRI.P.VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: SR W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021 / 26TH JYAISHTA, 1943 WP(C) NO. 7962 OF 2019 PETITIONERS:
1 SREEJITH SIVARAMA PILLAI,
AGED 42 YEARS,
SREEMANGALATH VARENICKAL P.O., THEKKEKARA,
MAVELIKARA, ALAPPUZHA DISTRICT - 690 107.
2 DEEPTHI,
AGED 1 YEARS,
SREEMANGALATH VARENICKAL P.O., THEKKEKARA,
MAVELIKARA, ALAPPUZHA DISTRICT - 690 107.
BY ADV NISHA JOHN
RESPONDENTS:
1 UNION OF INDIA,
REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, Q WING, SHASTRIBHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
2 THE REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI - 682 021. 3 SREEMANGALATH S R CHITS (PVT) LTD., SREEMANGALATH VARENICKAL P.O., THEKKEKARA, MAVELIKARA, ALAPPUZHA DISTRICT - 690 107. BY ADVS.
SRI. L.RAM MOHAN, CGC SRI.R.BHASKARA KRISHNAN SRI.P.VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
SR W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021/ 26TH JYAISHTA, 1943 WP(C) NO. 8193 OF 2019 PETITIONERS:
1 SHAJAHAN CHOLLAMPATT AJITH, AGED 53 YEARS, S/O.AJITH C.A., CHOLLAMPATT HOUSE, METHANAM, PANAIKULAM.P.O., NORTH PARAVUR 2 AUGUSTINE LAJI PAUL, AGED 1 YEARS, S/O.PETER PAUL, KINGSWAY POINT-SI APARTMENT NO.5D OPP.CHANGAMPUZHA PARK, EDAPPALLY, KOCHI- 682024.
3 ABDUL NAZEER CHOLLAMPATTU AJITH, AGED 1 YEARS, S/O.AJITH.C.A., METHANAM, PANAIKULAM.P.O., NORTH PARAVUR.
BY ADVS.
MOHAN PULICKKAL SRI.NARAYANAN P POTTY RESPONDENTS:
1 THE REGISTRAR OF COMPANIES, KERALA COMPANY LAW BHAVAN, KAKKANAD COMPANY LAW BHAVAN, BMC ROD, THRIKKAKARA.P.O., KAKKANAD, KOCHI-682021.
2 THE REGIONAL DIRECTOR, MINISTRY OF CORPORATE AFFAIRS, SHASTRI BHAVAN, HADDOWS ROAD, NUMGAMBAKKAM, CHENNAI-600006. 3 UNION OF INDIA REP. BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS A-WINGS, SHASTRI BHAVAN, DR.REAJENDRA PRASAD ROAD, NEW DELHI- 110001.
BY ADV SRI.HARIDAS P.NAIR, CGC SRI.P. VIJAYAKUMAR, ASGI THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021 / 26TH JYAISHTA, 1943 WP(C) NO. 8645 OF 2019 PETITIONER:
ARAVIND SIVASANKARA PILLAI, AGED 41 YEARS, S/O SIVASANKARAPILLAI, VILLA NO.18, SKYLINE GREEN VALLEY, THURITHEPARAMBU ROAD, VAZHAKALA, OPP.GOLD TOWER, THRIKKAKARA NORTH, KOCHI-682021.
BY ADVS.
V.KRISHNA MENON SMT.BINI SARAMMA
RESPONDENTS:
1 UNION OF INDIA, REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS 'A' WING, SHASTHRI BHAVAN, RAJENDRAPRASAD ROAD, NEW DELHI-110001.
2 REGISTRAR OF COMPANIES(KERALA), COMPANY LAW BHAVAN,BMC ROAD, THRIKKAKARA,KOCHI-682021.
BY ADV SRI.RAJAGOPALAN.A., CGC SRI.P. VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
SR W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021 / 26TH JYAISHTA, 1943 WP(C) NO. 8443 OF 2019 PETITIONERS:
1 M/s.EMPIRE JEWELLERS INDIA PRIVATE LTD., 40/567, JEWEL JUNCTION, M.G ROAD, ERNAKULAM, REP. BY ITS MANAGING DIRECTOR.
2 K.P VARGHESE,
AGED 1 YEARS,
M/S. EMPIRE JEWELLERS INDIA PRIVATE LTD, 40/567, JEWEL JUNCTION, M.G ROAD, ERNAKULAM, REP. BY ITS DIRECTOR.
3 K.P ANTONY,
AGED 1 YEARS
M/S. EMPIRE JEWELLERS INDIA PRIVATE LTD, 40/567, JEWEL JUNCTION, M.G ROAD, ERNAKULAM, REP. BY ITS DIRECTOR.
BY ADVS.
DEEPU THANKAN SMT.UMMUL FIDA SRI.A.ABDUL NABEEL
RESPONDENTS:
1 THE REIGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THIKKAKAKRA P.O, KAKKANAD, KOCHI, KERALA 682 021.
2 UNION OF INDIA, A WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI 110 001 REP. BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS.
BY ADV SMT.C.G.PREETHA, CGC SRI.P.VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021 / 26TH JYAISHTA, 1943 WP(C) NO. 8997 OF 2019 PETITIONER:
K.A.SANTHOSH KUMAR, AGED 52 YEARS, S/O.KRISHNAN AMBUJAKSHAN, MYNAKAM, VAIDYASHALA NAGAR,-36B, ASRAMOM P.O., KOLLAM-691 002
BY ADVS.
SRI.K.JOHN MATHAI SRI.JOSON MANAVALAN SRI.KURYAN THOMAS SRI.PAULOSE C. ABRAHAM SMT.NAYANPALLY RAMOLA SRI.M.GOPIKRISHNAN NAMBIAR
RESPONDENTS:
1 UNION OF INDIA, REPRESENTED BY THE SECRETARY TO GOVERNMENT, MINISTRY OF CORPORATE AFFAIRS, A WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001 2 THE REGISTRAR OF COMPANIES, COMPANY LAW BHAVAN, BMC ROAD, ERNAKULAM, KOCHI-682 020
BY ADV SRI.P.VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY, THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 9317 OF 2019 PETITIONER:
V.SREEKUMAR, S/O. K. VELAYUDHAN PILLAI, AGED 70 YEARS, DOOR NO. MP/2/1197, "CHITHRAMSU", KARINGAL, KANDALA, THRIVANDRUM DISTRICT - 695 512.
BY ADV PHILIP MATHEW
RESPONDENTS:
1 THE REGISTRAR OF COMPANIES, KERALA, COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA P.O, KAKKANAD, ERNAKULAM - 682 021.
2 THE REGIONAL DIRECTOR, MINISTRY OF CORPORATE AFFAIRS, SHASTRI BHAVAN, HADDOWS ROAD, NUMGAMBAKKAM, CHENNAI - 600 006.
3 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, A - WING, SHASTRI BHAVAN, DR. RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
BY ADV SMT.M.S.KIRAN, CGC BY ADV.SRI.P.VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 9338 OF 2019 PETITIONER:
J.MAHENDRAN NAIR, S/O. K.C. JANARDHANAN NAIR, AGED 59 YEARS, RESIDING AT DOOR NO. MP 6/493, AMBADI, KANDALA P.O., THIRUVANANTHAPURAM 695 512. KERALA.
BY ADV PHILIP MATHEW
RESPONDENTS:
1 THE REGISTRAR OF COMPANIES, KERALA, COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA P.O., KAKKANAD, ERNAKULAM 682 021.
2 THE REGIONAL DIRECTOR, MINISTRY OF CORPORATE AFFAIRS, SHASTRI BAHVAN, HADDOWS ROAD, NUMGAMBAKKAM, CHENNAI 600 006.
3 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, A-WING, SHASTRI BHAVAN, DR. RAJENDRA PRASAD ROAD, NEW DELHI 110 001.
BY ADV SMT.T.C.SOWMIAVATHY BY ADV.SRI.P.VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 9369 OF 2019 PETITIONERS:
DR.J.HAREENDRAN NAIR, S/O.K.C.JANARDHANAN NAIR, AGED 58 YEARS, RESIDING AT DOOR NO.PP-13/205, KASTHURI, POOVACHAL P.O., PIN - 695 575, TRIVANDRUM DISTRICT.
BY ADV PHILIP MATHEW
RESPONDENTS:
1 THE REGISTRAR OF COMPANIES, KERALA, COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA P.O., KAKKANAD, ERNAKULAM - 682 021.
2 THE REGIONAL DIRECTOR, MINISTRY OF CORPORATE AFFAIRS, SHASTRI BHVAN, HADDOWS ROAD, NUMGAMBAKKAM, CHENNAI - 600 006.
3 UNION OF INDIA, REP. BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, A-WING, SHASTRI BHAVAN, DR.RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
BY ADV SMT.K.RAJANI, CGC BY ADV.SRI.P.VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 9550 OF 2019
PETITIONERS:
1 JOHN V.THOMAS, AGED 67 YEARS, S/O.P.J.THOMAS, PALAKKAMANNIL HOUSE, KALATHIPADY, VADAVATHOOR P.O., KOTTAYAM, PIN - 686 010.
2 M/S.INVIOT SYSTEMS INDIA PRIVATE LIMITED, 9TH FLOOR, SL PLAZZA, PALARIVATTOM, ERNAKULAM, PIN - 682 025, REPRESENTED BY ITS DIRECTOR JOHN V.THOMAS.
3 M/S.S.L.TOURISM AND HEALTH PROMOTION COMPANY PRIVATE LIMITED, 9TH FLOOR, SL PLAZZA, PALARIVATTOM, ERNAKULAM, PIN - 682 025, REPRESENTED BY ITS DIRECTOR JOHN V.THOMAS.
4 M/S.SIBYS PROJECTS AND PROPERTIES PRIVATE LIMITED, 9TH FLOOR, SL PLAZZA, PALARIVATTOM, ERNAKULAM, PIN - 682 025, REPRESENTED BY ITS DIRECTOR JOHN V.THOMAS.
5 M/S.THADATHIL PROPERTIES PRIVATE LIMITED, DOOR NO.8/47A, INTEGRATED SERVICE COMPLEX, PUTHIYA ROAD, UDYOGA MANDAL, ERNAKULAM, PIN - 683 501, REPRESENTED BY ITS DIRECTOR JOHN V.THOMAS.
6 M/S.KURUNKATTIL PROPERTIES PRIVATE LIMITED, DOOR NO.8/47A, INTEGRATED SERVICE COMPLEX, PUTHIYA ROAD, UDYOGA MANDAL, ERNAKULAM, PIN- 683 501, REPRESENTED BY ITS DIRECTOR JOHN V.THOMAS.
7 M/S.KEEZHOTU PROPERTIES PRIVATE LIMITED, DOOR NO.8.47A, INTEGRATED SERVICE COMPLEX, PUTHIYA ROAD, UDYOGA MANDAL, ERNAKULAM, W.P.(C) Nos.21628/2020 & Connected cases
PIN - 683 501, REPRESENTED BY ITS DIRECTOR JOHN V.THOMAS.
8 M/S.B & S AQUA TOURISM PRIVATE LIMITED, 9TH FLOOR, SL PLAZZA, PALARIVATTOM, ERNAKULAM, PIN - 682 025, REPRESENTED BY ITS DIRECTOR JOHN V.THOMAS.
9 M/S.ABCS HOTELS AND RESORTS PRIVATE LIMITED, 9TH FLOOR, SL PLAZZA, PALARIVATTOM, ERNAKULAM, PIN - 682 025, REPRESENTED BY ITS DIRECTOR JOHN V.THOMAS.
BY ADV ALIAS M.CHERIAN
RESPONDENTS:
1 UNION OF INDIA, REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, A-WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
2 THE REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI, ERNAKULAM - 682 021.
3 M/S.AURION CONSTRUCTIONS PRIVATE LIMITED, 9TH FLOOR, SL PLAZZA, PALARIVATTOM, ERNAKULAM, PIN- 682 025, REPRESENTED BY ITS MANAGING DIRECTOR.
BY ADV.SRI.P.VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 9651 OF 2019
PETITIONERS:
1 GIBI MATHEW, AGED 51 YEARS, S/O. MATHEW, RESIDING AT THURUTHUMMEL, VADACODE P.O., THIRKKAKARA NORTH, ERNAKULAM-21.
2 MATHEW KURIAKOSE THURUTHUMMEL, AGED 79 YEARS, S/O. T.KURIAKOSE, RESIDING AT THURUTHUMMEL,VADACODE P.O., THIRKKAKARA NORTH, ERNAKULAM-21.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46,NORTH BLOCK, NEW BLOCK-01.
2 REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THIRKKAKARA,KOCHI- 682 021.
BY ADV.SRI.P.VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 9841 OF 2019 PETITIONERS:
1 NAVAS RANGATH VEERANKUTTY ABOO, AGED 43 YEARS, S/O. RANGATH VEERANKUTTY ABOO, RANGATH HOUSE, THOZHIYOOR P.O, VIA KUNNAMKULAM, THRISSUR - 680 520.
2 SANTHOSH BALAN, AGED 46 YEARS, S/O. K. BALAN, KOTTARATHIL THARA, VETTUVENI, HARIPAD P.O, ALAPPUZHA - 690 514.
3 BALACHANDRAN POONIYIL KUMARADAS, AGED 53 YEARS, S/O. P.K. KUMARA DAS, POONNIYIL HOUSE, AMAYIDA, AMBALAPUZHA EAST, ALAPPUZHA - 688 561.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001
2 REGISTRAR OF COMPANIES (KERALA AND LAKSHADWEEP), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI - 682 021
BY ADV SRI.RAMANARAYANA PRABHU BY ADV.SRI.P.VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 10051 OF 2019 PETITIONER:
RAJENDRAN PILLAI RAGHAVAN PILLAI, AGED 67 YEARS, S/O. RAGHAVAN PILLAI, RESIDING AT HIGHLAND, ODANAVATTOM, THURVOOR, ODANAVATTAM, P.O., KOLLAM KERALA 691 512.
BY ADVS.
NAVOD PRASANNAN PATTALI K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO. 46, NORTH BLOCK, NEW DELHI 01.
2 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA KOCHI 682 021.
BY ADV Mr.K.ARJUN VENUGOPAL, CGC BY ADV.SRI.P.VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 10315 OF 2019
PETITIONER:
RINEESH VALIYAPARAMBIL, AGED 34, S/O. MOHAMMED RAFEEQUE, SKYLINE IMPERIAL GARDEN, LORDS 15A, STADIUM LINK ROAD, KALOOR,KOCHI-17.
BY ADVS.
HARISANKAR V. MENON MEERA V.MENON
RESPONDENTS:
1 THE REGISTRAR OF COMPANIES, COMPANY LAW BHAVAN, KAKKANAD-682021, ERNAKULAM.
2 UNION OF INDIA REPRESENTED BY SECRETARY, MINISTRY OF CORPORATE AFFAIRS, NEW DELHI-110011.
3 M/S. SEALINE HOTELS PVT.LTD, 5/712, GUJARATHI ROAD, OPPOSITE JALARAMDHAM TEMPLE, MATTANCHERRY, ERNAKULAM-682002, REPRESENTED BY ITS DIRECTOR.
BY ADV SMT.GIRIJA.L., ADDL.CGSC BY ADV.SRI.P.VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 10441 OF 2019
PETITIONERS:
1 ALEXANDER SAMUEL THOMAS, SON OF CHANDY THOMAS, PRIMROSE, PATHIYAMOOLA, PALLIPURAM P.O., ALAPPUZHA DISTRICT, PIN-688 541.
2 PREEMA BABY, DAUGHTER OF CHANDY THOMAS, KOTARATHIL HOUSE, KUDAKKACHIRA P.O., KOTTAYAM DISTRICT, PIN-686 635.
BY ADVS.
ISAC T.PAUL SMT.JOHN NELLIMALA SARAI
RESPONDENTS:
1 UNION OF INDIA, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI, PIN-110 001 REPRESENTED BY SECRETARY, MINISTRY OF CORPORATE AFFAIRS.
2 THE REGISTRAR OF COMPANIES, COMPANY LAW BHAVAN, B.M.C ROAD, THRIKKAKKARA, PIN-682 021.
BY ADV.SRI.P.VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 10270 OF 2020 PETITIONERS:
1 SHIBU THOMAS, AGED 45 YEARS, S/O. K.P THOMAS, KALAPURACKAL HOUSE, ERICADU, PUTHUPALLY, KOTTAYAM 686 011.
2 ROSHNI SUSAN MATHEW, AGED 38 YEARS, W/O. SHIBU THOMAS, KALAPURACKAL HOUSE, ERICADU, PUTHUPALLY, KOTTAYAM 686 011.
BY ADV JINU JOSEPH RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, SASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI 110 001.
2 THE REGIONAL DIRECTOR (NORTHERN REGION), MINISTRY OF CORPORATE AFFIARS, PREVIOUSLY AT NOIDA AND WITH PRESENT ADDRESS AT B-2 WING, 2ND FLOOR, PARYAVARAN BHAWAN, CGO COMPLEX, NEW DELHI 110 003.
3 THE REGISTRAR OF COMPANIES (KERALA AND LAKSHADWEEP) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI 682 021
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 10720 OF 2019 PETITIONER:
SANJITH KOKKARIPPAN OTHAYOTH, S/O.PUTHENVEETTIL RADHAKRISHNAN, KRISHNANJALI, POONITHURA.P.O., TRIPUNITHURA, ERNAKULAM-682038.
BY ADVS.
K.REGHU KOTTAPPURAM R.MAHESH (KOTTAPPURAM) MURUKESH REGHU RESPONDENTS:
1 REGISTRAR OF COMPANIES, COMPANY LAW BHAVAN, B.M.C.ROD, TRIKKAKKARA, ERNAKULAM, KOCHI-682021.
2 SATISH CHANDRA DUTT, DIRECTOR OF DDK AYUR HERITAGE HEALTH CENTRE(P) LTD.,(SHARE HOLDER), POORNEDU, SANATHANAM WARD, ALAPPUZHA-688001, KERALA STATE.
3 SANTHOSH KUMAR, DIRECTOR OF DDK AYUR HERITAGE HEALTH CENTRE(P) LTD., (SHARE HOLDER, 436, KANDATHILPARAMBU, VADACKAL.P.O., ALAPUZHA-688003, KERALA STATE.
BY ADV SMT.CHANDINI G.NAIR BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 10862 OF 2019
PETITIONER:
RANJIT KARTHIKEYAN, S/O. RAGHAVAN NAIR, AGED 50 YEARS, RC 27/547-1, MADHAVILAKOM, THAMPURANMUKKU, VANCHIYOOR P.O., THIRUVANANTHAPURAM - 695 035.
BY ADVS.
T.M.SREEDHARAN (SR.) SMT.NISHA JOHN SRI.V.P.NARAYANAN SMT.DIVYA RAVINDRAN RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
2 THE REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI - 682 021.
3 M/S. WINTRUST BUILDERS AND DEVELOPERS PRIVATE LIMITED, T.C.30/1877(1), VAS VILLA KANNANMOOLA, PETTAH P.O., TRIVANDRUM - 695 024.
BY ADV SRI.HARIDAS P.NAIR, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 10866 OF 2019 PETITIONERS:
1 MOHAMMED SAHEER SIRAJUDEIN, NO.81, KENT PALM VILLAS, KAKKANAD, KOCHI-682030.
2 NEGIA, NO.81, KENT PALM VILLAS, KAKKANAD, KOCHI-682030.
BY ADVS.
A.P.SUBHASH SRI.M.A.ABDUL SHUKOOR SMT.A.A.SHEREENA RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
2 THE REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
3 HEAL NUTRIMART (INDIA) PRIVATE LIMITED, DOOR NO.32/3078 G1, PUKALKATT COMPLEX, THAMANAM ROAD, KOCHIN, KERALA-682025, NOW SITUATED AT GROUND FLOOR, 11/220 AA4A, TH, MOHAMMED - MYTHRIPURAM CROSS ROAD, PADAMUGAL, KAKKANAD, KOCHI-682030.
BY ADV SRI.K.K.SETHUKUMAR BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 10559 OF 2020 PETITIONERS:
1 RAMESH JOHN THARAKAN, AGED 61 YEARS, S/O. LONAPPAN THARAKAN, RIVER HOUSE, 26/410B, YACHT CLUB ENCLAVE, KONTHURUTHY P.O., ERNAKULAM 682 013 KERALA.
2 RANI THARAKAN RAMESHJOHN, AGED 57 YEARS, W/O. RAMESH JOHN THARAKAN, RIVER HOUSE, 26/410B, YACHT CLUB ENCLAVE, KONTHURUTHY P.O., ERNAKULAM 682 013 KERALA.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO. 46, NORTH BLOCK, NEW DELHI 01.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI 01.
3 REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI 682 021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 10939 OF 2020
PETITIONER:
JOHN VARGHESE KALAPURAKKAL, AGED 56 YEARS, S/O. VARGHESE KALAPURAKKAL, 2/2075, E K. COMPLEX, WAYANAD ROAD, CIVIL STATION, CALICUT-673020.
BY ADVS.
NAVOD PRASANNAN PATTALI K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK NEW DELHI-01.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKKARA, KOCHI-682021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 10937 OF 2020 PETITIONERS:
1 SREEKUMARMENON, AGED 56 YEARS, S/O. RAJAN MENON, BUILDING NO.2707A, 2707A1 AND 2707A2, PERANDUR, ELAMAKKARA, ERNAKULAM - 682 026.
2 SREEKUMAR INDU, AGED 48 YEARS, W/O. SREEKUMAR MENON, BUILDING NO.2707A, 2707A1 AND 2707A2, PERANDUR, ELAMAKKARA, ERNAKULAM - 682 026.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI - 01.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI - 01.
3 REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI - 682 021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 11273 OF 2019 PETITIONERS:
1 NELLISSERY IYYAPPAN KUNJIPAVOO, AGED 52 YEARS, S/O. IYYAPPAN, NELLISSERY HOUSE, ARANATTUKARA HOUSE, THRISSUR - 680 618.
2 ANTO VARGEESE, AGED 54 YEARS, PUTHUSSERY HOUSE, NALUKEETU P.O., THRISSUR - 680 308.
BY ADVS.
LINDONS C.DAVIS SMT.E.U.DHANYA SRI.RAJITH DAVIS RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY SECRETARY, MINISTRY OF CORPORATE AFFIARS, 'A' WING, SHASTRI BHAVAN, RAJENDA PRASAD ROAD, NEW DELHI - 110 001.
2 REGISTRAR OF COMPANIES, 1ST FLOOR, COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA P.O., KAKKANAD, KOCHI - 682 021.
BY ADV SMT.C.G.PREETHA, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA,1943 WP(C) NO. 11401 OF 2019 PETITIONERS:
1 SUNDARESAN KUNJUKRISHNAN, S/O. KUNJUKRISHNAN KUMARAN, AGED 64 YEARS, RESIDING AT 256, ASWATHY 10, MARKET PUNALUR - 691 305, KERALA.
2 AJAI SUNDARESH, S/O SUNDARESAN KUNJUKRISHNAN, AGED 33 YEARS, RESIDING AT 256, ASWATHY 10, MARKET PUNALUR - 691 305, KERALA.
BY ADV LAKSHMI KRISHNADAS RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY THE SECRETARY TO THE GOVERNMENT OF INDIA, MINISTRY OF CORPORATE AFFAIRS, SHASTRI BHAWAN, DR. RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
2 THE REGISTRAR OF COMPANIES, ERNAKULAM, KERALA, COMPANY LAW BHAVAN (1ST FLOOR) BMC ROAD, THRIKKAKARA (P.O.), KAKKANAD, KOCHI 682 021, KERALA.
BY ADV SRI.M.C.MONY, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 11823 OF 2019 PETITIONER:
ISKANDER ALTAF LALLJEE, AGED 63 YEARS, S/O. ALTAF HOOSEIN BHOY LALLJEE, DIRECTOR, SUO CHEMIE INDIA PRIVATE LIMITED, EDAYAR INDUSTRIAL DEVELOPMENT AREA, BINANIPURAM P.O., ALUVA, ERNAKULAM -683502.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO. 46, NORTH BLOCK, NEW DELHI - 01.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI - 01.
3 REGISTRAR OF COMPANIES (DELHI) 4TH FLOOR, IFCI TOWER, 61, NEHRU PLACE, NEW DELHI - 110 019.
4 REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAWAN, BMC ROAD, THRIKKAKARA, KOCHI - 682 021.
BY ADV.SMT.PREMLATHA K. NAIR, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 12059 OF 2019 PETITIONERS:
1 ANIL SANKARANKUTTY MENON, AGED 48 YEARS, S/O.SNAKARANKUTTY MENON, 375 39/824 MAY FLOWER APARTMENTS, 35 PALARIVATTOM, COCHIN- 682 025.
2 BALAKRISHANAN NAIR ARUN, AGED 49 YEARS, S/O BALAKRISHNAN NAIR, PANAYAPPARAMBIL, 356,G, MANAYIL, SOUTH FROOR, THRIPUNITHURA, COCHIN-682 302.
BY ADVS.
LAL K.JOSEPH SRI.A.A.ZIYAD RAHMAN SRI.V.S.SHIRAZ BAVA RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIR, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI- 110001 REPRESENTED BY ITS SECRETARY.
2 THE REGISTRAR OF COMPANIES, OFFICE OF THE REGISTRAR OF COMPANIES, COMPANYLAW BHAVAN, BMC ROAD, THRIKKAKARA P.O.KAKKANAD, KOCHI- 682 021.
BY ADV SRI.C.DINESH BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 12032 OF 2019
PETITIONER:
THARAYIL CHARLEY JOLLY STEPHEN, AGED 63 YEARS, S/O.CHARLEY STEPHEN THARAYIL, RESIDING AT THARAYIL HOUSE, OLARIKKARA, PULLAZHI P.O., MANAKKODY, THRISSUR, KERALA, INDIA- 680012.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI- 01.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI- 01.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI- 682021.
BY ADV SMT.SOWMIAVATHY T.C., CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 12191 OF 2019 PETITIONER:
ABDUL KARIM SIYAJ, AGED 41 YEARS, S/O ABDUL KARIM, M/S. ESQUARE ESTATE PRIVATE LIMITED,NO.31/974(10), 1ST FLOOR,LIBERTY COMPLEX, BOC ROAD, KOPPAM AMSOM AND DESOM, PALAKKAD-678014.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINITRY OF FINANCE,DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK,NEW DELHI-01.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD,NEW DELHI-01.
3 REGISTRAR OF COMPANIES(KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
BY ADV SRI.K.B.SAJAN BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 12097 OF 2019
PETITIONER:
JOY ANTO THARAKAN, AGED 63 YEARS, S/O ANTONY INASU THARAKAN, RESIDING AT THARAYIL HOUSE, OLARIKKARA, PULLAZHI P.O., MANAKKODY,THRISSUR, KERALA, INDIA 680012.
BY ADVS.
NAVOD PRASANNAN PATTALI K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY TIS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO 46, NORTH BLOCK, NEW DELHI 01.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-01.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI 682 021.
BY ADV SMT.M.S.KIRAN, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 12058 OF 2019
PETITIONER:
JOSEPH C.MATHEW, S/O.C.J.MATHEW, AGED 46 YEARS, NOW RESIDING AT 5A, HEERA HAVEN ULLOOR, MEDICAL COLLEGE P.O., TRIVANDRUM-695011.
BY ADV RAVI KRISHNAN RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY THE SECRETARY, MINISTRY OF CORPORATE AFFAIRS, NEW DELHI-01.
2 REGISTRAR OF COMPANIES, BMC ROAD, THRIKKAKKARA, COCHIN, PIN-682021.
BY ADV SRI.K.B.SAJAN BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 12061 OF 2019
PETITIONER:
DEVI AJIT, W/O. AJIT BHASKARAN RAJAN, DOOR NO 4073, PRESTIGE NEPTUNE COURTYARD, MARINE DRIVE, ERNAKULAM-682 018.
BY ADVS.
SUBHASH CYRIAC SMTSHEEBA JOSEPH SRI.S.SREEJITH (S-3453) RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI- 110001.
2 THE REGIONAL DIRECTOR, MINISTRY OF CORPORATE AFFIARS, SHASTRI BHAVAN, HADDOWS ROAD, NUMGAMBAKKAM, CHENNAI- 600006.
3 THE REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA P.O.,KAKKANAD, KOCHI-682 021.
BY ADV SMT.HEMALATHA M., CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 12070 OF 2019
PETITIONER:
AJIT BHASKARAN RAJAM, S/O. K.B UNNITHAN, DOOR NO. 4073, PRESTIGE NEPTUNE COURTYARD, MARINE DRIVE, ERNAKULAM 682 018.
BY ADVS.
SUBHASH CYRIAC SMTSHEEBA JOSEPH SRI.S.SREEJITH (S-3453)
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI 110 001.
2 THE REGIONAL DIRECTOR, MINISTRY OF CORPORATE AFFAIRS, SHASTRI BHAVAN, HADDOWS ROAD, NUMGAMBAKKAM, CHENNAI 600 006.
3 THE REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA P.O, KAKKANAD, KOCHI 682 021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 12146 OF 2019
PETITIONER:
AMMU, D/O. AJIT BHASKARAN RAJAM, DOOR NO.4073, PRESTIGE NEPTUNE COURTYARD, MARINE DRIVE, ERNAKULAM-682018.
BY ADVS.
SUBHASH CYRIAC SMTSHEEBA JOSEPH SRI.S.SREEJITH RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS,'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
2 THE REGIONAL DIRECTOR, MINISTRY OF CORPORATE AFFAIRS, SHASTRI BHAVAN,HADDOWS ROAD, NUMGAMBAKKAM,CHENNAI-600006.
3 THE REGISTRAR OF COMPANIES(KERALA), COMPANY LAW BHAVAN,BMC ROAD, THRIKKAKARA P.O., KAKKANAD, KOCHI-682021.
BY ADV SRI.RAMANARAYANA PRABHU BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 11900 OF 2020 PETITIONERS:
1 BINDHU HARIDASAN, AGED 45 YEARS, W/O. JAYAKUMAR, KIZHEKALAMPUTHANVEETTIL, PADMARAG, THANCHAMPARA, THANCHAMPARA P.O., PALAKKAD, KERALA-678 593.
2 JAYAKUMAR KIZHEKALAMPUTHANVEETTIL, AGED 50 YEARS, S/O. BALAKRISHNAN, PADMARAG, THANCHAMPARA, THANCHAMPARA P.O., PALAKKAD, KERALA-678 593.
BY ADV NAVOD PRASANNAN PATTALI RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-01.
2 MINISTRY OF CORPORATE AFFAIRS REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-01.
3 REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682 021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 11896 OF 2020
PETITIONER:
KADAVIL VALAPPIL ZAINUDHEEN, AGED 55 YEARS, S/O. KADAVIL MOHAMMED, V/870, K V M SHOPPING COMPLEX, CHANGARAKULAM, NANNAMUKKU P.O., MALAPPURAM 679 575.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE DEPARTMENT OF REVENUE, ROOM NO. 46, NORTH BLOCK, NEW DELHI 01.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI 01.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI 682 021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 12422 OF 2019
PETITIONER:
FAREED PONNELAM KHAN, AGED 41 YEARS, S/O SYED MUHAMMED KOYA, PONNELAM HOUSE, KALPENI ISLAND, LAKSHADWEEP 682 557.
BY ADVS.
CHINCY GOPAKUMAR SRI.ASWIN GOPAKUMAR SRI.ANWIN GOPAKUMAR SMT.KALA G.NAMBIAR SRI.K.AMAL NATH NAIK SRI.RENOY VINCENT SMT.HEBA SARA ABRAHAM SRI.NIRANJAN SUDHIR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAWAN RAJENDRA ROAD, NEW DELHI 110 001.
2 THE REGISTRAR OF COMPANIES KERALA AND LAKSHADWEEP, COMPANY LAW BHAVAN, B.M.C. ROAD, THRIKKAKARA, KOCHI 682 021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 12313 OF 2020 PETITIONERS:
1 NIMI SHERIFF MOHAMED, AGED 64 YEARS, W/O.MUHAMMED SHERIFF, NO.51, KRISHNA VIHAR COLONY, 7TH CROSS ROAD, PANAMPILLY NAGAR, KOCHI, ERNAKULAM-682036.
2 FATHIMA SHERIFF, AGED 36 YEARS, D/O.M.M.SHERIFF, NO.51, KRISHNA VIHAR COLONY, 7TH CROSS ROAD, PANAMPILLY NAGAR, KOCHI, ERNAKULAM-682036.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-01.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-01.
3 REGISTRAR OF COMPANIES(KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 12332 OF 2020
PETITIONER:
DEVIS EDUKULATHUR ITTOOP, AGED 56 YEARS, S/O.EDUKULATHUR ITTOOP, EDUKULATHUR HOUSE, VADAKKUMMURY, PERINOTTUKARA, THRISSUR-680570.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-01.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESETEND BY ITS SECRETARY, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-01.
3 REGISTRAR OF COMPANIES(KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKKARA, KOCHI-682021.
BY ADV SRI.P.VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 12335 OF 2020
PETITIONERS:
PULLOCKARAN ANTONY GEORGE, AGED 59 YEARS, S/O.ANTONY OUSEPH, PULLOCKARAN HOUSE, VILLA NO.22, ANSALS RIVER DALE, EROOR, ERNAKULAM-682306.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-01.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-01.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
BY ADV SRI..P.VIJAYAKUMAR, ASGI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 12531 OF 2019 PETITIONER:
DR.CHANDRAKANTH KESHAVA SHETTIGAR, S/O. KESHAVA SHETTIGAR, AGED 58 YEARS, BUSINESS HAVING HIS PERMANENT RESIDENTIAL ADDRESS AT CHANDRAVDEVI, OPP. SUPER PETROL PUMP, W NADAKKAVE, KOZHIKODE 673 001.
BY ADVS.
MADHU RADHAKRISHNAN SRI.P.RADHAKRISHNAN RESPONDENTS:
1 THE REGISTRAR OF COMPANIES, COMPANY LAW BHAWAN, BMC ROAD, THIKKAKAKRA P.O., KAKKANAD, KOCHI KERALA 682 021.
2 THE REGIONAL DIRECOTR, MINISTRY OF CORPORATE AFFAIRS, 5TH FLOOR, SHASTRI BHAWAN, 26 HADDOWS ROAD, CHENNAI 600006.
3 THE UNION OF INDIA, REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, ROOM NO. 508A, 5TH FLOOR, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI 110 001.
BY ADV SRI.P.VIJAYAKUMAR, ASGI.
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 12581 OF 2019
PETITIONER:
PADMAJAN THANKAPPAN, AGED 49 YEARS, S/O.THANKAPPAN, SOUBHABYA, 12/522, STYLE VILLAS, PADAMUGAL, ERNAKULAM-682030.
BY ADVS.
ASWIN GOPAKUMAR SMT.CHINCY GOPAKUMAR SRI.ANWIN GOPAKUMAR SRI.K.AMAL NATH NAIK SRI.RENOY VINCENT SMT.HEBA SARA ABRAHAM SRI.NIRANJAN SUDHIR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
2 THE REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAWAN, B.M.C.ROAD, THRIKKAKARA, KOCHI-682021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 12632 OF 2019
PETITIONERS:
1 PLACKEL VARGHEESE JOSE, S/O JOSE, PLACKEL HOUSE, VILLAGE OFFICE ROAD, CHIYYARAM , THRISSUR, KERALA-680026.
2 MECHERIPIDY KOCHAPPAN BABU, MECHERIPIDY H6OUSE, P.O. VALLACHIRA, THRISSUR, KERALA-680 562.
3 PAULY NEELANKAVIL KUNJIPALU, NEELANKAVIL HOUSE, JANATHA ROAD, KURIACHIRA P.O., TRISSUR- 680006.
4 JOSE KIDENGENPORINCHU, KEDANGAN HOUSE, HOUSE NO 5/641 KRISHNAPURAM, OLLUKARA P.O., THRISSUR-680 655.
5 AJAYAKUMAR CHITTIKKAPPIL SUBRAMANIAN, S/O SUBRAMANIAN CHITTIKAPPIL, CHITTIKAPPIL HOUSE, KAIRALI ROAD, ANCHERY P.O., THRISSUR KERALA-680006.
6 SUDEESH THONDIPPARAMBIL SUKUMARAN, S/O SUKUMARAN, THONDIPARAMBIL, NAVODYA NAGAR, PERINCHERY P.O., AVINISSERY VILLAGE THRISSUR-680 306.
7 THOMAS KONIKKARA ANTHAPPAI, S/O ANTHAPPAI, KONJIKKARA HOUSE, KUTTUR P.O., THRISSUR KERALA-680013.
8 JAISON MANEY, S/O MANGAN MANEY, MANGAN HOUSE, LOURDPURAM, THRISSUR KERALA-680 005.
9 ANTONY THATTIL LONAPPAN, S/O.THATTIL LONAPPAN, THATTIL HOUSE, GREEN VILLA, CHRISTEPHER NAGAR, OLLUR, W.P.(C) Nos.21628/2020 & Connected cases
THRISSUR, KERALA-680 306.
10 JUSTIN AUGUSTIN KORATTY, S/O OUSEPH AUGUSTINE, 2/49 KORATTI HOUSE, THANGALUR, MULAMKUNNATHUKAVU, THRISSUR-680 581.
11 CHOZHIYANKUNNATHU MADHAVAN SHAJI, S/O PARANGODAN MADHAVAN, CHOZHIYANKUNNATHU HOUSE, P.O.POTHOLE, THRISSUR, KERALA 680004.
12 JMA TRADE CENTER LIMITED, DOOR NO 19 /1259,1260, WESTERN WING, CHURCH CIRCLE, ST LUIS COMMERCIAL COMPLEX, ERINJERY ANGADI, THRISSUR REP. BY MANAGING DIRECTOR, PIN 680001.
BY ADV A.P.SUBHASH RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY , MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
2 THE REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682 021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 12628 OF 2019 PETITIONER:
MANJALI JOSE SEBASTIAN, AGED 58 YEARS, S/O. JOSE M.A., MANJALI HOUSE, KALOOR P.O., THRISSUR 680 317.
BY ADVS.
C.HARIKUMAR SRI.RENJITH RAJAPPAN SRI.HARIKRISHNAN RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTHRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI 110 001.
2 THE REGISTRAR OF COMPANIES(KERALA), COMPANY LAW BHAVAN, MBC ROAD, THRIKKAKARA KOCHI 682 021.
3 THALORE AMALJYOTHI KURIES PRIVATE LIMITED, DOOR NO. 1/453 AND 454, NEAR EDUTHANS HALL, THALORE P.O., THRISSUR 680 306.
4 WINTERFEEL HOTELS AND RESORTS LIMITED, 3RD FLOOR, DOOR NO. 26/386/22 VYAPARABHAVAN, SAHITHYA ACADEMY ROAD, CHAMBUKAVU, THRISSUR 680 020.
5 WINTERFEEL GLOBAL TRADING PRIVATE LIMITED, 3RD FLOOR, DOOR NO. 26/386, ROOM NO.20, SAHITYA ACADEMY ROAD, CHEMBUKAVU, THRISSUR 680 020.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 12648 OF 2019 PETITIONERS:
1 PLACKAL VARGHEESE JOSE, S/O. JOSE, PLACKEL HOUSE, VILLAGE OFFICE ROAD, CHIYYARAM THRISSUR KERALA 680 026.
2 AJAYAKUMAR CHITTIKKAPPIL SUBRAMANIAN, CHITTIKAPPIL HOUSE, KAIRALI ROAD, ANCHERY P.O, THRISSUR KERALA 680 006.
3 PONTHEKKAN ANTONY RAPHY, PONTHEKKAN HOUSE, CARMEL PARK, MUNDUPALAM, THRISSUR 680 001.
4 JMA ACADEMY GEMS & JEWELLERY LIMITED, DOOR NO. 19/1259 1260, WESTERN WING, CHURCH CIRCLE, ST LUIS COMMERCIAL COMPLEX, ERINJERY ANGADI, THRISSUR REPRESENTED BY MANAGING DIRECTOR 680 001.
BY ADV A.P.SUBHASH RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING , SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI 110 001.
2 THE REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI 682 021
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 12644 OF 2019
PETITIONER:
BIJU PUZHAMPALLAM MANIKANDAN, S/O. MANIKANDAN, PUZHAMPALLAM, THUSHARAM, PUZHAMPALLAM, PUTHUR P.O., THRISSUR, KERALA-680014.
BY ADV A.P.SUBHASH
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
2 THE REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
3 GREEN APPLE CHITS PRIVATE LIMITED, DOOR NO.413/B, GROUND FLOOR OPPOSITE PUTHUR, GOVT. SCHOOL, PUTHUR P.O., THRISSUR-680014.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 12706 OF 2019
PETITIONERS:
1 THATHA VARUN MUDHU SUDHAN, AGED 32 YEARS, S/O.MUDHU SUDHAN, SREE RAMA PRASADAM, VEE VEE ROAD, SAHYADRI COLONY, CHANDRA NAGAR P.O., PALAKKAD-678007.
2 FEROZ HAMEED SHAHUL, S/O.HASHIM SHAHUL HAMEED, FLAT NO.8, BLOCK B3 SERENE ACRESS M.M.R.D.A. ROAD, THURAIPAKKAM, CHENNAI, TAMILNADU-600097.
3 nROOTS LABS PRIVATE LIMITED, DOOR NO.S/401, SREE RAMA PRASADAM, VEE VEE ROAD, SAHYADRI COLONY, CHANDRA NAGAR P.O., PALAKKAD-678007, REPRESENTED BY ITS MANAGING DIRECTOR.
BY ADV A.P.SUBHASH RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
2 THE REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 12685 OF 2019
PETITIONER:
VARGHESE MUTHIPEEDIKA RAPPAI, AGED 53 YEARS, S/O. RAPPAI M.D., MUTHIPEEDIKA HOUSE, THAIKKATTUSSERY P.O., THRISSUR 680 306.
BY ADVS.
C.HARIKUMAR SRI.RENJITH RAJAPPAN SRI.HARIKRISHNAN RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTHRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI 110 001.
2 THE REGISTRAR OF COMPANIES KERALA, COMPANY LAW BHAVAN, MBC ROAD, THRIKKAKARA KOCHI 682 021.
3 THALORE AMALJYOTHI KURIES PRIVATE LIMITED, REPRESENTED BY ITS MANAGING DIRECTOR, DOOR NO. 1/453 AND 454, NEAR EDUTHANS HALL, THALORE P.O., THRISSUR 680 306.
4 M/S. VIJAYJYOTHI FINANCIES PRIVATE LIMITED, REPRESENTED BY ITS MANAGING DIRECTOR, XII/K 333, NEAR POST OFFICE, OLLUR, TRICHUR 680 306.
5 KINGS INVESTMENT AND TRADING COMPANY PRIVATE LIMITED, REPRESENTED BY ITS MANAGING DIRECTOR, DOOR NO. X/148, KINGS BUILDINGS, R S ROAD, OLLUR TRICHUR 680 306.
W.P.(C) Nos.21628/2020 & Connected cases
6 KINGS KURIES (OLLUR)PRIVATE LIMITED, REPRESENTED BY ITS MANAGING DIRECTOR, DOOR NO. 11/625 -4, 1ST FLOOR, KINGS BUILDINGS, R S ROAD, OLLUR, THRISSUR 680 306.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 12798 OF 2019
PETITIONERS:
1 THOMAS MATHEW, MUTTATHIL HOUSE, ELANTHOOR P.O., PATHANAMTHITTA.
2 JESSY THOMAS MATHEW, W/O. THOMAS MATHEW, MUTTATHIL HOUSE, ELANTHOOR P.O., PATHANAMTHITTA.
BY ADVS.
THOUFEEK AHAMED SRI.P.A.AHAMMED RESPONDENTS:
REGISTRAR OF COMPANIES, KAKKANADU, ERNAKULAM 682 030, REPRESENTED BY THE REGISTRAR.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 12853 OF 2019
PETITIONERS:
1 PAUL ITTEERA, 'ALUKKAL', DIVINE GARDEN, CHITTETHUKARA, COCHIN SPECIAL ECONOMIC ZONE P.O., KAKKANAD, KOCHI-682037, MANAGING DIRECTOR, M/S. TEXT 'N' GRAPHICS PRIVATE LIMITED, REGISTERED OFFICE AT A.P.CENTRE, ST.VINCENT ROAD, KOCHI-682018.
2 SUNNY VARGHESE, 'ALUKKAL', PIPE LINE ROAD, PALARIVATTOM P.O., KOCHI-682025, DIRECTOR, M/S. TEXT 'N' GRAPHICS PRIVATE LIMITED, REGISTERED OFFICE AT A.P.CENTRE, ST.VINCENT ROAD, KOCHI-682018.
3 SAJI VARGHESE, 'ALUKKAL', MEKKAD.P.O., ERNAKULAM-683589, DIRECTOR, M/S. TEXT 'N'GRAPHICS PRIVATE LIMITED, REGISTERED OFFICE AT A.P.CENTRE, ST. VINCENT ROAD, KOCHI-682018.
BY ADVS.
S.M.PREM SRI.P.RAMACHANDRAN (PALAKKAD) SRI.H.NARAYANAN RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-110001.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A WING, SHASTRI BHAWAN, DR. RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
W.P.(C) Nos.21628/2020 & Connected cases
3 REGISTRAR OF COMPANIES (KERALA AND LAKSHADWEEP), COMPANY LAW BHAWAN, BMC ROAD, THRIKKAKARA P.O., KOCHI - 682 021.
BY ADV.SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 12827 OF 2020
PETITIONERS:
1 BHASKARAN NAIR BABU, AGED 59 YEARS, S/O. BABU, RP 1/398, A.M. ROAD, KURUPPAMPADY, PERUMBAVOOR, KERALA-683 545.
2 GEAYACHAN PAUL, AGED 63 YEARS, S/O. PAUL, RP 1/398, A.M. ROAD, KURUPPAMPADY, PERUMBAVOOR, KERALA-683 545.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-01.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-01.
3 REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682 021.
BY ADV.SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 12833 OF 2020
PETITIONER:
RANJITH BALAN, AGED 40 YEARS, S/O.BALAN, PULLOCKARAN HOUSE, VILLA NO.22, ANSALS RIVER DALE, EROOR, ERNAKULAM-682306.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-01.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-01.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
BY ADV.SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 13224 OF 2019
PETITIONERS:
1 ATLAS SEA FOOD AND PRODUCES PRIVATE LIMITED, M.C.NO.1365, FIRST FLOOR, KOCHUPILLAMMOODU, KOLLAM, PIN-691 001, REPRESENTED BY ITS DIRECTOR
2 SURESH CHANDRAN NAIR GOPINATHAN NAIR, RESIDING AT NALANDA, KOCHUPILAMOODU, MUNDAKKAL WEST P.O., KOLLAM-691 001.
3 RINA SURESH NAIR, RESIDING AT NALANDA, KOCHUPILAMOODU, KOLLAM-691 001.
BY ADVS.
S.SARATH PRASAD SRI.G.G.MANOJ SMT.AYSHA ABRAHAM RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY THE SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHATRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
2 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, ERNAKULAM,PIN-682 021
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 13245 OF 2019 PETITIONER:
FRANCIS CHACKO KIZHAKEKKUTTU, AGED 59 YEARS, S/O.CHACKO KIZHKEKKUTTU, 2754 MANU COURT, GLENVIEW IL 60026, UNITED STATES OF AMERICA, PRESENTLY RESIDING AT KIZHAKKEKKUTTU HOUSE, UZHAVOOR P.O., KOTTAYAM - 686 634.
BY ADVS.
C.HARIKUMAR SRI.RENJITH RAJAPPAN SRI.HARIKRISHNAN RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTHRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
2 THE REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, MBC ROAD, THRIKKAKARA, KOCHI - 682 021.
3 M/S.SPICE GARDEN FARM RESORTS PVT.LTD., VELLIKULAM P.O., KARIYAD TOP, WAGAMON, KOTTAYAM
- 686 580, REPRESENTED BY ITS MANAGING DIRECTOR.
4 M/S.FRANCIS HOSPITAL PVT.LTD., KIZHAKKEKUTTU, UZHAVOOR P.O., KOTTAYAM - 686 636, REPRESENTED BY ITS MANAGING DIRECTOR.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 13330 OF 2019
PETITIONER:
RAMACHANDRAN KOOTTALA, S/O. KRISHNAN KUTTY NAIR, KOOTTALA HOUSE P.O., CHALAKUDY, KOODAPURAM, THRISSUR 680 307.
BY ADV A.P.SUBHASH RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI 110 001.
2 THE REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682 021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 13313 OF 2019
PETITIONERS:
1 FIROZ BABU THAIRNIL, S/O. KUNHEEDU THAIRNIL, DAFFODILS KARINGALLATHANI, THAZHEICODE P.O., PERINTHALMANNA-679 352,PRESENTLY RESIDING AT VILLA D-1900/DUBAILAND PREMISES, RESIDENTIAL VILLA P.O., BOX-28008 SHARJAH.
2 BENNY ANTONY, S/O. ANTONY ANTHO, 466, KADAMPARAMBIL,MARADU, NETTOR P.O., ERNAKULAM-682 040.
3 WOOL ZAK INTERIORS AND EXTERIORS PRIVATE LIMITED, 2ND FLOOR, VIJAYA COMPLEX, CHEMBUMUKKU, KAKKANAD, ERNAKULAM-682 024.
BY ADV A.P.SUBHASH RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
2 THE REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682 021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 13356 OF 2019
PETITIONER:
SHEMI MUSTHAFA, S/O. MOHAMMED MUSTHAFA, SHEMI MANZIL, VETTIMUKAL P.O., KOTTAYAM 686 631.
BY ADV A.P.SUBHASH
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI 110 001.
2 THE REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI 682 021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 13613 OF 2019
PETITIONER:
GEORGE SCARIA, S/O. MATHEW SCARIA, DIRECTOR, KERALAVOYAGES (INDIA) PVT. LTD, 2ND FLOOR, ERGO HEIGHTS, VIKRAM SARABHAI ROAD, MARADU, ERNAKULAM 682 304.
BY ADVS.
JAYKAR.K.S.
SRI.K.G.JAYAPRAKASH NARAYANAN SMT.M.RAMYA RAMACHANDRAN SRI.G.BALU
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY SECRETARY, MINISTRY OF CORPORATE AFFAIRS, C-1/25, PANDARA PARK, NEW DELHI 110 033.
2 REGISTRAR OF COMPANIES, KERALA, COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KAKKANAD, ERNAKULAM 682 021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 13940 OF 2019
PETITIONER:
SHAMSUDHEEN, AGED 48 YEARS, S/O. THAHIRKUTTY, OCCUPATION- BUSINESS, MANGADAN PARAMBATH, PUNNAKKODE, MANALAYYA, ANAMANGAD, MALAPPURAM, KERALA, INDIA - 679 357.
BY ADVS.
PHILIP MATHEW A.K.MUHAMMED HASHIM RESPONDENTS:
1 THE REGISTRAR OF COMPANIES, KERALA THROUGH THE MINISTRY OF CORPORATE AFFAIRS, BMC ROAD, THIKKAKKARA P.O., KAKKANAD, KOCHI, KERALA - 682 021.
2 THE REGIONAL DIRECTOR, MINISTRY OF CORPORATE AFFAIRS, SHASTRI BHAVAN, HADDOWS ROAD, NUNGUMBAKKOM, CHENNAI - 600 006.
3 UNION OF INDIA REPRESENTED BY THE SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' 'WING, SHASTRI BHAVAN, DR. RAJENDRAPRASAD ROAD, NEW DELHI - 110 001.
BY ADV SRI.RAMANARAYANA PRABHU BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 14195 OF 2019
PETITIONER:
MOHAMMED OLAKARA UNNI, S/O. MUHAMMED KUTTY HAJI, AGED 68 YEARS, DOING BUSINESS, MAKKARA PARAMBA POST, MALAPPURAM, KERALA - 676 506.
BY ADVS.
PHILIP MATHEW SHRI. AK MUHAMMED HASHIM RESPONDENTS:
1 THE REGISTRAR OF COMPANIES, KERALA, COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA P.O., KAKKANAD, ERNAKULAM - 682 021.
2 THE REGIOINAL DIRECTOR, MINISTRY OF CORPORATE AFFAIRS, SHASTRI BHAVAN, HADDOWS ROAD, NUNGUMBAKKOM, CHENNAI - 600 006.
3 UNION OF INDIA REPRESENTED BY THE SECRETARY, MINISTRY OF CORPORATE AFFIRS, A-WING, SHASTRI BHAVAN, DR. RAJENDRAPRASAD ROAD, NEW DELHI - 110 001.
BY ADV SRI.U.R.HARSHA KUMAR, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 13826 OF 2020 PETITIONERS:
1 MOHAMMED ASLAM ABDULLA PEEDIKAKARAN, AGED 42 YEARS, S/O. ABDULLA PEEDIKAKARAN, FLAT NO. NP14-DLF NEW TOWN HEIGHTS. SEAPORT - AIRPORT RD, ECHAMUKU, KAKKANAD, KERALA - 682 037.
2 MOHAMMED RAFEEQ EBRAHIM ABDULLA AGED 42 YEARS, S/O. ABDULLA EBRAHIM, FOUSIYA MANZIL JADED ROAD, THALANAGARA, KASARGOD, KERALA - 671 122.
BY ADV M.P.SHAMEEM AHAMED RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
2 THE REGISTRAR OF COMPANIES (KERALA AND LAKSHWADEEP) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKKARA, KOCHI - 682 021.
3 M3 APPARELS PRIVATE LIMITED (CIN U18101KL2013PTC034853), KALAPPURACKAL BUILDING, THOPPIL, THRIKKAKARA P. O., ERNAKULAM, KL 682 021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 14062 OF 2019 PETITIONERS:
1 VALIYAPURAYIL MAHIN MOHAMED SAKHIR, AGED 77 YEARS, S/O.VALIYAPURAYIL MAHIN, VALIYAPURAYIL HOUSE, SHEREEN, LOKAMALESWARAm, KODUNGALLUR - 680 664.
2 MOHAMED SAYEED PADIATH MANAPAT ABDULKADIR, AGED 72 YEARS, S/O.ABDULKADIR, JASMINE, MANAPAT, LOKAMALESWARAM, KODUNGALLUR - 680 664.
BY ADVS.
SRI.K.A.JALEEL SRI.C.Y.VINOD KUMAR RESPONDENTS:
1 THE REGISTRAR OF COMPANIES, KERALA COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA P.O., KAKKANAD, KOCHI - 682 021.
2 THE REGIONAL DIRECTOR, MINISTRY OF CORPORATE AFFAIRS, SHASTRI BHAVAN, HADDOWS ROAD, NUMGAMBAKKAM, CHENNAI -600 006.
3 UNION OF INDIA REP. BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, A-WING, SHASTRI BHAVAN, DR.RAJENDRA PRASAD BHAVAN, NEW DELHI - 110 001.
BY ADV SRI.SUSEEL M.MENON, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 14106 OF 2019
PETITIONER:
MATHEW JOHN, AGED 44 YEARS, S/O. JOHN, NELLISSERIL HOUSE, KANNANKARA P.O., THANNIRMUKKAM, CHERTHALA, ALAPPUZHA-688 527.
BY ADVS.
ASWIN GOPAKUMAR SRI.ANWIN GOPAKUMAR SMT.KALA G.NAMBIAR SRI.K.AMAL NATH NAIK SRI.RENOY VINCENT SMT.HEBA SARA ABRAHAM SRI.NIRANJAN SUDHIR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
2 THE REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, B.M.C ROAD, THRIKKAKARA, KOCHI-682 021.
BY ADV SMT.GIRIJA.L., ADDL.CGSC, BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 14257 OF 2019 PETITIONERS:
1 SHIBINI, AGED 50 YEARS, W/O.KUNHIPPAVU,NELLISSERY HOUSE, KUTTICHIRA ROAD, KALATHODE, OLLUKKARA P.O., THRISSUR-680655.(DIRECTOR,WISHINSTAR CATTLE FARM PRIVATE LIMITED, THRISSUR).
2 BENSHOY ELUVATHINGAL GABRIEL, AGED 40 YEARS, S/O.GABRIEL, ELUVATHINGAL HOUSE, ANCHERY P.O., ANCHERY CHIRA, KURIACHIRA, THRISSUR-680006. (DIRECTOR,WISHINGSTAR CATTLE FARM PRIVATE LIMITED,THRISSUR).
BY ADVS.
LINDONS C.DAVIS SMT.E.U.DHANYA SRI.RAJITH DAVIS RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
2 REGISTRAR OF COMPANIES, 1ST FLOOR, COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA P.O., KAKKANAD, KOCHI-682021.
BY ADV SRI.KIRAN H., CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 14617 OF 2019
PETITIONER:
N. ABDUL RASHEED, NALAKATH HOUSE, OOTY ROAD, PERINTHALMANNA, MALAPPURAM DISTRICT-679 322.
BY ADVS.
M.P.SHAMEEM AHAMED SRI.CYRIAC TOM RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
2 THE REGISTRAR OF COMPANIES (KERALA AND LAKSHWADEEP) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKKARA, KOCHI-682 021.
3 MOULANA HOSPITAL AND RESEARCH CENTRE PRIVATE LIMITED (STRUCK OFF) DOOR NO. 351 (1) , OOTY ROAD, PERINTHALMANNA, MALAPPURAM-679 322
BY ADV SMT.MINI GOPINATH, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 14727 OF 2019
PETITIONER:
KUTTIKRISHNAN P.C.,S/O. D.CHITHAMBARAN, AGED 39 YEARS, PANAYARA, ALUMKADAVU P.O., KARUNAGAPPALLY, KOLLAM-690 573, DIRECTOR OF M/S.BUMBERRY BABY PRODUCTS (P) LTD.
BY ADVS.
MATHEW SKARIA SRI.TOMY PAUL MAMPILLY SMT.ANJANA VARGHESE RESPONDENTS:
1 THE UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, SASTHRI BHAVAN,DR. RAKJENDRA PARASAD ROAD, NEW DELHI-110 001.
2 THE REGISTRAR OF COMPANIES, KERALA, ERNAKULAM, COMPANY LAW BHAWAN, BMC ROAD, THIKKAKARA P.O., KAKKANAD, KOCHI,KERALA-682 021.
3 THE REGISTRAR OF COMPANIES, HYDERABAD, 2ND FLOOR, CORPORATE BHAWAN, GSI POST, THATTIANNARAM NAGOLE, BANDLAGUDA, HYDERABAD-500 068.
4 M/S. SLATE SKILLS DEVELOPMENT PRIVATE LIMITED, FLAT NO.209, 2ND FLOOR, CREATIVE SNEHA APARTMENTS, NEAR CHIREC PUBLIC SCHOOL, BOTANICAL GARDEN ROAD, KONDAUR, HYDERABAD-500 084, REPRESENTED BY ITS MANAGING DIRECTOR W.P.(C) Nos.21628/2020 & Connected cases
5 M/S.BUMBERRY BABY PRODUCTS (P) LTD., XXIV/40-A2,GROUND FLOOR, COCHIN UNIVERSITY ROAD, SOUTH KALAMASSERY, KOCHI-682 022, REPRESENTED BY ITS DIRECTOR
BY ADV SMT.CHANDINI G NAIR, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 14895 OF 2020
PETITIONER:
VIVEK ANTONY, AGED 39 YEARS, S/O.ANTONY JOSEPH, EDATHINAKOM HOUSE, PAZHAYIDOM P.O., KOTTAYAM, KERALA-686520.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-110001.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
BY ADV SRI.HARIDAS P.NAIR, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 15130 OF 2020
PETITIONER:
AFSAL, AGED 40 YEARS, S/O.KOYADEENKUTTY, PONNAMPARAMBATH, JAYANTHI ROAD, NALLALAM, KOZHIKODE, KERALA-673027.
BY ADVS.
M.P.SHAMEEM AHAMED SRI.CYRIAC TOM
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
2 THE REGISTRAR OF COMPANIES (KERALA AND LAKSHADWEEP), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKKARA, KOCHI-682021.
3 TWENTY TWO ALLIANCE ENTERTAINERS PRIVATE LIMITED, (CIN U92490KL2011PTC028939), GALEELA TOWER, BYE-PASS JUNCTION, MEENCHANDA, P.O. ARTS COLLEGE, KOZHIKODE-673018.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 15055 OF 2019
PETITIONER:
SREEKUMAR PULLARCOT NANAPPAN, PULLARACOT HOUSE, CHETTIKKAD, KUNJITHAI P.O., ERNAKULAM-683 522, WORKING AS DIRECTOR, M/S.GUIDELINE IT SYSTEMS (P)LTD.
BY ADVS.
SHERRY SAMUEL OOMMEN SRI.SUKUMAR NAINAN OOMMEN SHRI.JONATHAN PREETHAM PAUL RESPONDENTS:
1 THE REGISTRAR OF COMPANIES, BMC ROAD, THRIKKAKARA ROAD, KAKKANAD, KOCHI, KERALA-682 021.
2 THE REGIONAL DIRECTOR, MINISTRY OF CO-OPERATIVE AFFAIRS, 5TH FLOOR, SHASTRI BHAWAN, 26 HADDOWS ROAD, CHENNAI - 600 006.
3 UNION OF INDIA REPRESENTED BY THE SECRETARY, THE MINISTRY OF CORPORATE AFFAIRS, SHASTRI BHAWAN, DR.RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
BY ADV SMT.H.SUBHALEKSHMI, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 15063 OF 2019
PETITIONER:
N.N.RAJU @ NEELAKANDA RAJU, PADULA VILLA, MANAKADU, THODUPUZHA-685608.
BY ADV T.RAJESH RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-110001.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRI BHAAWAN, DR.RAJENDRA PRASAD ROAD, NEW DELHI-110001.
3 REGISTRAR OF COMPANIES (KERALA AND LAKSHADWEEP), COMPANY LAW BHAWAN, BMC ROAD, THRIKKAKARA P.O., KOCHI-682021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 15146 OF 2019
PETITIONERS:
1 PRAKASH GOPALAN, 9/271/3, ARTECH SRI REMA, FLAT NO.G-3, BHAGAVATHY LANE, PIPINMOODU, SASTHAMANGALAM P.O., TRIVANDRUM.
2 PRASAD GOPALAN, G S NIVAS, TC 78/371(1), RAJEEV GANDHI LINE, MUTTATARA, VALLAKKADAVU P.O., TRIVANDRUM-695008.
BY ADV NISHA JOHN
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRIBHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
2 THE REGISTRAR OF COMPANIES(KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
3 SUN ROOF CONSTRUCTORS PVT. LTD., SARANGA, TC 9/1732,SRL-A3 SANKAR ROAD, SASTHAMANGALAM P.O., TRIVANDRUM-695010.
ADDL.4 STATE BANK OF INDIA, SASTHAMANGALAM BRANCH (BR.CODE 70023), TC-9/2161, SASTHAMANGALAM P.O., TRIVANDRUM 695 010 REPRESENTED BY ITS BRANCH MANAGER.
(ADDL.R4 IS IMPLEADED AS PER ORDER DATED 16.06.2021 IN I.A.NO.2/2019) W.P.(C) Nos.21628/2020 & Connected cases
BY ADVS.
SRI.M.L.SURESH KUMAR, CGC SRI.R.S.KALKURA, SC, SBI BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 15248 OF 2019
PETITIONER:
DINESH NAMBIAR,S/O. DAMODHARAN NAMBIAR, AGED 55 YEARS, RESIDING AT VRINDAVAN, IRINAVE, KANNUR-670 301, KERALA.
BY ADV LAKSHMI KRISHNADAS
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY THE SECRETARY TO THE GOVERNMENT OF INDIA, MINISTRY OF CORPORATE AFFAIRS, SHASTRI BHAWAN, DR. RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
2 THE REGISTRAR OF COMPANIES, ERNAKULAM, KERALA, COMPANY LAW BHAVAN (1ST FLOOR), BMC ROAD, THRIKKAKARA (P.O), KAKKANAD, KOCHI-682 021, KERALA.
BY ADV SRI.B.RAMACHANDRAN, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 15344 OF 2019 PETITIONERS:
1 GOPALAN UNNITHAN PRATAPCHANDRAN NAYAR, S/O.GOPALAN UNNITHAN, AGED 82 YEARS, RESIDING AT SCMS HOUSE, ALIFA NAGAR, COCHIN UNIVERSITY P.O., THRIKKAKARA NORTH, ERNAKULAM-682022, KERALA.
2 PRAMOD PRATAPACHANDRAN THEVANNOOR S/O.PRATHAPACHANDRAN GOPALAN UNNITHAN NAYAR, AGED 50 YEARS, RESIDING AT HEVANNOOR 2, ALIFA NAGAR, SOUTH KALAMASSERY, COCHIN UNIVERSITY P.O., THRIKKAKARA NORTH, ERNAKULAM-682022, KERALA.
BY ADV LAKSHMI KRISHNADAS RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY THE SECRETARY TO THE GOVERNMENT OF INDIA, MINISTRY OF CORPORATE AFFAIRS, SHASTRI BHAWAN, DR.RAJENDRA PRASAD ROAD, NEW DELHI-110001.
2 THE REGISTRAR OF COMPANIES, ERNAKULAM, KERALA, COMPANY LAW BHAVAN (1ST FLOOR), BMC ROAD, THRIKKAKARA(PO), KAKKANAD, KOCHI-682021, KERALA.
BY ADV SRI.RAJAGOPALAN A., CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/ 6TH JYAISHTA, 1943 WP(C) NO. 15407 OF 2020
PETITIONER:
JAYARAM VELEKKAT RAVINDRANATHAN, AGED 46 YEARS, S/O. V.K. RAVINDRANATHAN, T C 11/53-7, TURBO PLUS TOWER, PMG JUNCTION, VIKAS BHAVAN (P.O), TRIVANDRUM - 695033.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE ROOM NO. 46, NORTH BLOCK,NEW DELHI-01.
2 MINISTRY OF CORPORATE AFFAIRS REPRESENTED BY ITS SECRETARY, 'A' WING SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-01.
3 REGISTRAR OF COMPANIES(KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI- 682021.
BY ADV SRI.KRISHNADAS P. NAIR BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 15674 OF 2020
PETITIONER:
HAMZA PALLIKKARA ABDULLA HAJI, AGED 60 YEARS, S/O.ABDULLA HAJI, CRESCENT HOUSE, EAST NADAKKAV, NADAKKAVU KOZHIKODE, KERALA -673 011.
BY ADVS.
M.P.SHAMEEM AHAMED SRI.CYRIAC TOM RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
2 THE REGISTRAR OF COMPANIES (KERALA AND LAKSHWADEEP) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKKARA, KOCHI- 682 021.
3 MALABAR FOOTBALL ACADEMY PRIVATE LIMITED, (CIN U92412KL2005PTC019007) 17/425B-3, GOLDEN TOWER BUILDING, 1ST FLOOR, RAJAJI CROSS ROAD, PUTHIYARA P.O., CALICUT - 673004.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 8074 OF 2018
PETITIONER:
JEROME CHERIAN, AGED 31 YEARS, SON OF LATE CHERIAN MATHEW, C2, TEJUS KARTIKA APPARTMENTS, DIVINE VILLA PARK ROAD, OPPOSITE TO CSEZ, KAKKANAD, KOCHI-682037.
BY ADV SRI.KISHOR B.
RESPONDENTS:
1 REGISTRAR OF COMPANIES, COMPANY LAW BHAVAN, KAKKANAD, PIN-682021, ERNAKULAM.
2 UNION OF INDIA REPRESENTED BY SECRETARY, MINISTRY OF CORPORATE AFFAIRS, NEW DELHI-110011.
BY ADVS.
SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 15667 OF 2019 PETITIONERS:
1 MATHEW ANTHRAPER, 39/5166 (G-313), ELAMKULAM, ERNAKULAM - 682 036.
2 MARIEMMA MATHEW, 39/5166 (G-313), ELAMKULAM, ERNAKULAM - 682 036.
3 PADMANABHAN SEETHARAMAN, 65, VIDHYA NAGAR, COCHIN UNIVERSITY P.O., KOCHI - 682 022.
BY ADVS.
JOMY GEORGE SRI.DEEPAK MOHAN RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
2 REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKKARA, KOCHI - 682 021.
BY ADV SMT.G.MAHESWARY BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 15712 OF 2019
PETITIONER:
HAMEED NECHIAN KAMMAD, AGED 46 YEARS, S/O.KAMMAD, MALANAD GOLD, GANDHI PARK, P.O.BALUSSERY, KOZHIKODE-673 612.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-01.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-01.
3 REGISTRAR OF COMPANIES(KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682 021.
BY ADVS.
SMT.K.RAJANI, CGC SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 15674 OF 2019
PETITIONER:
SAJEESH KUREEKATTU BHASKARAN, AGED 45 YEARS, S/O. BHASKARAN, RESIDING AT THOPPIL VEEDU, PACHALLOOR P.O., THIRUVANANTHAPURAM, KERALA, PIN - 695 027.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO. 46, NORTH BLOCK, NEW DELHI - 01.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI - 01.
3 REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI - 682 021.
BY ADV Mr.A.K.HARIDAS, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 15713 OF 2019
PETITIONER:
JAYAKRISHNAN PARAMESWARAN PILLAI NARAYANA PILLAI, AGED 51 YEARS, S/O.P.PILLAI, MELOOTTU PUTHEN VEEDU THURAVOOR, ODANANATTOM, KOTTARAKARA P.O., KOLLAM- 691506.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI- 01.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD, NEW DELHI-01.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI- 682021.
BY ADV SMT.M.S.KIRAN, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 15721 OF 2019
PETITIONER:
PARAKKOTTIL NARAYANAN, AGED 82 YEARS, S/O.KRISHNAN P., PARAKKOTTIL HOUSE, ANGADIPPURAM VIA, PERINTHALMANNA, MALAPPURAM DISTRICT, KERALA-679 321.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFIARS, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-01.
3 REGISTRAR OF COMPANIES(KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682 021.
BY ADVS.
SRI.M.C.MONY, CGC SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 15717 OF 2019
PETITIONER:
BASHEER KOZHI PARABATH, AGED 54 YEARS, S/O.KUNHIRAYIN, MALANAD GOLD, GANDHI PARK, P.O.BALUSSERY, KOZHIKODE-673 612.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-01.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-01.
3 REGISTRAR OF COMPANIES(KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOZHI-682 021.
BY ADVS.
Mr.JOSEPH RONY JOSE, CGC SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 15728 OF 2019
PETITIONER:
ABDUL RASHEED, AGED 48 YEARS, S/O ALI K.V, MALANAD GOLD, GANDHI PARK, P.O.BALUSSERY, KOZHIKODE-673 612.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO 46, NORTH BLOCK, NEW DELHI 01.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI -01.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682 021.
BY ADV SRI.K.SHRI HARI RAO, CGC BY ADV.SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 16036 OF 2019
PETITIONERS:
1 SINDU BHASKARAN NAIR, D/O.BHASKARAN NAIR, KULATHOOR, TC 7/219/2, KULATHOOR BHAVANAM, KAIRALI NAGAR, KANJIRAMPARA P.O., TRIVANDRUM - 695 030.
2 BHASKARAN NAIR KULATHOOR, S/O. CHELLAPPAN PILLAI, TC.7/219/2, KULATHOOR BHAVANAM, KAIRALI NAGAR, KANJIRAMPARA P.O., TRIVANDRUM - 695030.
3 VINIL SUKUMARAN NAIR, S/O. SUKUMARAN NAIR, TC.6/342, PADMA SADANAM, VATTIYOOR KAVU P.O., TRIVANDRUM - 695013.
BY ADVS.
SRI.M.GOPIKRISHNAN NAMBIAR SRI.K.JOHN MATHAI SRI.JOSON MANAVALAN SRI.KURYAN THOMAS SRI.PAULOSE C. ABRAHAM
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
2 THE REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI - 682 021.
3 VINSIPP MARKETING PRIVATE LIMITED, TC 7/219(2), 35-B, KULATHOOR BHAVANAM, KAIRALI NAGAR, KANJIRAMPARA, W.P.(C) Nos.21628/2020 & Connected cases
TRIVANDRUM - 695 030.
BY ADV SRI.U.R.HARSHAKUMAR BY ADV.SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 9513 OF 2018
PETITIONER:
JOSE MATHEW, VADAKEKALAM, EAST OF CSI CHURCH, ALAPPUZHA - 688 012.
BY ADVS.
SRI.M.GOPIKRISHNAN NAMBIAR SRI.K.JOHN MATHAI SRI.JOSON MANAVALAN SRI.KURYAN THOMAS SRI.PAULOSE C. ABRAHAM
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS,'A'WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
2 THE REGISTRAR OF COMPANIES, KERALA COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI - 682 021.
3 BOATMAN'S COUNTY RESORTS TOURISM (INDIA) PVT. LTD., AMC 15/241, VCNB ROAD, OPPOSITE BOAT JETTY, ALAPPUZHA - 688 013.
BY ADV.SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 16156 OF 2019
PETITIONERS:
1 ABG ENGINEERING (INDIA) PVT. LTD., CORPORATE OFFICE, ST.MARY'S GROUP TOWERS, THIRUVALLA-689 107, PATHANAMTHITTA, REPRESENTED BY ITS DIRECTOR SHRI.ABRAHAM BABY.
2 ST.MARYS HOTELS PRIVATE LIMITED, ST.MARYS GROUP TOWERS, MUTHOOR P.O., THIRUVALLA-689 107, REPRESENTED BY ITS DIRECTOR, MR.ABRAHAM BABY.
3 ABRAHAM BABY, S/O.T.O.BABY, THOTTATHIL ST.MARY'S THIRUVALLA, PATHANAMTHITTA-689 101.
BY ADVS.
JOSEPH KODIANTHARA (SR.) V.ABRAHAM MARKOS ABRAHAM JOSEPH MARKOS ISAAC THOMAS ALEXANDER JOSEPH MARKOS SHARAD JOSEPH KODANTHARA
RESPONDENTS:
1 UNION OF INDIA THROUGH ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
2 THE REGISTRAR OF COMPANIES(KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682 021.
W.P.(C) Nos.21628/2020 & Connected cases
BY ADV Mr.SUSEEL M.MENON, CGC BY ADV.SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 9818 OF 2018 PETITIONERS:
1 POTHEN VEHICLES AND SERVICES PRIVATE LIMITED, 9/144-16, 9/144-17, KOWDIAR MANOR JAWAHAR NAGAR, KOWDIAR P.O., THIRUVANANTHAPURAM-695003, KERALA, REPRESENTED BY ITS DIRECTOR SMT.MARY POTHEN.
2 ASOK HARRY POTHEN, HOUSE NO.2AB, KOWDIAR MANDIR, JAWAHAR NAGAR, KOWDIAR P.O., TRIVANDRUM-695003.
BY ADVS.
SRI.ANIL D. NAIR SRI.ASISH MOHAN SRI.P.JINISH PAUL SRI.G.KRISHNAKUMAR MALLYA KUM.MEKHALA M.BENNY SRI.R.SREEJITH RESPONDENTS:
1 THE REGISTRAR OF COMPANIES THRIKKAKARA P.O., KAKKANAD-682021.
2 THE SECRETARY, THE MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
BY ADV.SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 16235 OF 2019 PETITIONER:
N.P.NISHAD, S/O.MOHAMMED ALI NELLAYAPUTHANPEEDIKAKKAL, NELLAYAPUTHANPEEDIKAKKAL HOUSE, THAZHEKODE WEST P.O., THAZHEKODE, MALAPPURAM-679322.
BY ADVS.
SRI.M.GOPIKRISHNAN NAMBIAR SRI.K.JOHN MATHAI SRI.JOSON MANAVALAN SRI.KURYAN THOMAS SRI.PAULOSE C. ABRAHAM SMT.NAYANPALLY RAMOLA RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY THE SECRETARY TO GOVERNMENT, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
2 THE REGISTRAR OF COMPANIES, COMPANY LAW BHAVAN, BMC ROAD, ERNAKULAM, KOCHI-682020.
3 CHAMBER OF COMMERCE FOR INTERNATIONAL AND INDIAN TRADE, ROOM NO.H 3112, JAWAHARLAL NEHRU INTERNATIONAL STADIUM, KALLOR, ERNAKULAM-682017.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 16248 OF 2019 PETITIONERS:
1 JAIGOPAL GOVINDA RAO, DOOR NO.57/2771, MANKOOTTATHIL, DIWANS ROAD, ERNAKULAM-682016.
2 LATHA RAMAN, DOOR NO.57/2771, MANKOOTTATHIL, DIWANS ROAD, ERNAKULAM-682016.
BY ADVS.
JOMY GEORGE SRI.DEEPAK MOHAN RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-1100001.
2 REGISTRAR OF COMPANIES(KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 16230 OF 2019
PETITIONER:
DEEPAK KUMAR SHETTY, HOUSE NO. 28/2893A, VRINDAVAN, SOUTH PONETH ROAD, VIKAS NAGAR, KADAVANTHRA P.O., KOCHI - 682 020.
BY ADVS.
SUBHASH CYRIAC SMTSHEEBA JOSEPH SRI.S.SREEJITH RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
2 THE REGIONAL DIRECTOR, MINISTRY OF CORPORATE AFFAIRS, SHASTRI BHAVAN, HADDOWS ROAD, NUMGAMBAKKAM, CHENNAI - 600 006.
3 THE REGISTRAR OF COCPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA P.O., KAKKANAD, KOCHI - 682 021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 16424 OF 2019 PETITIONER:
ROY MATHEW, AGED 71 YEARS, S/O. M. MATHEW, MUTHOOTTU HOUSE, KOZHENCHERY, PATHANAMTHITTA-689641.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-01.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-01.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKARAKARA, KOCHI-682021.
4 REGISTRAR OF COMPANIES, (TAMIL NADU, ANDAMAN AND NICOBAR ISLANDS) BLOCK NO.6, B WING 2ND FLOOR, SHASTRI BHAWAN-26, HADDOWS ROAD, CHENNAI-600034.
5 REGISTRAR OF COMPANIES, (KARNATAKA), E WING, 2ND FLOOR, KENDRIYA SADAN, KORMANGALA, BENGALURU, KARNATAKA-560034.
BY ADV SMT.GIRIJA.L., ADDL.CGSC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 16587 OF 2020
PETITIONER:
SATHEESH GOPALAKRISHNAPILLAI, AGED 41 YEARS, S/O.GOPALAKRISHNAPILLAI, DOOR NO.III/164-H, 4TH FLOOR, VIJAYA COMPLEX, CHEMPUMUKKU, THRIKKAKARA, KAKKANAD, ERNAKULAM-682024.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-01.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY,'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-01.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
BY ADV SRI.B.RAMACHANDRAN, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 16648 OF 2020
PETITIONER:
ANZAR AZAD, AGED 39 YEARS, S/O.YOUNUZ AZAD, FREEDOM, THIRUVELLOOR, KEEZHAVOOR, ANDOORKONAM, THIRUVANANTHAPURAM-695 584.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-01.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-01.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682 021.
BY ADV SRI.S.BIJU, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 16512 OF 2019
PETITIONER:
P.H.KURIAN, S/O.P.M.HABEL, PULLUKOTTAYIL, TDK ROAD, MUTTADA.P.O., THIRUVANANTHAPURAM-695025.
BY ADVS.
SRI.M.GOPIKRISHNAN NAMBIAR SRI.K.JOHN MATHAI SRI.JOSON MANAVALAN SRI.KURYAN THOMAS SRI.PAULOSE C. ABRAHAM SMT.NAYANPALLY RAMOLA RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY THE SECRETARY TO GOVERNMENT, MINISTRY OF CORPORATE AFFAIRS, 'A' WING,SHASTRI BHAWAN, RAJENDRA PRASAD ROAD,NEW DELHI-110001.
2 THE REGISTRAR OF COMPANIES, COMPANY LAW BHAVAN,BMC ROAD, ERNAKULAM,KOCHI-682020.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 10932 OF 2018 PETITIONERS:
1 MYTHEEN KUNJU RAJAN, AGED 60 YEARS, S/O O.M. KUNJU,724(11/833), C.V BUNGALOW 6,VITHURA, TRIVANDRUM-695551.
2 REHNA RAJAN, AGED 53 YEARS, W/O MYTHEEN KUNJU RAJAN,724(11/833), C.V BUNGALOW 6,VITHURA, TRIVANDRUM-695551.
BY ADVS.
SRI.ASWIN GOPAKUMAR SRI.ANWIN GOPAKUMAR SRI.K.AMAL NATH NAIK SRI.ARJUN SANTHOSH SMT.DEEPTI SUSAN GEORGE SMT.HEBA SARA ABRAHAM SMT.KALA G.NAMBIAR SRI.RENOY VINCENT RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
2 THE REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, B.M.C ROAD, THRIKKAKARA, KOCHI-682021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 16858 OF 2019 PETITIONERS:
1 RUBY MABLE DANIEL, FLAT NO. 6C, 1 CORDIAL, REGENCY NEAR OXYGEN DIGITAL SHOP, SASTHAMANGALAM, THIRUVANANTHAPURAM KERALA 695 010.
2 NU.AIRE SYSTEM PRIVATE LIMITED, HAVING ITS REGISTERED OFFICE AT TC 28/524, CHEMPAKASSERY ROAD, KAITHAMUKKU, TRIVANDRUM 695 024, REPRESENTED BY ITS DIRECTOR.
BY ADV A.P.SUBHASH RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI 110 001.
2 THE REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA KOCHI 682 021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 17225 OF 2020
PETITIONER:
BIJU JOHN, AGED 48 YEARS, S/O.A.K. JOHN, 28/729 E, SREEVALSOM TEMPLE, BY PASS ROAD, THODUPUZHA, IDUKKI 685 684.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO. 46, NORTH BLOCK, NEW DELHI 01.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI 01.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, COCHIN 682 021.
BY ADV Mr.K.K.SETHUKUMAR, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 17218 OF 2020 PETITIONERS:
1 SUZANNA YOB, AGED 80 YEARS, W/O MATHEW JACOB, KARIMANKAL BUILDING, NO.551/VI, KUZHIMATTOM P.O., KOTTAYAM-686533. 2 STEVE STEPHEN VAITHARA, AGED 51 YEARS, S/O STEPHEN VAITHARA, KARIMANKAL BUILDING, NO.551/VI, KUZHIMATTOM.P.O., KOTTAYAM-686533.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE ,DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-01.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-01.
3 REGISTRAR OF COMPANIES(KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
BY ADV Mr.M.A.SHAJI, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 17243 OF 2020 PETITIONER:
1 DHANYA SAJITH, AGED 39 YEARS, W/O. SAJITH K.G., 28/167 D, G 88 PANAMPILLY NAGAR, ERNAKULAM-682 036.
2 KARUVALLIL GOPALAKRISHNA PANICKER SAJITH, AGED 43 YEARS, S/O. K.GOPALAKRISHNAN, 28/167 D, G 88 PANAMPILLY NAGAR, ERNAKULAM-682 036.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-01.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHATRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-01.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKRA, KOCHI-682 021.
4 REGISTRAR OF COMPANIES (KARNATAKA), E WING,2ND FLOOR, KENDRIYA SADAN, KORMANGALA, BENGALURU, KARNATAKA-560 034.
BY ADV Mr.SUDHINKUMAR K., CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 17194 OF 2019 PETITIONERS:
1 POORNAMRITA TRADING ENTERPRISES PRIVATE LIMITED, AMRITHA TRADE TOWERS, 7TH FLOOR, S.A. ROAD, PALLIMUKKU, KOCHI, KL-682016, REPRESENTED BY ITS DIRECTOR, RETNA EASWARAN, AGED 52 YEARS, W/O.K.EASWARAN PILLAI.
2 RETNA EASWARAN, AGED 52 YEARS, W/O. K. EASWARAN PILLAI, RESIDING AT 52, M.R. SQUARE, D.H. ROAD, JOS JUNCTION, KOCHI-682016.
BY ADV P.SATHISAN RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY SECRETARY, MINISTRY OF COMPANY AFFAIRS, NEW DELHI-110001.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, NEW DELHI-110001.
3 REGISTRAR OF COMPANIES, BMC ROAD, THRIKKAKARA P.O., KAKKANAD, KOCHI, KERALA-682021.
BY ADV SMT.MINI GOPINATH, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 17220 OF 2019
PETITIONER:
AMRITA CYBER PARK PRIVATE LIMITED, 7TH FLOOR, AMRITA TRADE TOWERS, S.A.ROAD, PALLIMUKKU, KOCHI-682 016, REPRESENTED BY ITS DIRECTOR, RETNA EASWARAN, AGED 52 YEARS, W/O K.EASWARAN PILLAI.
BY ADV P.SATHISAN RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY SECRETARY, MINISTRY OF COMPANY AFFAIRS, NEW DELHI-110 001.
2 MINISTRY OF COMPANY AFFAIRS, REPRESENTED BY ITS SECRETARY, NEW DELHI-110001.
3 REGISTRAR OF COMPANIES, BMC ROAD, THRIKKAKARA P.O., KAKKANAD, KOCHI, KERALA-682 021.
BY ADV Smt.CHANDINI G NAIR, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 17364 OF 2019 PETITIONERS:
1 LIFELINE BUSINESS SOLUTIONS AND SERVICES PRIVATE LIMITED, 1ST FLOOR, KOCHANETH BUILDING, PALARIVATTAM, ERNAKULAM - 682 025, REPRESENTED BY ITS DIRECTOR, JOHN THURUTHUVALEL PAUL.
2 JOHN THURUTHUVALEL PAUL, AGED 46 YEARS, DIRECTOR, LIFELINE BUSINESS SOLUTIONS AND SERVICES PRIVATE LIMITED, S/O T U PAULOSE, THURUTHUVALEL HOUSE, KAIPATTOOR P.O., ERNAKULAM DIST, KERALA - 682 313.
BY ADVS.
P.R.RAJESH KUM.KRISHNA RAJENDRAN RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY THE SECRETARY, MINISTRY OF CORPORATE AFFAIRS, A-WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
2 THE REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, ERNAKULAM - 682 021.
BY ADV SRI.HARIDAS P.NAIR BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 12998 OF 2018 PETITIONER:
GOLDEN SAND HOLIDAYS PVT. LTD., B AND B BUILDING DOOR NO.III, POWER HOUSE ROAD, PALARIVATTOM KOCHI - 682 025. REP. BY ITS M.D VIJAYAKUMAR M.S.
BY ADV SRI.BIJU P.THOMAS RESPONDENTS:
1 UNION OF INDIA REP. BY THE SECRETARY TO CENTRAL GOVERNMENT, MINISTRY OF COMPANY AFFAIRS, A-WING, SASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
2 REGISTRAR OF COMPANIES KERALA AND LAKSHADWEEP, GOVERNMENT OF INDIA, MINISTRY OF CORPORATE AFFAIRS, OFFICE OF REGISTRATION, FIRST FLOOR, LAW BHAVAN, BMC ROAD, THRIKKAKARA P.O, KAKKANAD, KERALA - 682 021.
3 HDFC BANK LIMITED,
PALARIVATTOM BRANCH,
PALARIVATTOM,
REPRESENTED BY ITS BRANCH MANAGER.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 17984 OF 2019
PETITIONER:
S.RAMNATH, AGED 65 YEARS, S/O. P. N. SOMASEKHARAN NAIR, RAJIKA, U-180, MARUTHAMKUZHI, THIRUVANANTHAPURAM - 695 030.
BY ADVS.
SRI.M.GOPIKRISHNAN NAMBIAR SRI.K.JOHN MATHAI SRI.JOSON MANAVALAN SRI.KURYAN THOMAS SRI.PAULOSE C. ABRAHAM SMT.NAYANPALLY RAMOLA RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY THE SECRETARY TO GOVERNMENT, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
2 THE REGISTRAR OF COMPANIES, COMPANY LAW BHAVAN, BMC ROAD, ERNAKULAM,KOCHI - 682 020.
BY ADV SRI.M.L.SURESH KUMAR, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 18584 OF 2019 PETITIONERS:
1 AMMAL PLANTATIONS PVT. LTD., HOTEL PALMSHORE, LIGHT HOUSE ROAD, VIZHINJAM P.O., THIRUVANANTHAPURAM-695521, REPRESENTED BY ITS MANAGER, SMT. BEENA THOMAS.
2 B.MOHAMED KHAN, HOTEL PALMSHORE, LIGHT HOUSE ROAD, VIZHINJAM P.O, THIRUVANANTHAPURAM-695521.
3 MOHAMED BIJU, HOTEL PALMSHORE, LIGHT HOUSE ROAD, VIZHINJAM P.O, THIRUVANANTHAPURAM-695521.
BY ADVS.
BENNY M.JOHN SRI.P.JINISH PAUL RESPONDENTS:
1 THE REGISTRAR OF COMPANIES COMPANY LAW BHAVAN, THRIKKAKARA P.O, KAKKANAD-682021.
2 THE SECRETARY, THE MINISTRY OF CORPORATE AFFAIRS, 'A' WING SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
BY ADV SMT.O.M.SHALINA, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 14993 OF 2018 PETITIONERS:
1 SOUTH HILL TREATWOOD PVT LTD., HAVING ITS REGISTERED OFFICE AT P.B.NO.1118, NOCHIMA, ALUVA, ERNAKULAM -683 101, REPRESENTED BY ITS MANAGING DIRECTOR, MR.THOTTATHIKUDYIL SEETHY BASHEER.
2 THOTTATHIKUDYIL SEETHY BASHEER, AGED 65 YEARS, S/O. T M SEETHY, RESIDING AT SALSABEEL, PALACHUVADU, THRIKKAKKARA, KAKKANAD, ERNAKULAM-682 030.
BY ADV SRI.NAVOD PRASANNAN PATTALI RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS,'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
2 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682 021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 18316 OF 2019 PETITIONERS:
1 VIJAYAM WARRIER, CHANDINI, PARAYANCHERI, KUTHIRAVATTOM PO., KOZHIKODE - 673 016.
2 CHEMBAKASSEY MAHADEVA RAJKUMAR, CHANDINI, PARAYANCHERI, KUTHIRAVATTOM PO., KUTHIRAVATTOM, KOZHIKODE - 673 016.
BY ADVS.
M.P.SHAMEEM AHAMED SRI.CYRIAC TOM RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
2 THE REGISTRAR OF COMPANIES (KERALA AND LAKSHADWEEP) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKKARA, KOCHI - 682 021.
3 INDUSTRIES AND COMMERCE CONSULTANTS INDIA PVT LTD. (CIN U74140KL1972PTC002428), 29/329 ACHANDINI, KUTHIRAVATTOM P.O., MAVOOR ROAD, CALICUT - 673 016
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 18405 OF 2019 PETITIONERS:
1 JOHN GEORGE, S/O. GEORGE EDAVOMVELIL JOHN, AGED 61 YEARS, RESIDING AT 11A, INFRA FORESHORE APTS, IFP ROAD, FINE ARTS AVENUE, ERNKULAM-682 016, KERALA.
2 GEOERGE E. GEORGE, S/O.GEORGE EDAVOMVELIL JOHN, AGED 56 YEARS, RESIDING AT VILLA 34 INFRA MEADOWS, CSEZ PO, KAKKANAD, ERNAKULAM-682 037, KERALA.
3 JOHN EDOVOMVELIL JOHN, S/O. GEORGE EDAVOMVELIL JOHN, AGED 73 YEARS, RESIDING AT EDAVAM VELIL HOUSE, TALAP P.O., CIVIL STATION, KANNUR-670002, KERALA.
BY ADV LAKSHMI KRISHNADAS RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY THE SECRETARY TO THE GOVERNMENT OF INDIA, MINISTRY OF CORPORATE AFFAIRS, SHASTRI BHAWAN, DR. RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
2 THE REGISTRAR OF COMPANIES, ERNAKULAM, KERALA, COMPANY LAW BHAVAN (1ST FLOOR), BMC ROAD, THRIKKAKARA (P.O), KAKKANAD,KOCHI-682 021, KERALA.
BY ADV SRI.R.PRASANTH KUMAR, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 18395 OF 2019
PETITIONER:
AYSHA ASHAD DAVOOD, S/O. DAVOOD, AGED 42 YEARS, RESIDING AT KOTTAKKUNNU VEEDU, KUPPADI P.O., WAYANAD-673 592, KERALA.
BY ADV LAKSHMI KRISHNADAS RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY THE SECRETARY TO THE GOVERNMENT OF INDIA, MINISTRY OF CORPORATE AFFAIRS, SHASTRI BHAWAN, DR. RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
2 THE REGISTRAR OF COMPANIES, ERNAKULAM, KERALA, COMPANY LAW BHAVAN, (1ST FLOOR), BMC ROAD, THRIKKAKARA (P.O), KAKKANAD, KOCHI 682 021, KERALA.
BY ADV SRI.M.A.VINOD, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 15928 OF 2018
PETITIONER:
SUBRAMONIAM KUMAR, AGED 88 YEARS, S/O. SUBRAMONIAM, P.O.BOX NO.400, NEW THEATRES, THAMPANOOR, THYCAUD P.O., THIRUVANANTHAPURAM-695014.
BY ADV MS.JENCY SUSAN JOSE RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS,'A'WING SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
2 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 16065 OF 2018 PETITIONERS:
1 RAMACHANDRAMENON P., S/O. G. BALACHANDRAN NAIR R, AGED 58 YEARS, ANJALI, PONOTH LANE, KALOOR, ERNAKULAM 682 017.
2 HAREESH BABU P.B., S/O.BAHULAYAN P., AGED 53 YEARS, PONNURUNNI P.O., ERNAKULAM 682 019.
3 HARIHARAN B., S/O.BALASUBRAMANIAN H., D2, TRAVANCORE RESIDENCY, CROSS ROAD, EDAPPALLY, ERNAKULAM 682 024.
BY ADV MS.JENCY SUSAN JOSE RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI- 110001.
2 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI - 682 021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 16083 OF 2018
PETITIONER:
SAJU JOSEPH, AGED 49 YEARS, S/O. JOSEPH, RESIDING AT ULAKAMTHARA HOUSE, PALARIVATTOM P.O., JANATHA ROAD, ERNAKULAM, KERALA- 682025.
BY ADV MS.JENCY SUSAN JOSE RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A'WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI- 110001.
2 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI- 682021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 16085 OF 2018
PETITIONER:
JOSEPH NEVIN, AGED 31 YEARS, S/O. SAMSON SELVRAJ, HOUSE NO.11/262, K.B. JACOB ROAD, FORT COCHIN P.O., FORT KOCHI, ERNAKULAM 682 001.
BY ADV MS.JENCY SUSAN JOSE RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A'WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI- 110001.
2 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI- 682021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 18729 OF 2019 PETITIONERS:
1 THOMAS ANTONY VALIYAVEETIL, AGED 71 YEARS, S/O.ANTONY VALIYAVEETIL, VALIYAVEETTIL (H), KOTTAMURY (P.O.), MALA, THRISSUR-680 732.
2 JOSSY THOMAS, AGED 67 YEARS, W/O. THOMAS VALIYAVEETIL, VALIYAVEETTIL (H), KOTTAMURY (P.O.),MALA, THRISSUR-680 732.
BY ADVS.
JACOB MATHEW MANALIL SMT.PRIYA ELIZABETH BABU RESPONDENTS:
1 THE REGISTRAR OF COMPANIES, KERALA, COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA P.O., KAKKANAD, ERNKULAM-682 021.
2 THE REGIONAL DIRECTOR, MINISTRY OF CORPORATE AFFAIRS, SHASTRIBHAVAN, HADDOWS ROAD, NUMGAMBAKKAM, CHENNAI-600 006.
3 UNION OF INDIA, REP.BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, A-WING, SHASTRI BHAVAN, DR. RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
BY ADV SRI.TULASI PANICKER, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 18760 OF 2019
PETITIONER:
TMH HOSPITAL PVT. LTD., REP.BY ITS MANAGING DIRECTOR MOHAMMED KOYA NARAN CHIRAKKAL HAVING ITS REGISTERED OFFICE AT HOSPITAL BUILDING, KOTTAKADAVU, KADALUNDI, CALICUT-673 302 WITHIN THE STATE OF KERALA.
BY ADV PHILIP MATHEW RESPONDENTS:
1 THE REGISTRAR OF COMPANIES, KERALA, COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA P.O., KAKKANAD, ERNAKULAM-682 021.
2 THE REGIONAL DIRECTOR, MINISTRY OF CORPORATE AFFAIRS, SHASTRI BHAVAN, HADDOWN ROAD, NUMGAMBAKKAM, CHENNAI-600 006.
3 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, A-WING, SHASTRI BHAVAN, DR.RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/ 6TH JYAISHTA, 1943 WP(C) NO. 19406 OF 2020
PETITIONERS:
RAMACHANDRAN PADAPPAYIL, AGED 44 YEARS, S/O. GOVINDAN KRISHNAN NAIR, ARCHANA NEAR MUNICIPAL OFFICE, KOYILANDY KOZHIKODE KERALA 673 305.
BY ADVS.
M.P.SHAMEEM AHAMED SRI.CYRIAC TOM RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SASTRIBHAVAN RAJENDRA PRASAD ROAD, NEW DELHI 110 001.
2 THE REGISTRAR OF COMPANIES (KERALA AND LAKSHWADEEP), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKKARA, KOCHI 682 021.
BY ADV SRI.M.N.MANMADAN, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 19220 OF 2020
PETITIONER:
SHAHEER ABDULSALAM, AGED 51 YEARS, S/O ABDULSALAM, TC 14/2057 NEAR PUBLIC HEALTH CENTER, VENPALAVATTOM, ANAYARA P.O.,TRIVANDRUM-695 029.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO 46, NORTH BLOCK, NEW DELHI-110 001.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682 021.
BY ADV SRI.M.A.VINOD, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/ 6TH JYAISHTA, 1943 WP(C) NO. 19239 OF 2020
PETITIONER:
RIYAS, AGED 36 YEARS, S/O M. SHERRIF, TC NO. 5/1416(20, MOTOR PLAZA HEIGHTS, NH ROAD, SREEKARYAM, TRIVANDRUM-695 017.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO 46, NORTH BLOCK, NEW DELHI-110001.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA,KOCHI-682 021.
BY ADV SRI.RAJAGOPALAN.A., CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 19179 OF 2020
PETITIONER:
SALIM M KABEER, AGED 48 YEARS, S/O M.KABEER, TC NO. 5/1416(2), MOTOR PLAZA HEIGHTS, NH ROAD, SREEKARYAM, TRIVANDRUM-695 017.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO 46, NORTH BLOCK, NEW DELHI-110 001.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-11001.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682 021.
BY ADV SRI.KRISHNADAS P.NAIR, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 19228 OF 2020
PETITIONER:
JACOB AJITH, AGED 32 YEARS, S/O N.A. JACOB, ROOM NO 8, SMART PARC BUILDING, OLD CIVIL STATION ROAD, KUNNUMPURAM, ERNAKULAM-682 030.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO 46, NORTH BLOCK, NEW DELHI-110 001.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682 021.
BY ADV SMT.MAHESWARY.G., CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 19249 OF 2020
PETITIONER:
VIGEESHKUMAR GOPAL VENU, AGED 34 YEARS, S/O.VENUGOPAL K.K., ROOM NO.8, SMART PARC BUILDING, OLD CIVIL STATION ROAD, KUNNUMPURAM, ERNAKULAM - 682 030.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI - 110 001.
2 MINISTRY OF CORPORATE AFFAIRS REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
3 REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI - 682 021.
BY ADV SRI.T.V.VINU, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 18971 OF 2019 PETITIONER:
SANJEEV KUMAR P., (DIN NO.03350407), AGED 46 YEARS, S/O.APPUKUTTAN, 24-ACSRA, ACS SCHOOL ROAD, KALOOR, KOCHI-682017.
BY ADVS.
P.SANJAY SMT.A.PARVATHI MENON RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, SASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
2 THE REGIONAL DIRECTOR (NORTHERN REGION), MINISTRY OF CORPORATE AFFAIRS, HAVING OFFICE AT B-2 WING, 2ND FLOOR, PARYAVARAN BHAWAN, CGO COMPLEX, NEW DELHI-110003.
3 THE REGISTRAR OF COMPANIES (KERALA AND LAKSHADWEEP), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
4 M/S.LOTUS DESTINATIONS (P)LTD., HIG-34, 10TH CROSS ROAD, PANAMPILLY NAGAR, ERNAKULAM, KOCHI-682020.
5 THE REGISTRAR OF COMPANIES, E WING, IIND FLOOR, KENDRIYA SADAN, KORAMANGALA, BANGALORE-560034.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 19127 OF 2019 PETITIONERS:
1 K.A.RAUF, AGED 58 YEARS, S/O AHAMMED, SHELTER, JAYANTHINAGAR HOUSING COLONY, PT USHA ROAD, MOONALINGAL, CALICUT.
2 FATHIMA RAUF, W/O K.A RAUF, HOUSE NO. 4/700, SHELTER, JAYANTHI NAGAR COLONY, KOZHIKODE.
BY ADV L.RAJESH NARAYAN RESPONDENTS:
1 UNION OF INDIA REP. BY SECRETARY, MINISTRY OF CORPORATE AFFAIRS, GOVERNMENT OF INDIA, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
2 REGISTRAR OF COMPANIES, KERALA, 1ST FLOOR, COMPANY LAW BHAVAN, B.M.C ROAD, THRIKKAKARA P.O., KAKKANAD, KOCHI - 682 021.
3 NILAMBUR TREADS PVT TLD., B NO. 1/472, INDUSTRIAL ESTATE, WEST HILL P.O., CALICUT - 673 005.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 19455 OF 2020
PETITIONER:
SUGATHAN JANARDHANAN, AGED 66 YEARS, S/O.JANARDHANAN GOVINDAN, ROYAL PLAZA, TC.2/2465(5,6), PATTOM, THIRUVANANTHAPURAM-695004.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-110001.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
4 REGISTRAR OF COMPANIES (MUMBAI), 100, EVEREST, MARINE DRIVE, MUMBAI-400002.
BY ADV SRI.ANISH JAIN, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 19570 OF 2020 PETITIONER:
SUNI SUGATHAN, AGED 54 YEARS, W/O.SUGATHAN JANARDHANAN, ROYAL PLAZA, T.C.2/2465/(5.6), PATTOM, THIRUVANANTHAPURAM - 695 004.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI - 110 001.
2 MINISTRY OF CORPORATE AFFAIRS REPRESENTEDBY ITS SECRETARY, 'A' WING, SHASTRIBHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
3 REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI - 682 021.
4 REGISTRAR OF COMPANIES (MUMBAI) 100, EVEREST, MARINE DRIVE, MUMBAI - 400 002.
BY ADV Mr.B.PRAMOD, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 19224 OF 2019 PETITIONERS:
1 ASHRAF KOOMBRAVALAPPIL, S/O. SAIDALAVI KOOMBRAVALAPPIL, AGEC 49 YEARS, RESIDING AT KOOMBRAVALAPPIL HOUSE, PARUDUR POST, MUDAPPAKKAD, PALAKKAD - 679 305, KERALA.
2 BALKEES ASHARAF, S/O. ASHRAF KOOMBRAVALAPPIL, AGED 35 YEARS, RESIDING AT KOOMBRAVALAPPIL HOUSE, PARUDOOR POST, PATTAMBI, PALAKKAD - 679 312, KERALA.
BY ADV LAKSHMI KRISHNADAS RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY THE SECRETARY TO THE GOVERNMENT OF INDIA, MINISTRY OF CORPORATE AFFAIRS, SHASTRI BHAWAN, DR. RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
2 THE REGISTRAR OF COMPANIES, ERNAKULAM, KERALA, COMPANY LAW BHAVAN (1ST FLOOR), BMC ROAD, THRIKKAKARA (P.O), KAKKANAD, KOCHI - 682 021, KERALA.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 19774 OF 2020
PETITIONER:
SUJI SUGATHAN, AGED 33 YEARS, W/O.RAJEEV PRASANNAN, ROYAL PLAZA, T.C.2/2465(5.6), PATTOM, THIRUVANANTHAPURAM - 695004.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI - 110 001.
2 MINISTRY OF CORPORATE AFFAIRS REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTHRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
3 REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI - 682 021.
4 REGISTRAR OF COMPANIES (MUMBAI) 100, EVEREST, MARINE DRIVE, MUMBAI - 400 002.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 19390 OF 2019
PETITIONER:
AHMED THAZHECHALIKAL,S/O.ABDULLA, AGED 61 YEARS, DOING BUSINESS, LESLY VILLAS, HOUSE NO.1, KARAPARAMBA POST, KERALA- 673010.
BY ADV PHILIP MATHEW
RESPONDENTS:
1 THE REGISTRAR OF COMPANIES, KERALA, COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA P.O., KAKKANAD, ERNAKULAM- 682021.
2 THE REGIONAL DIRECTOR, MINISTRY OF CORPORATE AFFAIRS, SHASTRI BHAVAN, HADDOWS ROAD, NUGUMBAKKOM, CHENNAI- 600006.
3 UNION OF INDIA REPRESENTED BY THE SECRETARY, MINISTRY OF CORPORATE AFFAIRS, A-WING, SHASTRI BHAVAN, DR.RAJENDRAPRASAD ROAD, NEW DELHI- 110001.
BY ADV Mr.JOSEPH RONY JOSE, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 19711 OF 2020
PETITIONER:
SANJEEV KUMAR SABOO, S/O. R.N.SABOO, SABOO FLATS NEAR ENFORCEMENT DIRECTORATE, HEAD POST OFFICE P.O., CALICUT-6673 001.
BY ADVS.
M.P.SHAMEEM AHAMED SRI.CYRIAC TOM SHRI.RASHEEK AHAMED B.A.
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
2 THE REGISTRAR OF COMPANIES (KERALA AND LAKSHWADEEP) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA,KOCHI-682 021.
BY ADV SRI.ROJO JOSEPH THURUTHIPARA, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 18319 OF 2018
PETITIONER:
FAHIM ABDUL MAJEED, S/O. ABDUL MAJEED, 14/968.KADEEJA MAHAL, FRANCIS ROAD, CALICUT 67003.
BY ADVS.
SRI.M.P.SHAMEEM AHAMED SRI.CYRIAC TOM RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN RAJENDRA PRASAD ROAD, NEW DELHI 110001.
2 THE REGISTRAR OF COMPANIES (KERALA & LAKSHWADEEP) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKKARA, KOCHI-682021.
3 RICHMOND WEBSOLUTIONS PRIVATE LIMITED (STRUCK OFF), A 16-A, 2ND FLOOR 20/265,N V TOWER KALLAI, CALICUT-673032.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 19830 OF 2020
PETITIONER:
STEPHEN JOSE PACHIKARA,, AGED 40 YEARS, S/O.P.S.JOSE, C-13,THEJASWINI, TECHNOPARK CAMPUS,TRIVANDRUM-695 581.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46 NORTH BLOCK, NEW DELHI-110 001
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
3 REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAWAN, BMC ROAD, THRIKKAKARA, KOCHI-682 021.
BY ADV SRI.K.SUDHINKUMAR BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 19516 OF 2019 PETITIONER:
GIREESH BABU KUNNAPPILLY SUKUMARAN, HOUSE NO.GRA J/40, THOPPIL HOUSE, GHANDHIPURAM, SREEKARYAM, TRIVANDRUM-695 017. BY ADVS.
SRI.M.GOPIKRISHNAN NAMBIAR SRI.K.JOHN MATHAI SRI.JOSON MANAVALAN SRI.KURYAN THOMAS SRI.PAULOSE C. ABRAHAM RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
2 THE REGISTRAR OF COMPANIES(KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682 021.
3 INNOVENTLABS TECHNOLOGIES PRIVATE LIMITED, HARITHAGIRI, ELIPPAKUZHI NETAJI LANE, KAZHAKOOTAM, THIRUVANANTHAPURAM-695 582.
4 NIBODHA TECHNOLOGIES PRIVATE LIMITED, MANGALATH HOUSE, THAIKKATTUKARA P.O., MUTTAM, ERNAKULAM-683 106.
5 EXPERTZLAB TECHNOLOGIES PRIVATE LIMITED, SECOND FLOOR, ACT CHAMBERS, PALARIVATTOM, KOCHI, ERNAKULAM-682 025.
BY ADV SMT.T.C.SOWMIAVATHY BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 19924 OF 2020
PETITIONER:
MADHUMOHANAN NAIR, PUTHENPURAYIL NARAYANA PILLAI, AGED 59 YEARS, S/O. K.K. NARAYANA PILLAI, PLOT NO. 5, KINFRA INTERNATIONAL APPAREL PARKS LTD., THUMBA, ST. XAVIERS COLLEGE P.O., THIRUVANANTHAPURAM-695 586.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO. 46, NORTH BLOCK, NEW DELHI-110001
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
3 REGISTRAR OF COMPANIES, (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKKARA, KOCHI-682 021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 19996 OF 2020
PETITIONER:
USHA MADHUMOHAN NAIR, AGED 33 YEARS, W/O. RAJEEV PRASANNAN, PLOT NO.5, KINFRA INTERNATIONAL APPAREL PARKS LTD, THUMBA, ST.XAVIERS COLLEGE P.O., THIRUVANANTHAPURAM-695 586.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-110 001.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING , SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
3 REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA,KOCHI-682 021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 20033 OF 2020 PETITIONERS:
1 KARERAT ARUNKUMAR, 1108, SUNNY PALACE, CHANGAMPUZHA, SAMADHI ROAD, EDAPALLY, COCHIN - 682024, KERALA, INDIA.
2 BINU JOSEPH KANAPPILLY, 1108, SUNNY PALACE, CHANGAMPUZHA, SAMADHI ROAD, EDAPALLY, COCHIN - 682024, KERALA, INDIA.
BY ADVS.
ABID MILLATH SRI.AMEERUL MILLATH SYED MOHAMED RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY THE SECRETARY TO THE GOVERNMENT OF INDIA, MINISTRY OF CORPORATE AFFAIRS, SHASTRI BHAVAN, DR. RAJENDRA PRASAD ROAD, NEW DELHI - 110001.
2 REGISTRAR OF COMPANIES, ERNAKULAM, KERALA, COMPANY LAW BHAVAN (1ST FLOOR) BMC ROAD, THRIKKAKARA, - 682021, KAKKANAD, KOCHI, KERALA.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 20032 OF 2020 PETITIONERS:
1 PRIMAL CYRIAC THOMAS, KOKOTH HOUSE, UDAYATHINVATHIL, PANANGAD, KUMBALAM, ERNAKULAM-682 506, KERALA.
2 ANNA PRIYA GEORGE, KOKOTH HOUSE, UDAYATHINVATHIL, PANANGAD, KUMBALAM, ERNAKULAM-682 506, KERALA.
BY ADVS.
ABID MILLATH SRI.AMEERUL MILLATH SYED MOHAMED SRI.M.P.SHAMEEM AHAMED RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY THE SECRETARY TO THE GOVERNMENT OF INDIA, MINISTRY OF CORPORATE AFFAIRS, SHASTRI BHAVAN, DR.RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
2 REGISTRAR OF COMPANIES, ERNAKULAM KERALA, COMPANY LAW BHAVAN (1ST FLOOR), BMC ROAD, THRIKKAKARA-682 021, KAKKANAD, KOCHI, KERALA.
BY ADV SRI.M.N.MANMADAN, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 19933 OF 2019 PETITIONERS:
1 ABDUL ARSHAD, S/O. SAID MUHAMMED, AGED 42, KANJIRAKKAPPALLIYIL HOUSE, UDAYANAPURAM P.O., VAIKOM, KOTTAYAM.
2 NOUSHAD, S/O. SAID MUHAMMED, AGED 38, KANJIRAKKAPPALLIYIL HOUSE, UDAYANAPURAM P.O., VAIKOM, KOTTAYAM.
3 GEORGE ALEXANDER, S/O. ALEXANDER, AGED 62, KIDUVANPARA HOUSE, MUNDAMALA P.O., PURAMATTOM, THIRUVALLA, PATHANAMTHITTA.
BY ADVS.
C.S.MANILAL SRI.S.NIDHEESH RESPONDENT:
THE REGISTRAR OF COMPANIES, KERALA, COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA .P.O., ERNAKULAM-682 021.
BY ADV SRI.K.ARJUN VENUGOPAL
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 20229 OF 2020
PETITIONER:
MOHAMMED HABEEB, AGED 38 YEARS, S/O.KADAMBOT MOIDU ABDUL SALAM, NO.3B, MUTHOOT RAINBOW APARTMENTS, AKG NAGAR ROAD, PEROORKADA, TRIVANDRUM-695 005.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-110 001.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682 021.
BY ADV Mr.K.K.SETHUKUMAR, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 20268 OF 2020
PETITIONER:
AJU ABDUL RAHMAN, AGED 46 YEARS, S/O.KUNJALAVI, 41/2299, 3RD FLOOR, MALABAR GATE, RAM MOHAN ROAD, PUTHIYARA P.O., CALICUT-673004.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-110001.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
BY ADV SMT.SINDHUMOL.T.P., CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 20253 OF 2020
PETITIONER:
NITHIN OONNUNNY JOHN, AGED 30 YEARS, S/O.C.OONNUNNY JOHN, NO.3B, MUTHOOT RAINBOW APARTMENTS, AKG NAGAR ROAD, PEROORKADA, TRIVANDRUM - 695 005.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI - 110 001.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
3 REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI- 682 021.
BY ADV SRI.K.SUDHINKUMAR BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 20312 OF 2020
PETITIONER:
ARSHAD AZAD, AGED 37 YEARS, S/O.YUNUS AZAD, YOUNUS MANZIL, THIRUVELLOOR, ANDOORKONAM P.O., THIRUVANANTHAPURAM - 695 584.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI - 110 001.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI - 682 021.
BY ADV SRI.ANISH JAIN, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 20220 OF 2020
PETITIONER:
AFZAL AZAD, AGED 40 YEARS, S/O.YOONUS AZAD, YOUNUS MANZIL, THIRUVELLOOR, ANDOORKONAM P.O., THIRUVANANTHAPURAM -695584.
BY ADVS.
NAVOD PRASANNAN PATTALI K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-110001.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
BY ADV SRI.S.VAIDYANATHAN, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 20248 OF 2020 PETITIONERS:
1 MONDIAL PROPERTY DEVELOPERS PRIVATE LIMITED, THROUGH ITS DIRECTOR MR. CHANDANA PARAMBIL KAMALUDHEEN DOOR NO.6.353, CHANDANAPARAMBIL HOUSE, VALAPPAD, THRISSUR, KERALA-680567.
2 CHANDANA PARAMBIL KAMALUDHEEN, CHANDANAPARAMBIL HOUSE, KOTHAKULAM, VALAPAD, THRISSUR, KERALA-680567.
3 HASSINA KAMALUDHEEN CHANDANAPARAMBIL, CHANDANAPARAMBIL HOUSE, KOTHAKULAM, VALAPAD, THRISSUR, KERALA-680567.
BY ADVS.
SUKUMAR NAINAN OOMMEN SRI.SHERRY SAMUEL OOMMEN SMT.NIDHI JACOB RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY THE SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
2 REGISTRAR OF COMPANIES, ERNAKULAM, COMPANY LAW BUILDING, KAKKANAD, KOCHI-682021.
BY ADV SMT.O.M.SHALINA, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 20421 OF 2020
PETITIONER:
SUJAI SOY, AGED 31 YEARS, S/O. SOY PHILIPOSE KUNJUKUNJU, NO. 3B, MUTHOOT RAINBOW APARTMENTS, AKG NAGAR ROAD, PEROORKADA, TRIVANDRUM 695 005.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE , DEPARTMENT OF REVENUE, ROOM NO. 46, NORTH BLOCK, NEW DELHI 110 001.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI 110 001.
3 REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI 682 021.
BY ADV SMT.M.S.KIRAN, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 20135 OF 2018
PETITIONER:
VINOD LAL, AGED 62 YEARS, SON OF NARAYANAN, MANAGING DIRECTOR, META ROCK PRIVATE LIMITED, HAVING ITS REGISTERED OFFICE AT "LALAS", THATTAMALA POST, KOLLAM.
BY ADVS.
SRI.N.KRISHNA PRASAD SRI.IMAM GRIGORIOS KARAT SRI.S.RAMESH BABU SR.
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, SOUTH BLOCK, NEW DELHI-110001.
2 THE REGISTRAR OF COMPANIES, COMPANY LAW BHAVAN, BMC ROAD, THRIKAKKARA, KOCHI-682021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 20348 OF 2018 PETITIONERS:
1 N.P.SANTHOSH KUMAR (DIN NO. 00138333), MANAGING DIRECTOR, AQUARIUS AMUSEMENT PARK AND RESORTS PRIVATE LIMITED, THANA, KANNUR.
2 CHANDINI SANTHOSH (DIN NO. 00138138), MANAGING DIRECTOR, AQUARIUS AMUSEMENT PARK ANDRESORTS PRIVATE LIMITED, THANA, KANNUR.
BY ADVS.
SRI.T.RAMESH BABU SRI.C.K.SREEJITH RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY THE SECRETARY, MINISTRY OF CORPORATE AFFAIRS,'A' WING, SHASTRI BHAVAN,DR.RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
2 REGIONAL DIRECTOR, SOUTHERN REGION, MINISTRY CORPORATE AFFAIRS, 5TH FLOOR SHASTHRI BHAVAN, 26 MADOWS ROAD, CHENNAI - 600 001.
3 THE REGISTRAR OF THE COMPANIES (KERALA) OFFICE OF THE REGISTRAR OF THE COMPANIES, COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA P.O., KAKKANAD- 682 021.
BY ADV SRI.K.THYAGARAJESWARAN, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA R3 BY GP SMT. DEEPA NARAYANAN
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 21558 OF 2020
PETITIONERS:
1 SREEJA KOZHISSERIL, AGED 46 YEARS, D/O. MOHANA CHANDRAN, THEKKEMUKKALIL VADAKKATHIL, KARAZHMA EAST P.O., VALLIYAKULANGARA, MAVELIKARA, ALAPPUZHA DISTRICT-690 104, CURRENTLY RESIDING AT SAMA-1 FLAT 1204, ABU SHAGARA STREET, NEAR DELHI BOOK SHOP, OPP KRAZ SUPERMARKET, SHARJAH, U.A.E.
2 KRISHNANKUTTY NAIR MURALLEDHARAN NAIR, AGED 53 YEARS, S/O. KRISHNANKUTTY, THEKKEMUKKALIL VADAKKATHIL, KARAZHMA EAST P.O., VALLIYAKULANGARA, MAVELIKARA, ALAPPUZHA DISTRICT-690 104, REPRESENTED BY POWER OF ATTORNEY HOLDER MITHUN CURRENTLY RESIDING AT SAMA-1, FLAT 1204, ABU SHAGARA STREET, NEAR DELHI BOOK SHOP, OPP KRAZ SUPERMARKET, SHARJAH, U.A.E.
BY ADVS.
M.P.SHAMEEM AHAMED SRI.CYRIAC TOM RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, A WING, SHATRI BHAVAN, RAJENDRA PRASAD ROAD, NEWDLEHI-110 001
2 THE REGISTRAR OF COMPANIES (KERALA AND LAKSHWADEEP) COMPANY LAW BHAVAN, BMC ROAD, THRIKKARAKARA, KOCHI-682 021.
W.P.(C) Nos.21628/2020 & Connected cases
BY ADV SRI.HARIDAS P.NAIR, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 20422 OF 2019 PETITIONERS:
1 BASHEER KULANGARA CHENNAN S/O AYYAMMADKUTTY C.K., AGED 46 YEARS, CHENNANKULANGARA HOUSE, MANGAD PUTHOOR OMASSERY, KOZHIKODE-673582.
2 SHAHIMA PARAPPURATHU POIL, D/O HUSSAIN HAJI, AGED 33 YEARS, CHENNANKULANGARA HOUSE, MANGAD PUTHOOR, OMASSERY,KOZHIKODE-673582.
BY ADVS.
M.P.SHAMEEM AHAMED SRI.CYRIAC TOM RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A'WIING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
2 THE REGISTRAR OF COMPANIES (KERALA AND LAKSHADWEEP) COMPANY LAW BHAVAN,BMC ROAD, THRIKKAKKARA,KOCHI-682021.
3 SALMAN PERFUMES PRIVATE LIMITED (STRUCK OFF) (CIN-U24249KL2013PTC033547) 5/2974,2974B, YES SQUARE, NEAR BABY MEMORIAL HOSPITAL, THIRUTHIYAD ROAD, KOZHIKODE-673004.
BY ADV Mr.T.A.UNNIKRISHNAN, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 21393 OF 2018
PETITIONER:
EDACKATTUKUDY MATHAI JOHN, AGED 65 YEARS, S/O. MATHAI, EDACKATTUKUDY, KOTHAMANGALAM P.O., RAMALLOOR, ERNAKULAM - 686 691.
BY ADV SRI.NAVOD PRASANNAN PATTALI
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
2 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI - 682 021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA Smt.KRISHNA S., CGC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 21194 OF 2020
PETITIONER:
NALLAKANDY PUTHIYAPURA SAGEER ABDULLA, AGED 61 YEARS, S/O.ALEELAGAT MAMUKOYA, NEW SULUS, FLORICAN HILL ROAD, KARAPARAMBA, CALICUT-673010.
BY ADVS.
M.P.SHAMEEM AHAMED SRI.CYRIAC TOM
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
2 THE REGISTRAR OF COMPANIES (KERALA AND LAKSHWADEEP), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKKARA, KOCHI-682021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 21432 OF 2020 PETITIONERS:
1 NITHIL RAJ THARAMMAL PARAMB, AGED 32 YEARS, S/O. KANAKARAJU KAVILADATHU, ANITHA NIVAS, JANATHA ROAD, KARAPARAMBA (PO), KOZHIKODE 673 010.
2 THARAMMAL PARAMBHA AKHIL RAJ, AGED 30 YEARS, S/O. KANAKARAJU KAVILADATHU, ANITHA NIVAS, JANATHA ROAD, KARAPARAMBA (PO), KOZHIKODE 673 010.
BY ADVS.
M.P.SHAMEEM AHAMED SRI.CYRIAC TOM RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY., MINISTRY OF CORPORATE AFFAIRS, 'A' WING SHASTRIBHAVAN, RAJENDRAPRASAD ROAD, NEW DELHI 110 001.
2 THE REGISTRAR OF COMPANIES (KERALA AND LAKSHADWEEP) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKKARA, KOCHI 682 021
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 21127 OF 2019
PETITIONER:
PADINJARETHALAKKAL NANU EZHUTHASSAN BALARAM, AGED 60 YEARS, S/O. P.K.NANU EZHUTHASAAN, NIRMALYAM NO.4, GREEN PARK, PERINGAVU, THIRUVAMBADI P.O., THRISSUR-6800 022.
BY ADV R.KRISHNAKUMAR (CHERTHALA)
RESPONDENTS:
1 UNION OF INDIA REP. BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
2 REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA,KOCHI-682 021.
3 CYBELE HERBAL LABORATORIES PRIVATE LIMITED, CIN U85199KL1997PTCO11963, DOOR NO.40/1045G, 5TH FLOOR, AMRUTHA TOWERS, KPCC JUNCTION, M.G.ROAD, ERNAKULAM-682 011.
BY ADV Smt.CHANDINI G NAIR, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 41734 OF 2018
PETITIONER:
AJAY PRASAD, AGED 37 YEARS, S/O. PADMA PRASAD, RESIDING AT 16, PRATHYUSHA, VASANTH VIHAR, KUMARAPURAM, THIRUVANANTHAPURAM 695 011.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR
RESPONDENTS:
UNION OF INDIA REPRESENTED BY ITS SECRETARY , MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI 110 001.
BY ADV SRI.K.SHRI HARI RAO, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 567 OF 2020 PETITIONERS:
1 CHOTTANIKKARA SAHEERALI, 32/385-A, SUBHANA CHELAVOOR, KOZHIKODE-673 571.
2 KARIYERI IQBAL ASIF, ASHIANA CHELAVOOR POST, CALICUT-673 571.
3 KORAKKATH RIYAS ALI, RAHMATH MANZIL, MOOZHIKKAL, CHELAVUR, KOZHIKODE-673 571.
4 ABOOBACKER KUTTY KUVALAPATTA, 3RD LINE BUILDING 3739, IBN ZIAD ROAD, QURTUBA STEET KHOBAR, 34234 SAUDIA ARABIA.
BY ADVS.
M.P.SHAMEEM AHAMED SRI.CYRIAC TOM RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING SHASTRIBHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
2 THE REGISTRAR OF COMPANIES (KERALA AND LAKSHWADEEP), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKKARA, KOCHI-682 021.
3 JEEVESS AYURVEDIC HOSPITAL PRIVATE LIMITED, (CIN U85191 KL 2012 PTCCO32529) 6/11,30 CGA COMPLEX, KOZHIKODE-673 001.
BY ADV SRI.M.L.SURESH KUMAR, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 23143 OF 2018
PETITIONER:
KALIYATH CYRIL TAJAN, AGED 56 YEARS, S/O.K.L.CYRIL, KALIATH 33/1455 B, KANIYAVELI ROAD, VENNALA, KOCHI-682028.
BY ADV SRI.NAVOD PRASANNAN PATTALI
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS,'A'WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
2 REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA,KOCHI-682021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 21616 OF 2019
PETITIONER:
SUDHARSAN, AGED 66 YEARS, S/O. MADHAVAN, DIRECTOR OF M/S. MOOPAKUDI HOTELS PRIVATE LIMITED, RESIDING AT CHIRAG HOUSE TC 1640/48, AMBALATHARA, POONTHURA, THIRUVANANTHAPURAM 695 010.
BY ADVS.
S.JATHIN DAS SRI.SREEKANTH S.NAIR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAWAN, REJENDRA PRASAD ROAD, NEW DELHI 110 001.
2 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI 682 021.
BY ADV SRI.S.VAIDYANATHAN, CGC BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 23327 OF 2018
PETITIONER:
SADHASIVAN PUDUGRAM ANATHAKRISHNA @ P.A.SDAHASIVAN, S/O. P.V.ANATHAKRISHNAN, AGED 58 YEARS, 39/394B, REAL VILLA, MAHAKAVI G ROAD, KOCHI-11.
BY ADV SRI.P.M.JOSHI
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY SECRETARY MINISTRY OF COMPANY AFFAIRS, 5TH FLOOR, 'A' WING, SHASTRI BHAVAN, DR. R.P.ROAD, NEW DELHI,PIN-100001.
2 REGISTRAR OF COMPANIES, 1ST FLOOR, COMPANY LAW BHAVAN, B.M.C.ROAD, THRIKKAKARA, KAKKANAD, PIN-682021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 21620 OF 2019 PETITIONERS:
1 PARAYARUKANDY VETTATH HEMALATHA, D/O. KUTTY, AGED 73 YEARS, RESIDING AT KERALA KALA AZCHAVATTAM, MANKAVU P.O., KOZHIKODE 673 007, KERALA.
2 PARAYARUKANDY VETTATH SHERIEN, D/O. RATNASING, AGED 67 YEARS, RESIDING AT KERALA KALA AZCHAVATTAM, MANKAVE P.O., KOZHIKODE 673 007 , KERALA.
BY ADV LAKSHMI KRISHNADAS
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY THE SECRETARY TO THE GOVERNMENT OF INDIA MINISTRY OF CORPORATE AFFAIRS, SHASTRI BHAWAN, DR. RAJENDRA PRASAD ROAD, NEW DELHI 110 001.
2 THE REGISTRAR OF COMPANIES, ERNAKULAM, KERALA, COMPANY LAW BHAVAN (1ST FLOOR), BMC ROAD, THRIKKAKARA (P.O.), KAKKANAD, KOCHI 021, KERALA.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 21875 OF 2019
PETITIONER:
NELLIKODE SHIHAZ, AGED 48 YEARS, S/O.NARANATH HUSSAIN KOYA, 5/1902, ST.VINCENT COLONY, ERANHIPALAM P.O., KOZHIKODE - 673 006.
BY ADVS.
ASWIN GOPAKUMAR SRI.ANWIN GOPAKUMAR SMT.KALA G.NAMBIAR SRI.K.AMAL NATH NAIK SRI.RENOY VINCENT SRI.NIRANJAN SUDHIR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
2 THE REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, B.M.C.ROAD, THRIKKAKARA, KOCHI - 682 021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 24426 OF 2018 PETITIONERS:
1 BIJU JOHN, AGED 42 YEARS, S/O. T.J.JOHN, 40/669, MANIKATH HOUSE, POWER HOUSE LINK ROAD, PALARIVATTOM P.O., PALARIVATTOM, ERNAKULAM - 682 025.
2 JOHN THAREPARAMBIL JOSEPH, AGED 77 YEARS, S/O. T.J. JOSEPH, 40/669, MANIKATH HOUSE, POWER HOUSE LINK ROAD, PALARIVATTOM P.O., PALARIVATTOM, ERNAKULAM - 682 025.
BY ADV SRI.NAVOD PRASANNAN PATTALI RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRIBHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110001.
2 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI - 682 021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA SRI.JAISHANKAR V.NAIR, CGC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 24984 OF 2018
PETITIONERS:
1 RAVEENDRAN KUNJUKRISHNAN S/O. KUNJUKRISHNAN KUNJU, AGED 74 YEARS, MANAGING DIRECTOR, M/S. ARCHANA PALACE HOTELS AND RESORTS PRIVATE LIMITED, ARCHANA, P.B.NO.4, WARD NO.1, BUILDING NO.515, ANCHAL P.O., KOLLAM - 691306.
2 VIMALA, W/O. RAVEENDRAN, AGED 64 YEARS, DIRECTOR, M/S. ARCHANA PALACE HOTELS AND RESORTS PRIVATE LIMITED, ARCHANA, P.B.NO.4, WARD NO.1, BUILDING NO.515, ANCHAL P.O., KOLLAM - 691306.
BY ADVS.
SRI.T.M.SREEDHARAN (SR.) SRI.R.BHASKARA KRISHNAN SRI.V.P.NARAYANAN
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110001.
2 THE REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI - 682021.
3 M/S. ARCHANA PALACE HOTELS AND RESORTS PRIVATE LIMITED, ARCHANA, P.B.NO.4, WARD NO.1, BUILDING NO.515, ANCHAL P.O., KOLLAM - 691306, REPRESENTED BY W.P.(C) Nos.21628/2020 & Connected cases
ITS MANAGING DIRECTOR, SHRI. RAVEENDRAN KUNJUKRISHNAN.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA SRI.JAISHANKAR V.NAIR, CGC SMT.S.SUJINI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 26401 OF 2018
PETITIONER:
NANKUTTAN NAIR SREEKUMAR, AGED 69 YEARS, S/O.NANKUTTAN NAIR, RESIDING AT SOWPARNIKA, NEAR BHAVANS VIDYAMANDIR, ELAMAKKARA, COCHIN-682026.
BY ADV SRI.NAVOD PRASANNAN PATTALI
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
2 REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 22535 OF 2019 PETITIONERS:
1 MOOSSA CHERIYA THAITHOTTATHIL, S/O.ABOOBACKER ADEELAKATH UNNINTAVITA, AGED 45 YEARS, C.T.HOUSE, KURICHIYIL POST, PUNNOL, THALASSERY, KANNUR- 670102.
2 SHAKIR KOLAPPAL,, S/O.HAMZA PUTHIYA PURAYIL, AGED 44 YEARS, SHABEER VILA, AZHEEKAL, NEW MAHE, KANNUR- 673311.
BY ADV M.P.SHAMEEM AHAMED RESPONDENTS:
1 UNION OF INDIA R0EPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI- 110001.
2 THE REGISTRAR OF COMPANIES (KERALA AND LAKSHWADEEP), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKKARA, KOCHI- 682021.
3 WEST SIDE HOSPITALS PRIVATE LIMITED, (CIN U85110KL1991PTC006070) DHANWANDARI NAGAR, MOULANA AZAD ROAD, KAPPALANDIMUKKU, KOCHI, ERNAKULAM- 682002.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA BY ADV SRI.R.PRASANTH KUMAR, CGC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 23010 OF 2019
PETITIONERS:
KARUPPAN SASIDHARAN, S/O. KARUPPAN, AGED 47 YEARS, RESIDING AT SADGAMAYA PANAMKUTTY, PERUVEMBU P.O, PALAKKAD-678 531.
BY ADV LAKSHMI KRISHNADAS
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY THE SECRETARY TO THE GOVERNMENT OF INDIA, MINISTRY OF CORPORATE AFFAIRS, SHASTRI BHAWAN, DR. RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
2 THE REGISTRAR OF COMPANIES, ERNAKULAM, KERALA, COMPANY LAW BHAVAN (1ST FLOOR), BMC ROAD, THRIKKAKKARA (P.O), KAKKANAD, KOCHI-682 021, KERALA.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA BY ADV SRI.A.R.GANGADAS, CGC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 23780 OF 2019
PETITIONER:
DR.VALAKADAVIL KRISHNAN GOPINATHAN, AGED 78 YEARS, S/O. KRISHNAN, RESIDING AT ROSHINI, KURKKENCHERI P.O., THRISSUR-680007.
BY ADVS.
A.P.SUBHASH SRI.M.A.ABDUL SHUKOOR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
2 THE REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682 021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA Mr.JOSEPH RONY JOSE, CGC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 25131 OF 2020
PETITIONER:
SAID ISMAIL THANGAL, AGED 50 YEARS, S/O.KALIYA ROAD SAYED ISMAEL UNNIKOYA THANGAL, KALIA ROAD HOUSE, KURUVAMBALAM POKOLATHUR, MALAPPURAM-679338.
BY ADVS.
M.P.SHAMEEM AHAMED SRI.CYRIAC TOM
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
2 THE REGISTRAR OF COMPANIES (KERALA AND LAKSHWADEEP), COMPANY LAW BHAVAN, BMC ROAD, THRIKAKARA, KOCHI-682021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA BY ADV SRI.T.V.VINU, CGC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 25538 OF 2020 PETITIONERS:
1 GHAZAL RAVI, S/O. RAVI P.P., AGED 33 YEARS, RESIDING AT S3, DWARAKA APARTMENTS, PUNKUNNAM, THRISSUR, PIN-680 002, DIN-2673262.
2 SAIFUDHEEN ABDUSSALAM KAYAMKULAM, S/O. ABDUSSALAM K.K., AGED 31 YEARS, RESIDING AT KAYAMKULAM HOUSE, ERAVATHOOR P.O., KOCHUKADAVU, PIN-680 734, DIN-6552165.
BY ADVS.
K.A.MOHAMMED ALI JAWHAR SHRI.SHAN V. SHINE SHRI.ROHITH K.B.
SRI.T.H.ARAVIND RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO. 46, NORTH BLOCK, NEW DELHI-110 001.
2 THE REGISTRAR OF COMPANIES (KERALA) COMPNAY LAW BHAVAN, BMC ROAD, THRIKAKKARA, KOCHI-682 021.
3 THE MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTHRIBHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI 110 001.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA BY ADV SRI.JAGATH. N., CGC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 27379 OF 2020 PETITIONERS:
1 BIJOSH PAUL, AGED 38 YEARS, SON OF VADAKKEN IPE PAULOSE, RESIDENT OF VADAKKAN, PADAMMALI ROAD, CHELAD, PINDIMANA, ERNAKULAM, KERALA - 686 681, DIN-06414054.
2 NEENA CHANDY, AGED 38 YEARS, WIFE OF BIJOSH PAUL, RESIDENT OF VADAKKAN, PADAMMALI ROAD, CHELAD, PINDIMANA, ERNAKULAM, KERALA - 686 681, PIN - 06414061.
BY ADV K.A.MOHAMMED ALI JAWHAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI -01.
2 THE REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI - 682031.
3 THE MINISTRY OF CORPORATE AFFAIRS REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTHRIBHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI - 01.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA BY ADV SMT.SREEKALA K.L., CGC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 30296 OF 2018
PETITIONER:
SUSIL VIJOY ARORA, AGED 57 YEARS, S/O K.V. ARORA, RESIDING AT J.M. TOWERS, 4A1, 47/695, NEAR CHINMAYA VIDYALAYA, VADUTHALA, ERNAKULAM- 682 023.
BY ADVS.
NAVOD PRASANNAN K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110001.
2 REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, TRIKKAKARA, KOCHI-682 021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA SRI.SUVIN R.MENON, CGC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 30284 OF 2018
PETITIONERS:
1 SHAJI NADESAN, AGED 45 YEARS, S/O. NADESAN KRISHNAN, RESIDING AT 4C SHRESHTTAM, HEERA GRACE FLAT, KOWDIAR, TRIVANDRUM - 695 003.
2 PRITHVIRAJ SUKUMARAN, AGED 33 YEARS, S/O. P.SUKUMARAN, RESIDING AT SUMAM, THIRUMALA P.O., VALIYAVILA, TRIVANDRUM-675006.
3 SANTHOSH CHANDRAMANI SIVAN, AGED 54 YEARS, S/O.CHANDRASEKHARAN NAIR, RESIDING AT C.25/102, NEAR AKASHA GANGA, CO-OP SOCIETY, YAMUNA NAGAR, OSHIWARA, ANDHERI (WEST ,MUMBAI, MAHARASHTRA-40053).
BY ADVS.
NAVOD PRASANNAN K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
2 REGISTRAR OF COMPANIES, (KERALA AND LAKSHADWEEP), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, ERNAKULAM-682021.
ADDL.3 REGISTRAR OF COMPANIES (MUMBAI), 100, EVERST MARINE DRIVE, MUMBAI 400 002.
W.P.(C) Nos.21628/2020 & Connected cases
IS IMPLEADED AS ADDITIONAL R3 AS PER ORDER DATED 31.10.2018 IN I.A. 01/2018 IN WP(C) 30284/2018.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA BY ADV SRI.JAISHANKAR V.NAIR, CGC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 30374 OF 2018
PETITIONER:
SHAJI THOMAS GEORGE, AGED 64 YEARS, S/O.A.M.GEORGE, RESIDING AT KANCHIRAPPALLIL HOUSE, CHANGAMPUZHA NAGAR P.O., ERNAKULAM - 33.
BY ADVS.
SRI.NAVOD PRASANNAN K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CROPORATE AFFAIRS, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
2 REGISGTRAR OF COMPANIES(KARNATAKA) E WING, 2ND FLOOR, KENDRIYA SADAN, KORMANGALA, BENGALURU, KARNATAKA-560034.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 28116 OF 2020 PETITIONER:
1 SIDHIK IBRAHIMKUNJU, AGED 41 YEARS, SON OF IBRAHIM KUJU, RESIDENT OF BUSHRAMANZIL, H.NO.1/631, ROADARIKATHUVEEDU, THOLICODE P.O., NEDUMANGADU (VIA) TRIVANDRUM, KERALA-695 541.
2 JIYASHA SIDHIK, AGED 35 YEARS, WIFE OF SIDHIK IBRAHIMKUNJU, RESIDENT OF BUSHRAMANZIL, H.NO.1/631, ROADARIKATHUVEEDU, THOLICODE P.O., NEDUMANGADU (VIA) TRIVANDRUM, KERALA-695 541.
BY ADV K.A.MOHAMMED ALI JAWHAR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-01.
2 THE REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682 021.
3 THE MINISTRY OF CORPORATE AFFAIRS REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTHRIBHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-01.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA BY ADV SRI.P.R.AJITHKUMAR
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 31541 OF 2018 PETITIONER:
SUBIN ZACHARIA, AGED 34 YEARS, S/O K.A ZACHARIA, KANJIRATHINMOOTTIL (H), KUZHIMATTAM P.O, KOTTAYAM 686533.
BY ADVS.
ASWIN GOPAKUMAR ANWIN GOPAKUMAR KALA G.NAMBIAR ARJUN SANTHOSH RENOY VINCENT HEBA SARA ABRAHAM NIRANJAN SUDHIR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECERETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI 110001.
2 THE REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, B. M.C. ROAD, THRIKKAKARA KOCHI 682021.
ADDL.3 THE REGISTRAR OF COMPANIES (CHENNAI) 2ND FLOOR, SHASTRI BHAWAN, 26, HADDOWS ROAD, CHENNAI-600006.
((ADDL.R3 IMPLEADED AS PER THE ORDER DATED 26/10/2018 IN IA.01/2018)
BY ADV.SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 27696 OF 2019 PETITIONERS:
1 PONNANAGATHODI MOHAMMED SHAJI, AGED 49 YEARS, S/O.ABDULLA PONNANAGATHODI, DOOR NO.XXII/122, PONNANAGATHODI HOUSE, ARIPRA P.O., ANGADIPURAM, MALAPPURAM-679321.
2 MUBEENA MOHAMMED SHAJI, AGED 43 YEARS, W/O.PONNANAGATHODI MOHAMMED SHAJI, DOOR NO.XXII/122, PONNANAGATHODI HOUSE, ARIPRA P.O., ANGADIPURAM, MALAPPURAM-679321.
BY ADVS.
NAVOD PRASANNAN PATTALI K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-01.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-01.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 27686 OF 2019
PETITIONERS:
1 NIGAM CHRUVATHOOR MATHEW, AGED 61 YEARS, S/O. CHERUVATHOOR MATHEW, METRO TOWER, DOOR NO. 40/8177, IIND FLOOR, OPP. SHENOY'S THEATRE, CONVENT ROAD, ERNAKULAM-35.
2 GEORGE CHEERAN CHERAPPAN, AGED 65 YEARS, S/O. CHEERAN CHERAPPAN, METRO TOWER, DOOR NO. 40/8177, IIND FLOOR, OPP. SHENOY'S THEATRE, CONVENT ROAD, ERNAKULAM-35.
3 MOHAN CHEERAN IYYAVU, AGED 66 YEARS, S/O. CHEERAN IYYAVU, METRO TOWER, DOOR NO. 40/8177, IIND FLOOR, OPP. SHENOY'S THEATRE, CONVENT ROAD, ERNAKULAM-35.
4 STANLY PANAKKAL ITTOOP, AGED 63 YEARS, S/O. PANAKKAL MATHEW ITTOOP, METRO TOWER, DOOR NO. 40/8177, IIND FLOOR, OPP. SHENOY'S THEATRE, CONVENT ROAD, ERNAKULAM-35.
5 CHACKOCHAN PHARU CHUMMAR, AGED 59 YEARS, S/O. PHARU CHUMMAR, METRO TOWER, DOOR NO. 40/8177, IIND FLOOR, OPP. SHENOY'S THEATRE, CONVENT ROAD, ERNAKULAM-35.
6 VISHIN CHERUVATHOOR WILSON, AGED 37 YEARS, S/O. CHERUVATHOOR ITTIMATHEW WILSON, METRO TOWER, DOOR NO. 40/8177, IIND FLOOR, OPP. SHENOY'S THEATRE, CONVENT ROAD, ERNAKULAM-35.
W.P.(C) Nos.21628/2020 & Connected cases
7 REVIN PULIKKOTTIL CHERIAN, AGED 38 YEARS, S/O. CHERIAN UTHUPPU PULIKOTTIL, METRO TOWER, DOOR NO. 40/8177, IIND FLOOR, OPP. SHENOY'S THEATRE, CONVENT ROAD, ERNAKULAM -35.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO. 46, NORTH BLOCK, NEW DELHI-110 001
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
3 REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682 021
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 27693 OF 2019
PETITIONER:
ABDURASHEED MUSARI KANDY, AGED 62 YEARS, S/O. ABDUSSALAM MUSARI KANDY, RESIDING AT OLIVE VILLA, TOWN MASJID ROAD P.O., POOVATTUPARMBA, KOZHIKODE, KERALA, PIN - 673 008.
BY ADVS.
NAVOD PRASANNAN PATTALI K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO. 46, NORTH BLOCK, NEW DELHI - 110 001.
2 MINISTRY OF CORPORATE AFFIARS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
3 REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI - 682 021.
BY ADV SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 28774 OF 2020 PETITIONER:
TONY CYRIAC, AGED 60 YEARS, S/O. MULAVARICKAL ANTONY CYRIAC, MULAVARICKAL, CHOWARA P.O., ERNAKULAM, KERALA-683 571.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY , MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-110 001
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A'WING , SHASTRIBHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA,KOCHI-682 021
BY ADV.SHRI.P.VIJAYAKUMAR, ASG OF INDIA BY ADV SRI.M.A.VINOD, CGC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 29010 OF 2020 PETITIONERS:
1 RAJEEVKUMAR GOPINATHAN NAIR, AGED 45 YEARS, S/O.GOPINATHAN NAIR, SHANTHI BHAVAN, POWDIKONAM, CHEMPAZHANTHY P.O., THIRUVANANTHAPURAM, KERALA-695587.
2 CHITHRA VASANTHA GOPINATHAN NAIR, AGED 43 YEARS, D/O.GOPINATHAN NAIR, SHANTHI BHAVAN, POWDIKONAM, CHEMPAZHANTHY P.O., THIRUVANANTHAPURAM, KERALA-695587.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-110001.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
BY ADV.SHRI.P.VIJAYAKUMAR, ASG OF INDIA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 28590 OF 2019 PETITIONER:
RAJU BABY, AGED 52 YEARS, S/O.K.BABY, NADUKUNNIL CHARUVILA VEEDU, OZHUKUPARAKKAL P.O., KOLLAM-691533.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF FINANCE, DEPARTMENT OF REVENUE, ROOM NO.46, NORTH BLOCK, NEW DELHI-110001.
2 MINISTRY OF CORPORATE AFFAIRS, REPRESENTED BY ITS SECRETARY, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
3 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
4 REGISTRAR OF COMPANIES (MADHYA PRADESH), A BLOCK, SANJAY COMPLEX, 3RD FLOOR, JAYENDRA GANJ, GWALIOR-474009.
BY ADV.SHRI.P.VIJAYAKUMAR, ASG OF INDIA BY ADV SRI.M.N.MANMADAN, CGC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 32719 OF 2018
PETITIONER:
SHARAFUDDEEN MOOSA NADUVILAKATH MAMMU, AGED 56 YEARS, S/O. NADUVILAKATHU BEERAVUNNIMAMMU, RESIDING AT 9B, ABAD SILVER CREST, JAWAHAR NAGAR, KADAVANTHRA, ERNAKULAM - 682 020.
BY ADVS.
NAVOD PRASANNAN PATTALI K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
2 REGISTRAR OF COMPANIES(KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI 682021.
BY ADV.SHRI.P.VIJAYAKUMAR, ASG OF INDIA Smt.KRISHNA S., CGC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 32916 OF 2018
PETITIONER:
UNNIKRISHNAN CHOLAYAIL, S/O. UNNEERI CHOLAYIL, 41/133, 5B, CENTRAL ZONE APARTMENTS, AMMAN KOVIL ROAD, ERNAKULAM - 682 035.
BY ADVS.
P.K.NIJOY C.PRABITHA REJOICE B.CHEMBAKASSERIL
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY THE SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
2 THE REGISTRAR OF COMPANIES, OFFICE OF THE REGISTRAR OF COMPANIES, 1ST FLOOR, COMPANY LAW BHAVAN, BMC ROAD, THIKKAKARA P.O., KAKKANAD, ERNAKULAM-682021.
BY ADV.SHRI.P.VIJAYAKUMAR, ASG OF INDIA BY ADV SRI.JAISHANKAR V.NAIR, CGC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 30533 OF 2019
PETITIONER:
ABDUL RASHEED MEDUVINNALAKATH, S/O.HAJI MOIDEENKUTTY, PUTHAN PEEDIYAKKAL HOUSE, G H S S ROAD, TIRURANGADI, MALAPPURAM, KERALA - 676 306.
BY ADVS.
M.P.SHAMEEM AHAMED CYRIAC TOM RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
2 THE REGISTRAR OF COMPANIES (KERALA AND LAKSHWADEEP), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI - 682 031.
3 ORBITEC EXPORTS AND TRADES PRIVATE LIMITED (STRUCK OFF), 968-V, MN' S AVENUE, P.T.USHA ROAD, CALICUT KOZHIKODE, KERALA - 673 001.
BY ADV.SHRI.P.VIJAYAKUMAR, ASG OF INDIA BY ADV SRI.ROJO JOSEPH THURUTHIPARA, CGC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 31949 OF 2017 PETITIONERS:
1 GOPI KRISHNAN RAMANI KUNJUNNI MENON, AAYILLAM VEEDU, CHETTIPADI, PARAPPANANGADI P.O, 676 319.
2 RAMAN PILLAI PANACHIKKAL SARIN, SARASWATHY BHAVAN, KUDAVATTOOR, KOLLAM 691 512.
BY ADVS.
SRI.ALEX.M.SCARIA SMT.BEENA JOSEPH B-859 SMT.SARITHA THOMAS RESPONDENTS:
1 THE UNION OF INDIA REPRESENTED BY SECRETARY MINISTRY OF CORPORATE AFFAIRS, SHASTRI BHAVAN, DR.RAJENDRA PRASAD ROAD, NEW DELHI 110 001.
2 THE REGISTRAR OF COMPANIES COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA P.O, KAKKANAD, KOCHI, KERALA 682 021.
3 INDEPENDENT BROADCASTING PRIVATE LIMITED WITH THE REGISTERED ADDRESS MUHAMMED KOYA INTERNATIONAL FOUNDATION, NANDAVANAM, VIKAS BHAVAN P.O, THIRUVANANTHAPURAM 695 033, REPRESENTED BY ITS MANAGING DIRECTOR.
BY ADV.SHRI.P.VIJAYAKUMAR, ASG OF INDIA BY ADV SMT.O.M.SHALINA, CGC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 33126 OF 2017 PETITIONERS:
1 KANDAMKULATHI FRANCIS PAUL, AGED 39 YEARS, S/O. K.F. PAULOSE, KANADAMKULATHI HOUSE, KUZHOOR P.O, THRISSUR 680 734.
2 KANDAMKUALATHI FRANCIS POULOSE, AGED 77 YEARS, S/O. K.P. FRANCIS, KANADAMKULATHI HOUSE, KUZHOOR P.O., THRISSUR 680 734.
BY ADVS.
SRI.ALEX.M.SCARIA SMT.SARITHA THOMAS RESPONDENTS:
1 THE UNION OF INDIA REPRESENTED BY SECRETARY, SHASTRI BHAVAN, DR. RAJENDRA PRASAD ROAD, NEW DELHI 110 001.
2 THE REGISTRAR OF COMPANIES, COMPANY LAW BHAWAN, BMC ROAD, THIKKAKARA P.O, KAKKANAD, KOCHI, KERALA 682 021.
3 NEW INDIAN VOYAGES PVT. LTD., 37/1320, KUMARANASHAN JUNCTION, KALOOR KADAVANTHRA ROAD, ERNAKULAM, KERALA 682 017
BY ADV.SHRI.P.VIJAYAKUMAR, ASG OF INDIA BY ADV SRI.K.SHRI HARI RAO, CGC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 34847 OF 2017 PETITIONERS:
1 KALAPURACKAL JACOB THOMAS, DIRECTOR, VANIAMPARA RUBBER COMPANY LTD & COMFOAMS LTD;(NOW UNDER DISQUALIFICATION AS A DIRECTOR AS PER MCA LIST), S/O. K.C.THOMAS, AGED 81 YEARS, KALAPURACKAL, AISWARYA ROAD, MUTTAMBALAM P.O., KOTTAYAM-686004.
2 THOMAS JACOB, DIRECTOR, VANIAMPARA RUBBER COMPANY LTD & COMFOAMS LTD;(NOW UNDER DISQUALIFICATION AS A DIRECTOR AS PER MCA LIST), S/O. K.C.THOMAS, AGED 52 YEARS, KALAPURACKAL, AISWARYA ROAD, MUTTAMBALAM PO, KOTTAYAM-686004.
BY ADVS.
SRI.P.M.MOHAMMED SHIRAZ SRI.ABID MILLATH RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY SECRETARY TO GOVERNMENT OF INDIA, MINISTRY OF CORPORATE AFFAIRS, SHASTRIBHAWAN, 5TH FLOOR, A-WING, DR. RAJENDRA PRASAD ROAD,NEW DELHI-110001.
2 REGISTRAR OF COMPANIES -KERALA COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKKARA P.O, KAKKANAD, KOCHI-682021.
BY ADV.SHRI.P.VIJAYAKUMAR, ASG OF INDIA BY ADV SRI.HARIDAS P.NAIR, CGC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 35810 OF 2017
PETITIONER:
PAVITHRAN V.V., AGED 85 YEARS, S/O.(LATE) K.VELAYUDHAN, LAKSHMI SADANAM, CMC XIV, CHERTHALA P.O., ALAPPUZHA-688524.
BY ADVS.
SRI.ASWIN GOPAKUMAR SRI.RENOY VINCENT SMT.KALA G.NAMBIAR SMT.LALIA ELIZABETH PHILIP
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
2 THE REGISTRAR OF COMPANIES KERALA COMPANY LAW BHAVAN, B.M.C. ROAD, THRIKKAKARA, KOCHI-682021.
BY ADV.SHRI.P.VIJAYAKUMAR, ASG OF INDIA BY ADV SRI.B.RAMACHANDRAN, CGC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 36410 OF 2017 PETITIONERS:
1 VARGHESE P.G., 26/181 E, ANUGRAH, EDAPALLY P.O., ERNAKULAM 682 024.
2 JOYACHAN T. JOSEPH, THATTAMPARAMBIL HOUSE, THURUTHOOR P.O, PUTHANVELIKKARA, PARAVUR, ERNAKULAM DT 683594.
3 GEEMON P.VARGHESE, PALATTY PULLEY HOUSE, MURIYAD P.O., IRINJALAKUDA, THRISSUR DT 680 694.
BY ADV SRI.C.K.KARUNAKARAN RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY SECRETARY, MINISTRY OF CORPORATE AFFAIRS, GOVERNMENT OF INDIA, 'A'WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI 110 001.
2 REGISTRAR OF COMPANIES, KERALA 1ST FLOOR, COMPANY LAW BHAVAN, B.M.C ROAD, THRIKKAKARA P.O., KAKKANAD, KOCHI 682 021.
3 M/S. PAMBA ELECTRONIC SYSTEM (P) LTD., 1/40A, PAMBA HOUSE, KUREEKAD P.O., THIRUVANKULAM, EERNAKULAM DT 682 305.
BY ADVS.
BY ADV.SHRI.P.VIJAYAKUMAR, ASG OF INDIA R1-R2 SRI.K.R.RAJKUMAR, C.G.C.
R3 SRI.ARJUN SREEDHAR R3 SRI.ARUN KRISHNA DHAN R3 SRI.P.S.SREEDHARAN PILLAI R3 SRI.T.K.SANDEEP
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 36842 OF 2018 PETITIONERS:
1 K.A. RAUF, AGED 57 YEARS, S/O AHAMMED, SHELTER, JAYANTHINAGAR HOUSING COLONY, PT USHA ROAD, MOONALINGAL, CALICUT.
2 FATHIMA RAUF, W/O.K.A.RAUF, HOUSE NO.4/700, SHELTER, JAYANTHI NAGAR COLONY, KOZHIKODE.
BY ADV L.RAJESH NARAYAN RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY SECRETARY, MINISTRY OF CORPORATE AFFAIRS, GOVERNMENT OF INDIA, 'A' WING, SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
2 REGISTRAR OF COMPANIES, KERALA, 1ST FLOOR, COMPANY LAW BHAVAN, B.M.C ROAD, THRIKKAKARA P.O., KAKKANAD, KOCHI-682 021.
3 K.A. LATEX PVT LTD., 4/700, JAYANTHI NAGAR COLONY, PT USHA ROAD, CALICUT-673 031.
BY ADV.SHRI.P.VIJAYAKUMAR, ASG OF INDIA SRI.SHARATH NARAYAN NAMBIAR
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 38728 OF 2018
PETITIONER:
SREEKUMAR SANKARAN NAIR, AGED 56 YEARS, S/O. SANKARAN NAIR, RESIDING AT HB/47, SOUTH BRIDGE AVENUE, PANAMPILLY NAGAR P.O., ERNAKULAM 682 036.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI 110 001.
2 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI 682 021.
BY ADV.SHRI.P.VIJAYAKUMAR, ASG OF INDIA BY ADV SRI.JAISHANKAR V.NAIR, CGC SMT. C.G. PREETHA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 39365 OF 2018
PETITIONER:
SASIKALA THOTTUNGAL PARAMESWARAN, AGED 60 YEARS, D/O.PARAMESWARAN THOTTUNGAL NARAYANAN, RESIDINGA T 15B, LINK HEIGHTS PANAMPILLY NAGAR, ERNAKULAM - 682 036.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, A-WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
2 REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI - 682 021.
BY ADV.SHRI.P.VIJAYAKUMAR, ASG OF INDIA BY ADV SMT.O.M.SHALINA, CGC BY SMT. C.G. PREETHA, CGC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 39345 OF 2018
PETITIONER:
BHANU PRAKASH VITTAPPA PAI, AGED 58 YEARS, S/O PAI, RESIDING AT H NO.8/1158, TD CROSS ROAD, MATTANCHERY, ERNAKULAM-682002.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI- 110001.
2 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682021.
BY ADVS.
SHRI.P.VIJAYAKUMAR, ASG OF INDIA SRI.SHARATH NARAYAN NAMBIAR SMT. C.G.PREETHA, CGC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 39371 OF 2018
PETITIONER:
GEORGE PYNADAN JOSEKUTTAN, AGED 60 YEARS, S/O.GEORGE PYNADAN, RESIDING AT LINK HEIGHTS FLAT NO.9B, PANAMPILLY NAGAR, ERNAKULAM - 682 036.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI - 110 001.
2 REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI - 682 021.
BY ADV.SHRI.P.VIJAYAKUMAR, ASG OF INDIA BY ADV Smt.KRISHNA S., CGC BY SMT.C.G.PREETHA, CGC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 39369 OF 2018
PETITIONER:
GEETHA MADHUSOODANAN, AGED 68 YEARS, S/O M.S.MADHUSOODANAN, RESIDING AT 10A, SARASWATHY NILAYAM, JAWAHAR NAGAR, KOWDIAR, TRIVANDRUM-695 041.
BY ADVS.
NAVOD PRASANNAN PATTALI SRI.K.V.KRISHNAKUMAR
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110 001.
2 REGISTRAR OF COMPANIES (KERALA), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, KOCHI-682 021.
BY ADV.SHRI.P.VIJAYAKUMAR, ASG OF INDIA BY ADV SMT.C.G.PREETHA, CGC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 40504 OF 2018 PETITIONER:
GOKUL RAJENDRAN, AGED 28 YEARS, S/O RAJENDRAN UNNITHAN, DEEPAM, TC 6/1202(1), KERA 119, HARISMARITHI LAINE, KANJIRAMPARA P.O., VATTIYOORKAVU, THIRUVANANTHAPURAM-695030.
BY ADV NAVOD PRASANNAN PATTALI
RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRIBHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
2 REGISTRAR OF COMPANIES (TAMIL NADU, ANDAMAN & NICOBAR ISLANDS) BLOCK NO.6, B WING 2ND FLOOR, SHASTRI BHAWAN 26, HADDOWS ROAD, CHENNAI-600034.
3 REGISTRAR OF COMPANIES(KERALA AND LAKSHADWEEP), COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA, ERNAKULAM-682021.
BY ADVS.
SHRI.P.VIJAYAKUMAR, ASG OF INDIA SRI.SHARATH NARAYAN NAMBIAR SMT.C.G.PREETHA, CGC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 41201 OF 2018 PETITIONERS:
1 GEORGE KURIAKOSE, AGED 44 YEARS, S/O.P.V. KURIAKOSE, XII/315, PANDIKUDIYIL HOUSE, IRINGOLE POST, PERUMBAVOOR VIA, ERNAKULAM DISTRICT, PIN-683548.
2 JOJI JOY, AGED 40 YEARS, S/O.P V KURIAKOSE, XII/315, PANDIKUDIYIL HOUSE, IRINGOLE POST, PERUMBAVOOR VIA, ERNAKULAM DISTRICT, PIN-683548.
BY ADVS.
C.S.MANU SRI.S.K.PREMRAJ RESPONDENTS:
1 UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING, SHASTRI BHAWAN, RAJENDRA PRASAD ROAD, NEW DELHI, PIN-110001.
2 REGISTRAR OF COMPANIES, (KERALA AND LAKSHADWEEP) COMPANY LAW BHAVAN BMC ROAD, THRIKKAKARA, ERNAKULAM, PIN-682021.
BY ADV.SHRI.P.VIJAYAKUMAR, ASG OF INDIA BY ADV SMT.GIRIJA.L., ADDL.CGSC SMT.C.G.PREETHA, CGC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR.JUSTICE N.NAGARESH WEDNESDAY,THE 16TH DAY OF JUNE 2021/26TH JYAISHTA, 1943 WP(C) NO. 41664 OF 2018 PETITIONERS:
1 C.K.VIJAYAN, (DIN NO.01833692),54 YEARS, SON OF KRISHNANKUTTY, CHANJAMATTATHIL, FLAT NO.6A,VIJAYA GLIMPSES, JAWARHARNAGAR, KADAVANTHRA, KOCHI-682 020.
2 SALINI VIJAYAN (DIN NO.02783772), WIFE OF SRI.C.K.VIJAYAN, FLAT NO.6A, VIJAYA GLIMPSES, JAWARHARNAGAR, KADAVANTHRA, KOCHI-682 020.
3 SAIRA THAMPI KRISHNA (DIN NO.02790901), WIFE OF LAE THAMPI KRISHNA, FLAT NO.7A, VIJAYA GLIMPSES, JAWARHARNAGAR, KADAVANTHRA, KOCHI-682 020.
BY ADV SRI.L.RAJESH NARAYAN RESPONDENTS:
1 THE UNION OF INDIA REPRESENTED BY ITS SECRETARY, MINISTRY OF CORPORATE AFFAIRS, 'A' WING SHASTRI BHAVAN, RAJENDRA PRASAD ROAD, NEW DELHI-110001.
2 THE REGISTRAR OF COMPANIES (KERALA) COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA ,KOCHI-682 021.
BY ADV.SHRI.P.VIJAYAKUMAR, ASG OF INDIA BY ADV SMT.H.SUBHALEKSHMI, CGC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 16.06.2021, ALONG WITH WP(C).21628/2020 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: W.P.(C) Nos.21628/2020 & Connected cases
JUDGMENT CR ~~~~~~~~~ Dated this the 16th day of June, 2021
[W.P.(C) Nos.21628/2020, 21393/2018, 24426/2018, 40504/2018, 9651/2019, 15713/2019, 27686/2019, 10939/2020, 11896/2020, 11900/2020, 12827/2020, 14895/2020, 17218/2020, 17225/2020, 19830/2020, 19924/2020, 19996/2020, 20220/2020, 20229/2020, 20253/2020, 20312/2020, 20421/2020, 27379/2020, 28116/2020, 9841/2019, 39369/2018, 19228/2020, 19249/2020, 42106/2018, 14993/2018, 15928/2018, 16065/2018, 16083/2018, 16085/2018, 23143/2018, 26401/2018, 30284/2018, 30296/2018, 30374/2018, 32719/2018, 38728/2018, 39345/2018, 39365/2018, 39371/2018, 41734/2018, 10315/2019, 10441/2019, 10720/2019, 10862/2019, 10866/2019, 11273/2019, 11401/2019, 12058/2019, 12059/2019, 12061/2019, 12070/2019, 12146/2019, 15712/2019, 15717/2019, 15728/2019, 27693/2019, 10559/2020, 10937/2020, 12313/2020, 12332/2020, 12335/2020, 12833/2020, 15407/2020, 15674/2020, 16587/2020, 16648/2020, 17243/2020, 19179/2020, 19220/2020, 19239/2020, 19455/2020, 19570/2020, 19774/2020, 20268/2020, 3725/2021, 15344/2019, 31949/2017, 33126/2017, 34847/2017, 35810/2017, 36410/2017, 8074/2018, 9513/2018, 9818/2018, 10932/2018, 12998/2018, 18319/2018, 20135/2018, 20348/2018, 23327/2018, 24984/2018, 31541/2018, 32916/2018, 36842/2018, 41201/2018, 41664/2018, 664/2019, 1569/2019, 1583/2019, 1619/2019, 1620/2019, 1898/2019, 1909/2019, 3242/2019, 3730/2019, 5622/2019, 5698/2019, 5999/2019, 6306/2019, 6315/2019, 6321/2019, 6678/2019, 7292/2019, 7317/2019, 7682/2019, 7789/2019, 7847/2019, 7962/2019, 8193/2019, 8443/2019, 8645/2019, 8997/2019, 9317/2019, 9338/2019, 9369/2019, 9550/2019, 10051/2019, 11823/2019, 12032/2019, 12097/2019, 12191/2019, 12422/2019, 12531/2019, 12581/2019, 12628/2019, 12632/2019, 12644/2019, 12648/2019, 12685/2019, 12706/2019, 12798/2019, 12853/2019, 13224/2019, 13245/2019, 13313/2019, 13330/2019, 13356/2019, 13613/2019, 13940/2019, 14062/2019, 14106/2019, 14195/2019, 14257/2019, 14617/2019, 14727/2019, 15055/2019, 15063/2019, 15146/2019, 15248/2019, 15667/2019, 15674/2019, 15721/2019, 16036/2019, 16156/2019, 16230/2019, 16235/2019, 16248/2019, 16424/2019, 16512/2019, 16858/2019, 17194/2019, 17220/2019, 17364/2019, 17984/2019, 18316/2019, 18395/2019, 18405/2019, 18584/2019, 18729/2019, 18760/2019, 18971/2019, 19127/2019, 19224/2019, 19390/2019, 19516/2019, 19933/2019, 20422/2019, 21127/2019, 21616/2019, 21620/2019, 21875/2019, 22535/2019, 23010/2019, 23780/2019, 27696/2019, 28590/2019, 30533/2019, 567/2020, 6885/2020, 7524/2020, 10270/2020, 13826/2020, 15130/2020, 19406/2020, 19711/2020, 20032/2020, 20033/2020, 20248/2020, 21194/2020, 21432/2020, 21558/2020, 25131/2020, 25538/2020, 28774/2020, 29010/2020, 3136/2021, 3658/2021, 4674/2021, 5134/2021 and 6338/2021]
In all these writ petitions, the challenge is against
Sections 164(2)(a) and 167(1)(a) of the Companies Act, 2013
and the disqualification thrust upon the petitioners for acting as W.P.(C) Nos.21628/2020 & Connected cases
Directors of Companies, pursuant to Sections 164 and 167.
Common questions of law arise for consideration in all these
writ petitions and hence the writ petitions are heard together
and disposed of by a common judgment.
2. The Companies Act, 1956 was enacted with the
objective to consolidate and amend the law relating to the
companies and certain other associations. The said Act has
been in force for about fifty-five years and was amended
several times. In view of changes in the national and
international economic environment and expansion and growth
of economy, the Central Government decided to repeal the
Companies Act, 1956 and enact a new legislation to provide for
new provisions to meet the changed national and international
economic environment and further accelerate the expansion
and growth of economy. And for this purpose, the Companies
Bill, 2009 was introduced on 3rd August, 2009 in the Lok
Sabha. The said Bill was referred to the Parliamentary
Standing Committee on Finance for examination and the
Committee gave its Report on the 31st August, 2010. W.P.(C) Nos.21628/2020 & Connected cases
3. Subsequent to the introduction of the Companies
Bill, 2009 in the Lok Sabha, the Central Government received
several suggestions for amendments in the said Bill. The
Central Government accepted in general the recommendations
of the Standing Committee and also considered the
suggestions received from various stakeholders. In view of
large amendments to the Companies Bill, 2009 arising out of
the recommendations of the Parliamentary Standing
Committee on Finance and suggestions of the stakeholders,
the Central Government decided to withdraw the Companies
Bill, 2009 and introduce a fresh Bill incorporating the
recommendations of the Standing Committee and suggestions
of the stakeholders. The revised Bill, namely, the Companies
Bill, 2011 made provisions for E-Governance, Corporate Social
Responsibility and Enhanced Accountability on the part of
Companies. The Companies Act, 2013 was given assent by
the President of India on 29.08.2013.
4. Section 274 of the repealed Companies Act, 1956
laid down certain disqualifications for being appointed as W.P.(C) Nos.21628/2020 & Connected cases
Directors of Companies. Persons of unsound mind,
Undischarged insolvent and persons convicted for offences
involving moral turpitude and sentenced for imprisonment for
not less than six months, were disqualified. Directors of Public
Limited Companies which have not filed Annual returns for any
continuous three financial years or which have failed to pay
deposits or interest thereon on due dates or redeem
debentures on due dates or pay dividends for one year or
more, were also disqualified.
5. Section 164 of the Companies Act, 2013
(corresponding to Section 274 of the Act, 1956) made the
disqualification on failure to file Annual returns, applicable to
Directors of all Companies including Private Limited
Companies. It is this sweeping change, which has given rise to
these litigations. Before dwelling upon the issues raised in
these writ petitions, it would be necessary to advert to the
following provisions in the Act, 2013.
6. Section 92 of the Act, 2013 deals with preparation
and filing of Annual Returns by Companies: W.P.(C) Nos.21628/2020 & Connected cases
"92. Annual return - (1) Every company shall prepare a return (hereinafter referred to as the annual return) in the prescribed form containing the particulars as they stood on the close of the financial year regarding--
(a) its registered office, principal business activities, particulars of its holding, subsidiary and associate companies;
(b) its shares, debentures and other securities and shareholding pattern;
(c) [Omitted]
(d) its members and debenture-holders along with changes therein since the close of the previous financial year;
(e) its promoters, directors, key managerial personnel along with changes therein since the close of the previous financial year;
(f) meetings of members or a class thereof, Board and its various committees along with attendance details;
(g) remuneration of directors and key managerial personnel;
(h) penalty or punishment imposed on the company, its directors or officers and details of compounding of offences and appeals made against such penalty or punishment;
(i) matters relating to certification of compliances, disclosures as may be prescribed;
(j) details, as may be prescribed, in respect of shares held by or on behalf of the Foreign Institutional Investors [***]; and
(k) such other matters as may be prescribed, and signed by a director and the company secretary, or where there is no company secretary, by a company secretary in practice:
Provided that in relation to One Person Company and small company, the annual return shall be signed by the company secretary, or where there is no company secretary, by the director of the company. W.P.(C) Nos.21628/2020 & Connected cases
Provided further that the Central Government may prescribe abridged form of annual return for One Person Company, small company and such other class or classes of companies as may be prescribed. (2) The annual return, filed by a listed company or, by a company having such paid-up capital and turnover as may be prescribed, shall be certified by a company secretary in practice in the prescribed form, stating that the annual return discloses the facts correctly and adequately and that the company has complied with all the provisions of this Act.
(3) Every company shall place a copy of the annual return on the website of the company, if any, and the web-link of such annual return shall be disclosed in the Board's report.
(4) Every company shall file with the Registrar a copy of the annual return, within sixty days from the date on which the annual general meeting is held or where no annual general meeting is held in any year within sixty days from the date on which the annual general meeting should have been held together with the statement specifying the reasons for not holding the annual general meeting, with such fees or additional fees as may be prescribed[***].
(5) If a company fails to file its annual return under sub- section (4), before the expiry of the period specified [therein], such company and its every officer who is in default shall be liable to a penalty of ten thousand rupees and in case of continuing failure, with further penalty of one hundred rupees for each day during which such failure continues, subject to a maximum of two lakh rupees in case of a company and fifty thousand rupees in case of an officer who is in default. (6) If a company secretary in practice certifies the annual return otherwise than in conformity with the requirements of this section or the rules made thereunder, he shall be liable to a penalty of two lakh rupees."
Section 129 provides for laying of Financial statement before W.P.(C) Nos.21628/2020 & Connected cases
the Annual General Meetings:
"129. Financial statement - (1) The financial statements shall give a true and fair view of the state of affairs of the company or companies, comply with the accounting standards notified under section133 and shall be in the form or forms as may be provided for different class or classes of companies in Schedule III: Provided that the items contained in such financial statements shall be in accordance with the accounting standards:
Provided further that nothing contained in this sub- section shall apply to any insurance or banking company or any company engaged in the generation or supply of electricity, or to any other class of company for which a form of financial statement has been specified in or under the Act governing such class of company: Provided also that the financial statements shall not be treated as not disclosing a true and fair view of the state of affairs of the company, merely by reason of the fact that they do not disclose---
(a) in the case of an insurance company, any matters which are not required to be disclosed by the Insurance Act, 1938, or the Insurance Regulatory and Development Authority Act, 1999;
(b) in the case of a banking company, any matters which are not required to be disclosed by the Banking Regulation Act, 1949;
(c) in the case of a company engaged in the generation or supply of electricity, any matters which are not required to be disclosed by the Electricity Act, 2003;
(d) in the case of a company governed by any other law for the time being in force, any matters which are not required to be disclosed by that law. (2) At every annual general meeting of a company, the Board of Directors of the company shall lay before such meeting financial statements for the financial year.
[(3) Where a company has one or more subsidiaries or associate companies, it shall, in addition to financial statements provided under sub-section (2), prepare a W.P.(C) Nos.21628/2020 & Connected cases
consolidated financial statement of the company and of all the subsidiaries and associate companies in the same form and manner as that of its own and in accordance with applicable accounting standards, which shall also be laid before the annual general meeting of the company along with the laying of its financial statement under sub-section (2): Provided that the company shall also attach along with its financial statement, a separate statement containing the salient features of the financial statement of its subsidiary or subsidiaries and associate company or companies in such form as may be prescribed: Provided further that the Central Government may provide for the consolidation of accounts of companies in such manner as may be prescribed.] (4) The provisions of this Act applicable to the preparation, adoption and audit of the financial statements of a holding company shall, mutatis mutandis, apply to the consolidated financial statements referred to in sub-section (3). (5) Without prejudice to sub-section (1), where the financial statements of a company do not comply with the accounting standards referred to in sub-section (1), the company shall disclose in its financial statements, the deviation from the accounting standards, the reasons for such deviation and the financial effects, if any, arising out of such deviation. (6) The Central Government may, on its own or on an application by a class or classes of companies, by notification, exempt any class or classes of companies from complying with any of the requirements of this section or the rules made thereunder, if it is considered necessary to grant such exemption in the public interest and any such exemption may be granted either unconditionally or subject to such conditions as may be specified in the notification. (7) If a company contravenes the provisions of this section, the managing director, the whole-time director in charge of finance, the Chief Financial Officer or any other person charged by the Board with the duty of complying with the requirements of this section and in W.P.(C) Nos.21628/2020 & Connected cases
the absence of any of the officers mentioned above, all the directors shall be punishable with imprisonment for a term which may extend to one year or with fine which shall not be less than fifty thousand rupees but which may extend to five lakh rupees, or with both. Explanation.--For the purposes of this section, except where the context otherwise requires, any reference to the financial statement shall include any notes annexed to or forming part of such financial statement, giving information required to be given and allowed to be given in the form of such notes under this Act.]
Section 164 laying down disqualifications for appointment of
Directors, is as follows:
"164. Disqualifications for appointment of director - (1) A person shall not be eligible for appointment as a director of a company, if --
(a) he is of unsound mind and stands so declared by a competent court;
(b) he is an undischarged insolvent;
(c) he has applied to be adjudicated as an insolvent and his application is pending;
(d) he has been convicted by a court of any offence, whether involving moral turpitude or otherwise, and sentenced in respect thereof to imprisonment for not less than six months and a period of five years has not elapsed from the date of expiry of the sentence: Provided that if a person has been convicted of any offence and sentenced in respect thereof to imprisonment for a period of seven years or more, he shall not be eligible to be appointed as a director in any company;
(e) an order disqualifying him for appointment as a director has been passed by a court or Tribunal and the order is in force;
(f) he has not paid any calls in respect of any shares of the company held by him, whether alone or jointly with others, and six months have elapsed from the last day fixed for the payment of the call;
W.P.(C) Nos.21628/2020 & Connected cases
(g) he has been convicted of the offence dealing with related party transactions under section 188 at any time during the last preceding five years; or
(h) he has not complied with sub-section (3) of section
152. (2) No person who is or has been a director of a company which--
(a) has not filed financial statements or annual returns for any continuous period of three financial years; or
(b) has failed to repay the deposits accepted by it or pay interest thereon or to redeem any debentures on the due date or pay interest due thereon or pay any dividend declared and such failure to pay or redeem continues for one year or more, shall be eligible to be re-appointed as a director of that company or appointed in other company for a period of five years from the date on which the said company fails to do so.] * [Provided that where a person is appointed as a director of a company which is in default of clause (a) or clause (b), he shall not incur the disqualification for a period of six months from the date of his appointment.] (3) A private company may by its articles provide for any disqualifications for appointment as a director in addition to those specified in sub-sections (1) and (2): [Provided that the disqualifications referred to in clauses (d), (e) and (g) of sub-section (1) shall continue to apply even if the appeal or petition has been filed against the order of conviction or disqualification.] [ * inserted by the Companies (Amendment) Act, 2017, w.e.f. 07.05.2018 ]"
Section 167 states as to when the office of a Director shall
become vacant and the consequences of a person knowingly
functioning as Director after the office held by him has become
vacant. Section 167 reads as follows: W.P.(C) Nos.21628/2020 & Connected cases
"167. Vacation of office of director - (1) The office of a director shall become vacant in case--
(a) he incurs any of the disqualifications specified in section 164;
* [Provided that where he incurs disqualification under sub-section (2) of section 164, the office of the director shall become vacant in all the companies, other than the company which is in default under that sub-section.]
(b) he absents himself from all the meetings of the Board of Directors held during a period of twelve months with or without seeking leave of absence of the Board;
(c) he acts in contravention of the provisions of section 184 relating to entering into contracts or arrangements in which he is directly or indirectly interested;
(d) he fails to disclose his interest in any contract or arrangement in which he is directly or indirectly interested, in contravention of the provisions of section 184;
(e) he becomes disqualified by an order of a court or the Tribunal;
(f) he is convicted by a court of any offence, whether involving moral turpitude or otherwise and sentenced in respect thereof to imprisonment for not less than six months:
[Provided that the office shall not be vacated by the director in case of orders referred to in clauses (e) and
(f)-
(i) for thirty days from the date of conviction or order of disqualification;
(ii) where an appeal or petition is preferred within thirty days as aforesaid against the conviction resulting in sentence or order, until expiry of seven days from the date on which such appeal or petition is disposed of; or
(iii) where any further appeal or petition is preferred against order or sentence within seven days, until such further appeal or petition is disposed of.]
(g) he is removed in pursuance of the provisions of this Act;
(h) he, having been appointed a director by virtue of his holding any office or other employment in the holding, W.P.(C) Nos.21628/2020 & Connected cases
subsidiary or associate company, ceases to hold such office or other employment in that company. (2) If a person, functions as a director even when he knows that the office of director held by him has become vacant on account of any of the disqualifications specified in subsection (1), he shall be punishable with imprisonment for a term which may extend to one year or with fine which shall not be less than one lakh rupees but which may extend to five lakh rupees, or with both. (3) Where all the directors of a company vacate their offices under any of the disqualifications specified in sub-section (1), the promoter or, in his absence, the Central Government shall appoint the required number of directors who shall hold office till the directors are appointed by the company in the general meeting. (4) A private company may, by its articles, provide any other ground for the vacation of the office of a director in addition to those specified in sub-section (1). [ * inserted by the Companies (Amendment) Act, 2017, w.e.f. 07.05.2018 ]"
The first proviso to Section 164(2) and the provisos to Section
167(1)(a) were inserted subsequently by the Companies
(Amendment) Act, 2017 with effect from 07.05.2018.
7. The petitioners are persons who are disqualified
pursuant to Section 164(2) for failure of their respective
Companies to file Financial Statements/Annual Returns. The
petitioners therefore challenge Sections 164 and 167 of the
Act, 2013 and actions of the respondents pursuant thereto on
the following counts.
W.P.(C) Nos.21628/2020 & Connected cases
8. The contention of the petitioners is that the
incidents leading to disqualifications under Section 164(1) are
personal to the Directors - like Unsoundness of mind,
Insolvency, Conviction in criminal cases etc. The incidents
resulting in disqualification under 164(2) however, are non-
filing by Company, of Annual Returns or Financial Statements
for a continuous period of three years, failure of a Company to
repay deposits accepted or interest payable, failure of the
Company to redeem debentures on due dates, failure to pay
dividends etc. The incidents resulting in disqualification under
Section 164(2) are not directly attributable to Directors. The
consequences however are grave. Those Directors are
disqualified to act as Directors in all other companies also and
that too for a period of long five years. The consequences are
extremely disproportionate and unjustified. The legislative
provisions in this regard are evidently, exceptionally and
excessively arbitrary and would be and should be hit by Article
14 of the Constitution.
9. When the consequences of disqualifying are so W.P.(C) Nos.21628/2020 & Connected cases
grave and civil in nature, then even if the disqualification is by
operation of law, principles of natural justice should be
complied with. The failure to file Annual Returns / Financial
Statements can be due to reasons beyond the control of
Directors - like pandemics, lockdowns, non-availability of or
ban on internet services etc. Or it may be in spite of the
earnest efforts taken by the Directors. Therefore, before
effecting disqualification, the affected Directors should be
extended an opportunity of hearing. The Act, 2013 does not
contemplate even a post-decisional hearing for rendering the
Directors disqualified.
10. In the context of absence of notice before
disqualifying a Director, it was argued, Section 455(4)
mandates that if a Company has not filed Annual Returns or
Financial Statements for a period of two financial years
consecutively, the Registrar shall issue a notice to that
Company and enter the name of such Company in the register
maintained for dormant companies. It was contended that the
notice under Section 455(4) should be treated as a mandatory W.P.(C) Nos.21628/2020 & Connected cases
requirement and without issuing a notice under Section 455(4),
the disqualification prescribed under Section 164(2)(a) cannot
come into effect.
11. The petitioners further urged that under Section 248,
if a Company is not carrying on any business or operation for a
period of two immediately preceding financial years and has
not made any application within such period for obtaining the
status of a dormant company, the Registrar has the power to
remove the name of the Company from the Register of
Companies. As Section 248 can be invoked against any
Company, disqualifying the Directors without notice, is
arbitrary. As the Directors have no remedy against the
disqualification under Section 164(2), except under Article 226
of the Constitution, principles of natural justice / audi alteram
partem should necessarily be read into Section 164.
12. The petitioners argued that the Act, 2013 has only
prospective operation. Therefore Sections 164(2) cannot be
applied retrospectively. In other words, only the financial years
post-01.04.2014 can be considered to decide whether there is W.P.(C) Nos.21628/2020 & Connected cases
consecutive three years failure in filing Annual Returns or
Financial Statements. When so considered, there cannot be
any disqualification of Directors pursuant to Section 164(2), till
the year 2017. Any retrospective implementation of Section
164(2) would be ultra vires, it was urged.
13. It was also argued that since Section 164 (2) bars
only "appointment" of Directors of a defaulting Company (as
against the term "re-appointment") in other companies, such
Directors can be "re-appointed" as Directors in other
companies, as the Section 164 has made a clear distinction
between "appointment" and "re-appointment".
14. The petitioners further argued that irrespective of
the impact of Sections 164 and 167 on the petitioners, there is
no justification for deactivating the Director Identification
Number (DIN) and cancelling Digital Signature Certificate
(DSC) of the disqualified Directors. The Directors are not
legally compellable to give up their DINs for the sole reason
that they are temporarily disqualified for being appointed or re-
appointed as Directors.
W.P.(C) Nos.21628/2020 & Connected cases
15. The respondents resisted the writ petition filing
counter affidavits and counter statements. The respondents
submitted that the petitioners stood disqualified by operation of
law and upon fulfillment of the criteria mentioned in Section
164(2)(a) read with section 167(1)(a). Section 164(2)(a) of the
Companies Act, 2013 cannot be read in isolation and will have
to be read along with section 167(1)(a) of the Companies Act.
In view of section 167 (3) of the Act, 2013, where all the
Directors of a company vacate their offices under section
167(1), the promoter shall appoint the required number of
Directors who shall hold Office till the Directors are appointed
by the company in general meeting.
16. The respondents stated that the provisions of
Sections 164 and 167 are explicit. A person who is or has been
a Director of a Company, which has not filed financial
statements or annual returns for any continuous period of three
financial years, shall be ineligible to be reappointed as a
Director of that Company or appointed as Director in any other
Company, for a period of five years. The disqualification is by W.P.(C) Nos.21628/2020 & Connected cases
operation of law. The Act does not envisage any adjudicatory
process or hearing to be provided to the errant Companies or
Directors in default. The disqualification of Directors is not by
any executive action of the respondents. Therefore there is no
question of issuing a prior notice or following the principles of
natural justice.
17. The respondents stated that the provisions of
section 92(4) as it stood prior to 2017 and subsequent to 2017
Amendment categorically states that annual returns/financial
statements shall be filed within 60 days from the date of annual
general meeting. So also, section 137(1) categorically
stipulates that a financial statement shall be filed with the
Registrar of Companies within 30 days of the respective
Annual General meeting. What is stipulated as per sub-
section (1) of Section 403 is also that the same have to be filed
within the time specified in the relevant provision.
18. The respondents reiterated that since the provisions
contemplate automatic vacating of office of the Director and
the provisions of the law do not envisage any adjudicatory W.P.(C) Nos.21628/2020 & Connected cases
proceedings, there is no question of issuing show cause notice
to the Directors before their incurring disqualification. The
disqualification from the Directorship is well within the
knowledge of the Company and its Board of Directors.
Ignorance of law cannot be taken as a plea by the petitioners.
Since the period of disqualification is five years from the third
consecutive default, respective DINs of such Directors have
been deactivated in order to prevent such Directors from being
appointed or reappointed as Directors in any other company.
The writ petitions are therefore devoid of any merit and are
liable to be dismissed, contended the respondents.
19. Considering the pleadings in the writ petitions, the
following issues arise for consideration:
A. Whether Sections 164(2)(a) and 167(1)(a) of the
Companies Act, 2013 are ultra vires the Constitution of India,
being violative of Article 14 or 19 ?
B. Whether the Principles of Natural Justice should be
read into Section 164(2) in view of the nature and severity of
consequences arising from its operation ? W.P.(C) Nos.21628/2020 & Connected cases
C. Whether Section 164(2) is retrospective in its
operation ?
D. Constitutionality and consequences of the first proviso
to Section 164(2) and the proviso to Section 167(1)(a), inserted
by Companies (Amendment) Act, 2017 with effect from
07.05.2018.
E. Whether notice under Section 455(4) need be
necessarily issued on a defaulting Company, before Section
164(2)(a) to become operational ?
F. Whether the action of the respondents in deactivating
the DINs of the petitioners, is justified ?
G. What is the impact of striking off of a defaulted
company, on the disqualified Directors ?
20. In support of the contentions of the petitioners that
Sections 164 and 167 offend Articles 14 and 19 of the
Constitution, Sri. Navod Prasannan Pattali, learned counsel for
the petitioners, argued that the ground of disqualification for re-
appointment in a defaulting Company under Section 164(2) or
for appointment in other Companies for a period of five years, W.P.(C) Nos.21628/2020 & Connected cases
is not directly attributable to the Directors, but the
consequences are very serious and are excessively
disproportionate to the default. Hence Section 164(2) is
violative of Article 14 of the Constitution. By making Directors
of a defaulting Company ineligible for appointment in other
companies which are not in default, the fundamental right of
the Directors under Article 19 is offended.
21. Relying on the judgment of the Hon'ble High Court
of Madras in Meethelaveetil Kaitheri Muralidharan and
others v. Union of India and others [(2020) 7 MLJ 641], the
learned counsel argued that the determination of
disqualification under Section 164(2) would not be necessarily
devoid of challenge and hence compliance of natural justice
cannot be dispensed with and it should be read into the
provisions. The learned counsel pointed out that in the
judgment in State Bank of Patiala and others v. S.K.Sharma
[(1996) 3 SCC 364], the Hon'ble Apex Court has held that
while applying the principles of audi alteram partem, the court
must always bear in mind the ultimate and overriding objective W.P.(C) Nos.21628/2020 & Connected cases
viz., to ensure a fair hearing and and to ensure that there is no
failure of justice.
22. Based on the judgment of the Apex Court in
S.L.Kapoor v. Jagmohan and others [(1980) 4 SCC 379], the
learned counsel urged that the person proceeded against must
know that he is being required to meet the allegations which
might lead to a certain action being taken against him and the
requirement of natural justice would be met only if that is made
known to the person.
23. Sri. Shameem Ahmed, learned counsel appearing
for petitioners relied on the judgment in Meethelaveetil
Kaitheri Muralidharan and others v. Union of India and
others [(2020) 7 MLJ 641] to urge that there can be divergent
views on the exact period of default in filing Financial
Statements and Annual Reports and hence principles of
natural justice cannot be dispensed with. The learned counsel
argued that the consequence of disqualification of Directors
spreads over to non-defaulting companies also, and the impact
will be very serious as far as corporate entrepreneurs are W.P.(C) Nos.21628/2020 & Connected cases
concerned. Compliance of audi alteram partem principle
should therefore be held mandatory.
24. Sri. Mohan Pulickkal learned counsel representing
writ petitioners argued that the dates for filing Financial
Statements / Annual Returns vary even under the statute.
Failure to file Financial Statements / Annual Returns may occur
for reasons not attributable to Directors and may be for
reasons even beyond their control. There may be instances
where default persists in spite of earnest efforts taken by the
Directors. Liability of Directors can not therefore be
automatically deemed or feigned.
25. There is a further fundamental question as to who
will be the authority deciding the question of default and to
decide who all are the Directors who stand disqualified. Such
important questions cannot be left to be decided by a computer
data processing system, without application of human mind.
Sri. Mohan Pulickkal further pointed out that Rule 14 of the
Companies (Appointment and Qualification of Directors) Rules,
2014 also give rise to a presumption of requirement of a pre- W.P.(C) Nos.21628/2020 & Connected cases
decisional hearing in the matter. Explaining the facts in W.P.
(C) No.8193/2019, Mr.Mohan Pulickkal, the counsel for the
petitioners pointed out that the petitioners are the only
Directors in the Company Color Harmony Decor Private
Limited, which has allegedly defaulted in filing statutory
returns. Their disqualification under Section 164(2) in the
defaulted Company will arise only as and when they are re-
appointed. The petitioners cannot therefore be treated as
disqualified Directors as on date.
26. Sri.Sukumar Nainan Oommen and Sri. Sherry
Samuel Oommen, counsel representing the petitioners in some
of the writ petitions, relied on the judgment of the Hon'ble Apex
Court in The State of Jharkhand and others v. Brahmaputra
Metallics Ltd and others [2021 (1) SCJ 131] and argued that
a decision taken in an arbitrary manner contradicts the
principle of legitimate expectation. An authority is under a legal
obligation to exercise the power reasonably and in good faith
to effectuate the purpose for which power stood conferred.
Applying the above mentioned principles to these cases, the W.P.(C) Nos.21628/2020 & Connected cases
counsel urged that disqualifying Directors for alleged violation
of section 164 of the Companies Act in other non-defaulting
Companies, would go against the settled principles of
Legitimate Expectation.
27. The counsel, placing reliance on the judgment in
Narmada Bachao Andolan and others v. State of Madhya
Pradesh and others [(2011) 7 SCC 639], urged that where the
language of a statute in its ordinary meaning and grammatical
construction, leads to a manifest contradiction of the apparent
purpose of the enactment, or to some inconvenience or
absurdity, hardship or justice, presumably not intended, a
construction may be put upon it which modifies the meaning of
the words, and even the structure of the sentence. An
interpretation having a social justice mandate is warranted
under the circumstances of the case, contended the counsel.
The court has to take a pragmatic view while interpreting
Sections 164 and 167. Any interpretation which eludes or
frustrates the recipient of justice is not to be followed.
28. Counsel for the petitioners Ms. Ramola Nayanpalli W.P.(C) Nos.21628/2020 & Connected cases
argued that the court has to interpret Sections 164 and 167
giving them a construction agreeable to reason and justice.
The interpretation so given must not produce unworkable and
impractical results or cause unnecessary hardship, serious
inconvenience or anomaly. The Court also has to keep in mind
the object of the legislation.
29. As regards retrospective operation of Sections 164
and 167, the counsel for the petitioners argued that Section
164(2)(a) would apply only prospectively. The respondents
therefore cannot take into consideration any period anterior to
01.04.2014 for determining default for three consecutive years.
Relying on the judgment of the Apex Court in Sajjan Singh v.
State of Punjab [AIR 1964 SC 464], the counsel urged that
when an act or conduct is made subject to penalty for the first
time, then, only those acts / conduct subsequent to the
enactment/amendment can be taken into account.
30. On the issue of deactivation of DINs of the
disqualified Directors, the counsel for the petitioners argued
that the Rule 11 of the Companies (Appointment and W.P.(C) Nos.21628/2020 & Connected cases
Qualification of Directors) Rules, 2014 deals with the
cancellation/surrender/deactivation of DINs. The DINs can be
deactivated only in the circumstances specified therein.
Temporary disqualification of Directors of Companies cannot
be a reason for suspension or deactivation of DIN.
31. Sri. Mohan Pulickkal, learned counsel appearing for
the petitioners, urged that cancellation or surrender or
deactivation of DIN and DSC by the Registrar of Companies is
illegal as it can be effected only for the reasons and under the
circumstances set out in Rule 11 of the Companies
(Appointment and Qualification of Directors) Rules, 2014 and
the Registrar of Companies has no authority or power to
deactivate DIN or DSC. Such deactivation will disable the
petitioners from making up the default, which would go against
the intent and purpose of the statute.
32. The learned Assistant Solicitor General Sri.
P.Vijayakumar representing the Union of India and other
respondents pointed out that failure to file Financial
Statements / Annual Returns is considered as a grave offence W.P.(C) Nos.21628/2020 & Connected cases
even under Section 92, and the officers concerned are liable
for imprisonment. The Annual Returns are statutorily required
to be kept and maintained in the registered office of a
Company, in view of Section 94. Annual General Meeting is to
be held every year as per Section 96. Under Section 102, a
Statement is to be annexed to the notice calling a general
meeting of a Company. Financial Statements giving a true and
fair view of the state of affairs of a Company is mandatory
under Section 129.
33. These provisions are incorporated in the Act, 2013
in order to ensure transparency in corporate governance.
When the Directors who are at the helm of affairs of a
Company are aware of the statutory requirement of preparation
and filing of Annual Returns and Financial Statements, and the
gravity and consequences of non-filing, then, failure of such
Directors to ensure in three consecutive years that the Returns
and Statements are duly filed by the Company, should be
taken seriously and such Directors cannot be permitted to
continue as Directors. The disqualification should be extended W.P.(C) Nos.21628/2020 & Connected cases
to other companies also where such irresponsible Directors are
in office. Only such extreme steps would ensure prompt
compliance of statutory requirements, which are intended to
protect the interests of all stakeholders, contended the learned
Assistant Solicitor General of India.
34. Sri. M.N. Manmadan, learned Central Government
Counsel representing the Union of India and other respondents
in W.P.(C) No.6321/2021, argued that the object of Sections
164 and 167 is to protect shareholders' money. It is also
intended to maintain the credibility of Indian Corporate Sector.
The learned Central Government Counsel stated that the
Legislature in its wisdom noted that mere imposition of fine and
prosecution would not be sufficient to remedy the malady of
non compliance of statutory requirements grasping the
corporate entities and hence decided to bring in disqualification
of erring Directors. The provisions are incorporated in the
larger national interest and this court should not interfere in the
matter at the instance of erring Directors. W.P.(C) Nos.21628/2020 & Connected cases
35. No Director has a vested right to continue as
Director in any incorporated Company forever, contended Sri.
M.N. Manmadan, the Central Government Counsel. The rights
of the Directors are neither fundamental nor constitutional. The
rights, if any, are contractual in nature and can always be
regulated by statute. Statutory restrictions under Sections 164
and 167 are brought about in public interest. As the
disqualification is temporary, limited to five years, the
consequence of Section 164(2) cannot be termed as excessive
or disproportionate. The learned Central Government Counsel
Mr. Dayasindhu Srihari argued that non-issuance of notice
under Section 455(4) is of no consequence as the said
provision is intended to apply in a diverse context and for a
different purpose. The learned Central Government Counsel
pointed out that even a dormant Company is mandated by law,
to file Annual Returns.
36. Heard learned counsel appearing for the petitioners
and the learned Assistant Solicitor General of India and Central
Government Counsel appearing for the respondents. W.P.(C) Nos.21628/2020 & Connected cases
A. Constitutionality of Section 164 and Section 167
Incorporation, regulation and winding up of trading
corporations, including banking, insurance and financial
corporations fall under Entry 43, List I, Schedule VII of the
Constitution of India. Therefore the legislative competence of
the Union Parliament is beyond doubt. The question therefore
is whether Sections 164 or 167 offend any of the provisions in
Part III of the Constitution. As rightly pointed out by the Central
Government Counsel, the petitioners do not have a
fundamental right to be Directors of any company incorporated.
The right to be a Director of an incorporated Company is not
an absolute statutory right.
37. The contention of the petitioners is that the
consequences arising from the operation of Sections 164 and
167 of the Act, 2013 are serious and grossly disproportionate
and hence the provisions are arbitrary, offending Article 14. It
is well settled that if a constitutional infirmity is found on the
touchstone of Article 14, the legislation is "'manifestly
arbitrary". Arbitrariness in legislation is also a facet of W.P.(C) Nos.21628/2020 & Connected cases
unreasonableness. At the same time, the Hon'ble Apex Court
has held in Dr. Subramanian Swamy v. Director, Central
Bureau of Investigation [(2005) 2 SCC 317] that a court
considering the validity of a legislation must be mindful that a
legislation does not become unconstitutional merely because
there is another view or because there is another method
which may be considered to be as good or even more
effective. The courts cannot substitute their views on what a
policy is.
38. In this context, it has to be kept in mind that one of
the important purposes for enacting the Act, 2013 is to bring
transparency in corporate governance. Financial disclosure is
a critical component of effective corporate governance. Filing
of Financial Statements and Annual Returns by incorporated
entities at regular and stipulated intervals, is crucial to ensure
transparency. Section 166 makes it a duty of Directors to act in
good faith in order to promote the objects of the Company for
the benefit of its members as a whole, and in the best interest
of the Company, its employees, the shareholders, the W.P.(C) Nos.21628/2020 & Connected cases
community and for the protection of environment.
39. Section 164(2) of the Act, 2013 in effect creates a
liability of disqualification on Directors of Companies, on failure
to file Financial Statements / Annual Returns. Therefore, there
is a corresponding duty on directors, to ensure that Financial
Statements / Annual Returns are filed promptly. In this regard,
it is relevant to note the observations of the Hon'ble Apex Court
in Official Liquidator v. P.A.Tendolkar [(1973) 1 SCC 602]
that 'a Director may be shown to be placed and to have been
so closely and so long associated personally with the
management of the Company that he will be deemed not
merely cognisant of but liable for fraud in the conduct of the
business of a Company even though no specific act of
dishonesty is proved against him personally. He cannot shut
his eyes to what must be obvious to everyone who examines
the affairs of the Company even superficially.
40. An inadvertent or unintended exceptional failure in
filing a Financial Statement or Annual Return, does not result in
automatic disqualification of Directors. It is only when a W.P.(C) Nos.21628/2020 & Connected cases
company fails to file Statements / Returns for a consecutive
period of three long years that the disqualification entails. In
fact, Companies can file their annual returns within a period of
sixty days from the date on which the annual general meeting
is held, in view of Section 92. Similarly, under Section 137,
Financial Statements can be filed within 30 days of the Annual
General Meeting. In effect the petitioners as well the
Companies they represent may get more than three years to
avoid the adverse consequences arising from Section 164 and
Section 167.
41. The argument of the petitioners is that there may be
circumstances like pandemic, prolonged Lockdowns, shutting
down of internet facilities etc. which may be the reasons for
failure to file Annual Returns / Financial Statements. But the
disqualification of Directors consequent to non-filing would
arise only at the end of three years. Any of the eventualities
pointed out by the petitioners can not last for a continuous
period of three years. In the circumstances, this court is not
inclined to accept the argument of the petitioners that Sections W.P.(C) Nos.21628/2020 & Connected cases
164 and 167 are arbitrary, offending the right of the petitioners
under Article 14.
42. The disqualification of Directors of a defaulting
company for appointment as Directors in other companies,
offends Article 19 of the Constitution, it was urged on behalf of
the petitioners. The purpose of disqualification of defaulting
Directors in other Companies is to make the Directors
answerable to the corporate sector. The purpose is to save the
corporate community from the consequences of
mismanagement. It is intended to increase the standards of
corporate governance. It is intended to protect creditors and
the general public from mismanagement of Companies.
Therefore the provisions Section 164 and Section 167 will fall
within the exceptions under Article 19(6).
43. The Hon'ble High Court of Karnataka in
Yashodhara Shroff v. Union of India [2019 SCC OnLine Kar
682] considered the constitutional validity of Sections 164 and
167 and held that the provisions are not ultra vires Article 14
and / or Article 19(1)(g) of the Constitution of India. For the W.P.(C) Nos.21628/2020 & Connected cases
reasons stated herein above, this Court concur with the
judgment in Yashodhara Shroff (supra) and hold that Section
164(2) and Section 167(1) of the Companies Act, 2013 are not
ultra vires Article 14 or Article 19(1)(g) of the Constitution of
India.
B. Section 164 and the Principles of Natural Justice
44. The argument of the petitioners is that since the
disqualification for being appointed / re-appointed as Directors,
resulting from Section 164(2) of the Companies Act, 2013 has
grave and serious consequences affecting the civil and
statutory rights of the petitioners, the disqualification can be
effected only after giving a fair hearing to the petitioners in
compliance of the well settled principles of natural justice. The
Section 164 envisages that with effect from 01.04.2014, the
eligibility of a person for appointment or re-appointment as
Director in a company should be considered in the light of
Section 164.
45. The ineligibility arises by operation of law. Therefore
the requirement of hearing does not arise. It has to be noted W.P.(C) Nos.21628/2020 & Connected cases
that the law does not condone and there is no provision to
condone the disqualification of Directors on the failure of their
Companies to file Annual Returns / Financial Statements for a
consecutive period of three years, for any reason. No authority
is empowered under law to condone or waive disqualification
resulting from violation of Section 164(2).
46. Principles of natural justice are important procedural
safeguards against arbitrary exercise of power by executive or
quasi judicial authorities. However a statute can exclude the
requirement of principles of natural justice expressly or by
necessary implication. Whether the statute excludes the
principles of audi alteram partem, would depend upon the
language of the statutory provisions and the scheme of the
statute.
47. On the issue of exceptions to the rule of principles of
natural justice, the Hon'ble Apex Court in Union of India v.
W.N Chadha [1993 Supp(4) SCC 260] held that the rule of
audi alteram partem is not attracted unless the impugned order
is shown to have deprived a person of his liberty or property W.P.(C) Nos.21628/2020 & Connected cases
and the rule cannot be applied to make the law lifeless,
absurd, stultifying and self defeating or plainly contrary to
common sense and this rule may be jettisoned in exceptional
circumstances where compulsive necessity so demands.
48. In the case of non-filing of Annual Returns /
Financial Statements by a company, the facts speak for
themselves. No amount of explanation can alter the facts. As
long as the statute does not provide for any exceptions in the
matter of filing of Financial Statements / Annual Returns or in
the matter of disqualification under Section 164(2), grant of
opportunity of hearing would be nothing but an empty formality.
The law imposes a strict liability on Directors. Furthermore, as
held by the Hon'ble Karnataka High Court in Yashodhara
Shroff (supra), the ineligibility of Directors under Section 164 is
in the nature of suspension and is temporary, for a period of
five years, and not perpetual.
49. For all the afore reasons, this court hold that the
Companies Act, 2013 does not contemplate extension of
opportunity of hearing to Directors of a Company while W.P.(C) Nos.21628/2020 & Connected cases
incurring disqualification under Section 164(2), and going by
the scheme of the Act the principles of natural justice cannot
be read into Section 164(2) or Section 167(1).
C. Section 164(2) whether retrospective
50. The petitioners urged that since the Sections 164(2)
and 167(1) were brought into statute book only with effect from
01.04.2014, the continuous three years period of default
should commence only from 01.04.2014 and the relevant years
should be 2014-'15, 2015-'16, 2016-'17 and later years. For
counting three continuous period of three years, no period
anterior to 01.04.2014 can be taken into account. The learned
Assistant Solicitor General on the other hand argued that
whether the default includes any period prior to 01.04.2014 is
immaterial. What is relevant is whether a person is eligible to
be appointed or reappointed as Director after 01.04.2014, after
the law is enforced.
51. It is a settled proposition of law that no statute shall
be construed to have retrospective operation unless such a
construction appears very clearly in the terms of the Act or W.P.(C) Nos.21628/2020 & Connected cases
arises by necessary implication. A retrospective statute
operates forward, but it can look backward and attach new
consequences for the future to an event that took place before
the statute was enacted.
52. In the case of non-filing of Annual Returns or
Financial Statements prior to 01.04.2014, a Director would be
disqualified under Section 274(1)(g) of the Companies Act,
1956 but it would not result in vacating the office under Section
283. Under the Act,1956 a Director of a defaulting company
could not have been appointed as Director of another company
for five years. He could, however, have been re-appointed as
Director in the defaulting company.
53. There was no provision for disqualification of
Directors of defaulting private Companies under the Act,1956.
Such disqualification of Directors of private Companies was
brought into force for the first time by the Act, 2013 with effect
from 01.04.2014. Since the disqualification of Directors of
defaulting private Companies is brought about for the first time,
the provision Section 164(2) must be given only prospective W.P.(C) Nos.21628/2020 & Connected cases
operation and the continuous default period of three years
should commence from or after 01.04.2014. This would be
especially so because up to 31.03.2014 the provisions of
Section 274(1)(g) of the Act,1956 were governing the field.
54. In Yashodhara Shroff (supra), the Hon'ble High
Court of Karnataka held that a new law imposing a
disqualification which is more severe, cannot be applied to
facts which have not fructified so as to result in the concluded
or completed event i.e., when the time to apply it is not ripe as
on the date of the enforcement of the new law. It could be
applied only after the commencement of the new law, but not
by taking into consideration any period prior to the enforcement
of the law. This is because when the material period of three
continuous financial years is to be reckoned, no period prior to
01.04.2014 can be taken into consideration as and when such
a period and commenced the new law with different
consequences were not envisaged. This is different from
applying the new law to an event which is a past, concluded
one prior to the enforcement of the new law as the same could W.P.(C) Nos.21628/2020 & Connected cases
be taken into consideration. In such a case, the law is being
applied retroactively and not retrospectively, which is
permissible.
55. In view of the reasons stated above, this Court holds
that Directors of private Companies cannot be disqualified for
appointment / re-appointment as mandated under Section
164(2) if any of such three consecutive defaults in filing Annual
Returns/Financial Statements, is before the financial year
2014-'15.
D. Impact of provisos to Section 164(2) & 167(1)(a)
56. Two provisos were inserted below Subsection (2) of
Section 164 of the Act, 2013 by the Companies (Amendment)
Act, 2017 with effect from 07.05.2018. Prior to the insertion of
the first proviso to Section 164(2), Director of a defaulting
Company was ineligible to be appointed as a Director of that
Company. The Section created a situation where, after the
disqualification of all the existing Directors of a defaulting
Company, if any new Director/s is/are appointed in the
Company, he/she/they also stood disqualified eo instanti. To W.P.(C) Nos.21628/2020 & Connected cases
overcome the situation, first proviso was inserted below
Section 164(2) providing that where a person is appointed as a
Director of a Company which is in default of clause (a) or
clause (b), he shall not incur the disqualification for a period of
six months from the date of his appointment.
57. Similarly, Section 167(1)(a) stated that the office of a
Director shall become vacant in case he incurs any of the
disqualification specified in Section 164. By the Companies
(Amendment ) Act, 2017 a proviso was inserted below Section
167(1)(a) to the effect that if he incurs disqualification under
Subsection (2) of Section 164, the office of the Director shall
become vacant in all the Companies, other than the Company
which is in default under that subsection. The said proviso also
was brought into force with effect from 07.05.2018.
58. The effect of the two provisos is that though a
Director of a defaulting Company vacates his office of Director
in all other Companies, he continues to be in office in the
defaulting Company and any new Directors appointed in any
such defaulting Companies, can hold office for a period of six W.P.(C) Nos.21628/2020 & Connected cases
months in spite of the default committed by the Company. The
amendments inserting the provisos to Section 164(2) and
167(1)(a) are intended to enable the defaulting Companies to
file Financial Statements / Annual Returns in respect of the
defaulted years and thus avert striking off of the Company from
the Register of Companies. This court does not find any
illegality or unconstitutionality in the inserted provisos.
59. Still, question arises as to whether the provisos will
have effect only with effect from 07.05.2018 on which date the
amendments were brought into force or whether they will relate
back to periods anterior to 07.05.2018. In some of these writ
petitions (for instance WP(C) No.13940/2019) the
disqualification was effected from 01.11.2015. In such cases,
whether the proviso to Section 167(1)(a) inserted with effect
from 07.05.2018 can be made applicable ? If it can be made
applicable in such cases, then such petitioners would not
vacate the office of the Directors in the defaulting Companies,
but would vacate Directorship in all other Companies in which
they are Directors. Whether proviso to Section 167(1)(a) has W.P.(C) Nos.21628/2020 & Connected cases
retrospective effect, is the question.
60. Section 167(1)(a) provides that the office of the
Director shall become vacant in case he incurs any
disqualification specified in Section 164 of the Act. The proviso
applies to disqualification under Section 164(2) also. The
purpose of Section 167(1)(a) is to bring in a higher degree of
responsibility in corporate governance. Proviso is intended to
make Directors of defaulting companies to continue to hold
office in the defaulting companies, but at the same time to
vacate them from the office of Directors in all other Companies.
Therefore the proviso should be construed as clarificatory in
nature and should relate back. When some of the petitioners
herein had to vacate the office on 02.11.2015, it could have
been only from the defaulting Company. The legislature, when
realised that it would create an anomalous situation where
there will be no Directors in a defaulting Company, introduced
the proviso to Section 167(1)(a). Taking into consideration the
purpose of incorporating the proviso, it should necessarily be
given retrospective operation. W.P.(C) Nos.21628/2020 & Connected cases
61. The proviso however also contemplates that such
Directors would vacate the office of Directors in all other
Companies. Such a consequence was not contemplated
originally under Section 167(1)(a). The proviso if applied
retrospectively in its entirety, it would result in some of the
petitioner-Directors vacating their offices in other companies
retrospectively. Faced with this situation, the Hon'ble High
Court of Karnataka in Yashodhara Shroff (supra) applied the
doctrine of severability and held that that part of the proviso
has to be construed as prospective in application. This Court is
in agreement with the findings of the Hon'ble Karnataka High
Court in Yashodhara Shroff (supra) on that point. Following
the judgment of the Hon'ble Karnataka High Court, I hold that
the words "provided that where he incurs disqualification under
sub-Section (2) of Section 164, the office of director shall
become vacant ......., other than the company which is in
default under that sub-Section" will have retrospective
operation, and the words "in all the companies" will have only
prospective operation.
W.P.(C) Nos.21628/2020 & Connected cases
E. Whether notice under Section 455(4) a sine qua non
Section 455 of the Companies Act, 2013 falls in Chapter
XXXIX titled "Miscellaneous". Section 455 reads as follows:
"455. Dormant company - (1)Where a company is formed and registered under this Act for a future project or to hold an asset or intellectual property and has no significant accounting transaction, such a company or an inactive company may make an application to the Registrar in such manner as may be prescribed for obtaining the status of a dormant company.
Explanation.--For the purposes of this section,--
(i) "inactive company" means a company which has not been carrying on any business or operation, or has not made any significant accounting transaction during the last two financial years, or has not filed financial statements and annual returns during the last two financial years;
(ii) "significant accounting transaction" means any transaction other than--
(a) payment of fees by a company to the Registrar;
(b) payments made by it to fulfil the requirements of this Act or any other law;
(c) allotment of shares to fulfil the requirements of this Act; and
(d) payments for maintenance of its office and records. (2)The Registrar on consideration of the application shall allow the status of a dormant company to the applicant and issue a certificate in such form as may be prescribed to that effect.
(3) The Registrar shall maintain a register of dormant companies in such form as may be prescribed. (4) In case of a company which has not filed financial statements or annual returns for two financial years consecutively, the Registrar shall issue a notice to that company and enter the name of such company in the register maintained for dormant companies.
W.P.(C) Nos.21628/2020 & Connected cases
(5) A dormant company shall have such minimum number of directors, file such documents and pay such annual fee as may be prescribed to the Registrar to retain its dormant status in the register and may become an active company on an application made in this behalf accompanied by such documents and fee as may be prescribed.
(6) The Registrar shall strike off the name of a dormant company from the register of dormant companies, which has failed to comply with the requirements of this section."
62. The provision is primarily intended to apply to
Companies formed and registered for a future project or to
hold an asset or intellectual property and have no significant
financial transaction and also to an inactive company, to
enable such companies to apply for the status of a dormant
Company. True, the term "inactive company" would include
Companies which have not filed financial statements or annual
returns during the last two financial years.
63. The Registrar of Companies is mandated to
maintain a register of dormant Companies. The register is to
include names of Companies which have applied and obtained
dormant Company status. Section 455 requires such dormant
Companies to have minimum number of Directors and to pay W.P.(C) Nos.21628/2020 & Connected cases
such annual fees to maintain dormant status. Dormant
Companies can make applications for becoming an active
Company and can become active.
64. As far as companies which have not filed Financial
Statements / Annual Returns for two financial years
consecutively, subsection (4) of Section 455 requires the
Registrar to issue notice to such Companies before entering
the names of such Companies in the register of dormant
Companies. A wholistic reading of Section 455 would reveal
that the notice under Section 455(4) is intended to ascertain
whether a Company which has not filed Financial Statements /
Annual Returns for two consecutive financial years, is in fact a
dormant Company without any significant financial transaction
or activity.
65. Every company which has not filed Financial
Statements / Annual Returns for two years cannot be invariably
treated as a dormant Company. Companies which are active
and having significant financial transactions may fail to file
Financial Statements/Annual Returns for two consecutive W.P.(C) Nos.21628/2020 & Connected cases
years. Such companies cannot be treated as dormant
Companies for that reason, for the purpose of being included
in the Register of dormant Companies. It is evident from
Section 455 that the provision is intended for an altogether
different purpose. Section 455 cannot be construed as a
provision to issue notice to defaulting Companies before their
Directors become amenable to disqualification under Section
164(2). This court therefore hold that a notice under Section
455(4) is not a sine qua non for applying the provisions of
Section 164(2) or 167.
F. Deactivation of DIN whether justified
66. The argument of the petitioners against deactivation
of DINs is that the Companies (Appointment and Qualification
of Directors) Rules, 2014 do not empower the Registrar of
Companies to deactivate DINs. Rule 14(1) mandates that
every Director shall inform the company concerned about
his/her disqualification under 164(2) by filing Form DIR-8
before he/she is appointed or reappointed, respectively as a
Director of any other company or by the defaulting company. W.P.(C) Nos.21628/2020 & Connected cases
Under Rule 14(2) the company is required to file Form DIR-9
with the Registrar immediately upon commission of default in
complying with Section 164(2)(a) or (b) by providing the names
and addresses of all the Directors of the Company during the
relevant financial years. If the Company fails to file Form DIR-9
within a period of 30 days from the date of the default, the
disqualification under Section 164(2) would become applicable
as provided in Rule 14(3).
67. The counsel for the petitioners argued that
deactivation of DIN for the sole reason that a Director is
temporarily disqualified to hold office, under Section 164(2), is
impermissible. Rule 11 of the Companies (Appointment and
Qualification of Directors) Rules, 2014 deals with the
cancellation or surrender of or deactivation of DIN. The Rule
enables deactivation or cancellation only under the
circumstances specified therein.
68. The counsel for petitioners pointed out that the
Hon'ble High Court of Gujarat has considered the issue in
Gaurang Balvantlal Shah v. Union of India [(2019)214 Comp W.P.(C) Nos.21628/2020 & Connected cases
Cas 199(Guj)] and held that DIN could not be cancelled or
deactivated merely because one of the Companies in which
such person was a Director has been struck off from the
Register of Companies. In Yashodhara Shroff (supra) the
Hon'ble High Court of Karnataka directed restoration of DIN. In
Mukul Pathak and others v. Union of India and others
[(2020) 222 Comp Cas 383 (Delhi)], the Hon'ble Delhi High
Court held that there is no provision for cancelling DIN on the
basis of disqualification under Section 164. The Hon'ble
Allahabad High Court also held in Jai Shankar Agrahari v.
Union of India [2020 SCC OnLine All 24] that there is no
provision to deactivate the DIN.
69. Rule 11 of the Companies (Appointment and
Qualification of Directors) Rules, 2014 reads as follows:
"11. Cancellation or surrender or Deactivation of DIN - (1) The Central Government or Regional Director (Northern Region), Noida or any officer authorised by the Regional Director may, upon being satisfied on verification of particulars or documentary proof attached with the application received from any person, cancel or deactivate the DIN in case-
(a) the DIN is found to be duplicated in respect of the same person provided the data related to both the DIN shall be merged with the validly retained number;
(b) the DIN was obtained in a wrongful manner or by W.P.(C) Nos.21628/2020 & Connected cases
fraudulent means;
(c) of the death of the concerned individual;
(d) the concerned individual has been declared as a person of unsound mind by a competent Court;
(e) if the concerned individual has been adjudicated an insolvent: Provided that before cancellation or deactivation of DIN pursuant to clause (b), an opportunity of being heard shall be given to the concerned individual;
(f) on an application made in Form DIR-5 by the DIN holder to surrender his or her DIN along with declaration that he has never been appointed as Director in any company and the said DIN has never been used for filing of any document with any authority, the Central Government may deactivate such DIN: Provided that before deactivation or any DIN in such case, the Central Government shall verify e-records. [(2) The Central Government or Regional Director (Northern Region), or any officer authorised by the Central Government or Regional Director (Northern Region) shall, deactivate the Director Identification Number (DIN), of an individual who does not intimate his particulars in e-form DIR-3-KYC [or the web service DIR- 3 - KYC-WEB] within stipulated time in accordance with Rule 12A.
(3) The de-activated DIN shall be re-activated only after e-form DIR-3-KYC [or the web service DIR-3-KYC-WEB] is filed along with fee as prescribed under Companies (Registration Offices and Fees) Rules, 2014.] Explanation. - For the purposes of clause (b)-
(i) the term "wrongful manner" means if the DIN is obtained on the strength of documents which are not legally valid or incomplete documents are furnished or on suppression of material information or on the basis of wrong certification or by making misleading or false information or by misrepresentation;
(ii) the term "fraudulent means" means if the DIN is obtained with an intent to deceive any other person or any authority including the Central Government." W.P.(C) Nos.21628/2020 & Connected cases
From the Rule 11, it is evident that the Rule does not empower
any authority to cancel or deactivate DIN upon disqualification
under Section 164(2). Cancellation or deactivation is
contemplated only where the DIN is found to be duplicated or it
was obtained in a wrongful manner or by fraudulent means or
on the death of the concerned individual or on the concerned
individual being declared as of unsound mind or the concerned
individual has been adjudged as insolvent.
70. It has to be kept in mind that DIN is an Identification
Number and disqualification under Section 164(2) is of
temporary nature. It is also submitted at the Bar that the DIN
number is common to persons who are at the same time
Directors of Companies and partners of Limited Liability
Partnerships as in the case of petitioners in W.P.(C)
Nos.19228/2020 and 19249/2020. In such circumstances,
there is no justification for cancelling or deactivating DINs of
Directors consequent on their disqualification resulting from
Section 164(2).
W.P.(C) Nos.21628/2020 & Connected cases
71. On an analysis of Rules 9 to 11 of the Rules, 2014
the Hon'ble High Court of Madras in Meethelaveetil Kaitheri
Muralidharan (supra) has also held that DIN of Directors of a
defaulting Company cannot be cancelled or deactivated solely
on the basis of disqualification of Directors under Section
164(2). For all the afore reasons, this court hold that the DIN of
the petitioners allotted under Rule 10 of the Companies
(Appointments and Qualifications of Directors) Rules, 2014
,are not liable to be deactivated or cancelled solely for the
reason that the petitioners stand disqualified for appointment /
reappointment as Directors of Companies by operation of
Section 164(2).
G. Striking off and Disqualification
72. Section 248 of the Companies Act, 2013 empowers
the Registrar of Companies to strike off the name of a
Company from the Register of Companies if the Company is
not carrying on any business or operation for a period of
immediately preceding two financial years and has not made
any application within such period for obtaining the status of a W.P.(C) Nos.21628/2020 & Connected cases
dormant Company. Name of defaulting Companies in which
some of the petitioners are Directors, have been struck off by
the Registrar of Companies and the petitioners have been
disqualified for being appointed as Directors in other
Companies.
73. Such petitioners apprehend that if they take
recourse to legal proceedings for setting aside their
disqualification incurred under Section 164(2), such
proceedings are likely to go against them if the authorities /
legal fora take a stand that since the names of the defaulting
Companies itself are struck off, such petitioners / Directors
cannot be restored with their Directorship and hence the
proceedings are of no consequence.
74. The petitioner and their Companies in such cases
have a remedy for challenging striking off, under Section 252
of the Act, 2013 before the National Company Law Tribunal
(NCLT). Striking off of Companies would not automatically
result in disqualification of their Directors. Disqualification
would entail only if the conditions in Section 164 are satisfied. W.P.(C) Nos.21628/2020 & Connected cases
The Directors in such cases will have whatever remedies
available to them under law, to challenge their disqualification,
irrespective of striking off of the Companies from the Register
of Companies, because irrespective of striking off of the
defaulting Company, their disqualification will subsist for the
purpose of their appointment in other Companies.
75. In the result, the writ petitions are disposed of with
the following declarations and directions:
1. Section 164(2) and Section 167(1) of the Companies Act, 2013 are not ultra vires Article 14 or Article 19(1)(g) of the Constitution of India.
2. Disqualification of the petitioners under Section 164(2) of the Companies Act, 2013 is by operation of law and the petitioners are not entitled to any opportunity of hearing in the matter.
3. Section 164(2) is not retrospective in operation and only the defaults made by Companies in filing Financial Statements / Annual Returns in the financial year 2014-15 and subsequent financial years can be taken into account for disqualifying a Director under Section W.P.(C) Nos.21628/2020 & Connected cases
164(2) of the Companies Act, 2013.
4. Where disqualification of petitioners is based on any period of default prior to 01.04.2014, such disqualifications are bad in law and are hence set aside.
5. The provisos inserted below Section 164(2) and Section 167(1)(a) of the Act, 2013 by the Companies (Amendment) Act, 2017 with effect from 07.05.2018 are constitutionally valid and the same being clarificatory in nature, would apply retrospectively. However, the words " in all the companies" appearing in the proviso to Section 167(1)(a) will have only prospective operation.
6. Notice under Section 455(4) of the Companies Act, 2013 is not a sine qua non for applying the provisions of Section 164(2) or 167 to the Directors of any Defaulting Company.
7. The Director Identification Numbers (DINs) of the petitioners allotted under Rule 10 of the Companies (Appointments and Qualifications of Directors) Rules, 2014, are not liable to be deactivated or cancelled solely for the reason that W.P.(C) Nos.21628/2020 & Connected cases
the petitioners stand disqualified for appointment / reappointment as Directors of Companies by operation of Section 164(2).
8. Consequently, there will be a direction to the respondents to re-activate the Director Identification Numbers (DINs) of the petitioners forthwith. However, it is made clear that the respondents will be at liberty to cancel or deactivate the DINs of the petitioners for any reasons laid down in Rule 11 of the Companies (Appointment and Qualifications of Directors) Rules, 2014.
9. Where the names of any Companies stand struck off , the petitioners in respect of such Companies are at liberty to invoke Section 252 of the Companies Act, 2013 to challenge striking off the names of their Companies from the Register of Companies and to resort to legal remedies available to them, to challenge their disqualification for holding the office of Director.
Sd/-
N. NAGARESH, JUDGE aks/28.05.2021 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 21628/2020
PETITIONER'S EXHIBITS EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S SPHINX INTERNATIONAL PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P2 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2017 TO 31.10.2022.
RESPONDENTS' EXHIBITS
ANNEXURE R3(a) TRUE COPY OF GENERAL CIRCULAR NO.31/2020 DATED 28.09.2020 ISSUED BY THE 1ST RESPONDENT ANNEXRE R3(b) TRUE PRINTOUT OF THE ORDER DATED 22.09.2020 ISSUED BY THE HON'BLE HIGH COURT OF BOMBAY IN WP-LD-VC-345 OF 2020.
ncd W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 42106/2018
PETITIONER'S EXHIBITS EXHIBIT P1 TRUE COPY OF THE MASTER DATE DATED NIL OF M/S TAS ONLINE TUTORING PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN. EXHIBIT P2 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S EXALT SECURITY SOLUTIONS INDIA PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P3 TRUE COPY OF THE MASTER DATE DATED NIL OF M/S. EXALT INTEGRAL SOLUTIONS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P4 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S NEXGENSM SOFTWARE SERVICES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P5 TRUE COPY OF THE PRINTOUT OF THE RELEVANT PAGE UBLISHED IN THE WEBSITE WWW.MCA.GOV.IN CONTAINING THE NAME OF THE PETITIONER DATED NIL PRINTED FROM THE WEBSITE OF THE WWW.MCA.GOV.IN.
EXHIBIT P6 TRUE PRINTOUT OF THE RELEVANT WEBPAGE DATED NIL CONTAINING THE NAME OF THE PETITIONER PUBLISHED IN THE WEBSITE OF THE IST RESPONDENT DISQUALIFYING THE PETITIONER FROM OPERATING AS DIRECTOR FOR A CUMULATIVE PERIOD FROM 1.11.2015 TO 31.10.2020 IN M/S ONLINE TUTORING PRIVATE LIMITED. EXHIBIT P7 TRUE PRINTOUR OF THE RELEVANT WEBPAGE DATED NIL CONTAINING THE NAME OF THE PETITIONER PUBLISHED IN THE WEBSITE OF THE IST RESPONDENT DISQUALIFYING THE PETITIONER FROM OPERATING AS DIRECTOR FOR A CUMULATIVE PERIOD FROM 1.11.2016 TO 31.10.2021 IN M/S. EXALT INTEGRAL SOLUTIONS PRIVATE LIMITED. EXHIBIT P8 TRUE PRINTOUT OF THE RELEVANT WEBPAGE DATED NIL CONTANINING THE NAME OF THE PETITIONER PUBLISHED IN THE WEBSITE OF THE IST RESPONDENT DISQUALIFYING THE PETITIONER FROM OPERATING AS DIRECTOR FOR A CUMULATIVE PERIOD FROM 1.11.2016 TO 31.10.2021 IN M/S. EXALT SECURITY SOLUTIONS PRIVATE LIMITED. Ncd W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 664/2019
PETITIONER'S EXHIBITS EXHIBIT P1 TRUE COPY OF LETTER DATED 20.6.2018 ADDRESSED TO REGISTRAR OF COMPANIES/ASSISTANT REGISTRAR, COCHIN. EXHIBIT P2 TRUE COPY OF ACKNOWLEDGEMENT RECEIVED FROM M/S FEDERAL BANK LTD. DATED 27.09.2018, IN WHICH M/S WINTRUST BUILDERS AND DEVELOPERS PRIVATE LIMITED WAS MAINTAINING CURRENT ACCOUNT WAS CLOSED ON 30.6.2018. EXHIBIT P3 TRUE COPY OF THE INTERIM ORDER DATED 22.3.2018 IN W.P.(C) NO. 9439/2017 AND CM NO.38418/2017 AND CONNECTED CASES OF THE HON'BLE DELHI HIGH COURT.
EXHIBIT P4 TRUE COPY OF FORM NO.STK 2 SUBMITTED TO THE 2ND RESPONDENT.
EXHIBIT P5 TRUE COPY OF FORM M GT-14 SUBMITTED TO THE 2ND RESPONDENT.
EXHIBIT P6 TRUE COPY OF INTERIM ORDER DATED 16.10.2018 IN W.P.(C) NO. 24984/2018 IN THE CASE OF SHRI RAVEENDRAN KUNJIKRISHNAN AND ANOTHER. EXHIBIT R2(a) TRUE PHOTOCOPY OF COMPANIES (APPOINTMENT & QUALIFICATION OF DIRECTORS) RULES 2014. EXHIBIT R2(b) TRUE PHOTOCOPY OF COMPANY LAW SETTLEMENT SCHEME 2014 (CLSS 2014) GENERAL CIRCULAR 34/2014.
EXHIBIT R2(c) TRUE PHOTOCOPY OF THE ORDER PASSED BY THE HONOURABLE SUPREME COURT IN SLP NO.18693 TO 18703/2018.
Ncd W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 1569/2019
PETITIONER'S EXHIBITS EXHIBIT P1 TRUE COPY OF CERTIFICATE OF INCORPORATION DATED 1.10.2010 ISSUED BY THE 2ND RESPONDENT. EXHIBIT P2 TRUE COPY OF THE MEMORANDUM AND ARTICLES OF ASSOCIATION OF THE 3RD RESPONDENT COMPANY. EXHIBIT P3 COPY OF THE ANNUAL RETURN IN FORM 20B FOR 2013-14 FILED WITH THE 2ND RESPONDENT, WHICH IS DOWNLOADED FROM THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS. EXHIBIT P4 TRUE COPY OF DIN STATUS OF THE 1ST PETITIONER DOWNLOADED FROM THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS.
EXHIBIT P4 TRUE COPY OF DIN STATUS OF THE 2ND PETITIONER DOWNLOADED FROM THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS.
EXHIBIT P5 TRUE COPY OF GENERAL CIRCULAR NO.05/2018 DATED 17.5.2018 ISSUED BY THE 1ST RESPONDENT. EXHIBIT P6 TRUE COPY OF INTERIM ORDER DATED 22.3.2018 OF THE HIGH COURT OF DELHI IN WPC.NO.9439/2017 & CM NO.38418/2017 AND CONNECTED CASES. Ncd W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 1583/2019
PETITIONER'S EXHIBITS
EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. INDARGE AGRO PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P2 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. TRADELINKS VENTURES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P3 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 1ST RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2017 TO 31.10.2022 EXHIBIT P4 TRUE COPY OF STK-1 NOTICE DATED 17.05.2018 ISSUED BY THE 2ND RESPONDENT TO M/S INDARGE AGRO PRIVATE LIMITED EXHIBIT P5 TRUE COPY OF THE PRINTOUT THE RELEVANT PAGE PUBLISHED IN THE WEBSITE WWW.MCA.GOV.IN RESPONDENTS' EXHIBITS
EXHIBIT R2(a) THE TRUE COPY OF THE REGISTERED NOTICE ISSUED TO THE COMPANY ON 17.02.2018. EXHIBIT R2(b) THE TRUE COPY OF THE NOTICE ISSUED TO THE PETITIONER DIRECTOR ON 21.05.2018. EXHIBIT R2(c) THE TRUE COPY OF THE A/D CARD RECEIVED FROM THE COMPANY.
EXHIBIT R2(d) THE TRUE COPY OF THE A/D CARD RECEIVED FROM THE PETITIONER.
EXHIBIT R2(e) THE TRUE COPY OF THE FORM STK-5 PUBLISHED IN THE OFFICIAL GAZETTE ON 28.07.2018. EXHIBIT R2(f) THE TRUE COPY OF THE NEWS PAPER PUBLICATIONS IN FROM STK-5A WAS MADE IN NEW INDIAN EXPRESS DAILY ON 23.06.2018. EXHIBIT R2(g) THE TRUE COPY OF THE NEWS PAPER PUBLICATIONS IN FROM STK-5A WAS MADE IN MATHRUBHUMI MALAYALAM DAILY ON 24-06- 2018.
EXHIBIT R2(h) THE TRUE COPY OF THE FORM STK-7 IN THE OFFICIAL GAZETTE DATED 20-09-2019. EXHIBIT R2(i) THE TRUE COPY OF THE COMPANIES (APPOINTMENT & QUALIFICATION OF DIRECTORS) RULES 2014 ENFORCED IT WITH W.P.(C) Nos.21628/2020 & Connected cases
EFFECT FROM 01-04-2014.
EXHIBIT R2(j) THE TRUE COPY OF THE COMPANY LAWS SETTLEMENT SCHEME 2014 (CLSS 2014) VIDE GENERAL CIRCULAR NO.34/2014. EXHIBIT R2(k) THE TRUE COPY OF THE STAY ORDER 06-08-
2018 IN SLP NOS.18693 TO 18703 OF 2018 BY THE HON'BLE SUPREME COURT PREFERRED BY THE MINISTRY OF CORPORATE AFFAIRS.
Ncd W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 1620/2019
PETITIONER'S EXHIBITS EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S INDARGE AGRO PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN. EXHIBIT P2 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S TRADELINKS VENTURES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P3 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S ISHKA RENEWABLE FARMS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P4 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 1ST RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2017 TO 31.10.2022.
EXHIBIT P5 TRUE COPY OF STK-I NOTICE DATED 17.05.2018 ISSUED BY THE 2ND RESPONDENT TO M/S INDARGE AGRO PRIVATE LIMITED. EXHIBIT P6 TRUE COPY OF THE PRINTOUT OF THE RELEVANT PAGE PUBLISHED IN THE WEBSITE WWW.MCA.GOV.IN CONTAINING THE NAME OF THE PETITIONER DATED NIL PRINTED FROM THE WEBSITE OF THE WWW.MCA.GOV.IN. Ncd W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 1619/2019
PETITIONER'S EXHIBITS EXHIBIT P1 THE TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF THE MALABAR MARINE FOOD PRODUCTS PVT LTD.
EXHIBIT P2 A TRUE COPY OF THE COMMUNICATION WITH RESPECT TO THE LACK OF OPTION FOR APPLYING FOR PAN CAR IN THE NAME OF THE EXHIBIT PI COMPANY EXHIBIT P3 TRUE COPY OF THE STATUS OF APPROVAL OF THE RETURNS OF THE EXHIBIT P1 COMPANY FROM THE SITE OF THE 2ND RESPONDENT EXHIBIT P4 TRUE COPY OF THE DISQUALIFICATION ORDER AGAINST THE PETITIONER APPEARED IN THE WEBSITE OF THE 2ND RESPONDENT RESPONDENTS' EXHIBITS
EXHIBIT R2(a) TRUE COPY OF COMPANIES RULES 2014 EXHIBIT R2(b) TRUE COPY OF GENERAL CIRCULAR NO.30/20 DATED 28/9/20 EXHIBIT R2(c) TRUE COPY OF THE ORDER DATED 22/9/20 IN WP-
LD-VC 345/20 BY BOMBAY HIGH COURT EXHIBIT R2(d) TRUE COPY OF THE COMPANY LAW SETTLEMENT SCHEME EXHIBIT R2(e) TRUE COPY OF THE ORDER DATED 6/8/18 IN SLP 18693 TO 18703/18 Ncd W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 1898/2019
PETITIONER'S EXHIBITS EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S. RHL VISION TECHNOLOGIES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P2 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S. NIMO TECHNOLOGIES PRIVATE LIMITED FROM THE WEBSITE OF WWW.MCA.GOV.IN. EXHIBIT P3 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF TEH IST RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 1.11.2017 TO 31.10.2022.
Ncd W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 1909/2019
PETITIONER'S EXHIBITS EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. RHL VISION TECHNOLOGIES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P2 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S NIMO TECHNOLOGIES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P3 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. FIN ROBOTICS TECHNOLOGIES INDIA (BANGALORE) PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN. EXHIBIT P4 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE IST RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 1.11.2017 TO 31.10.2022.
Ncd W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 3242/2019
PETITIONER'S EXHIBITS EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S TAURUS DEVELOPMENT ADVISORY PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P2 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S WINTERFELL REALTY PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P3 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S DRAGONSTONE REALTY PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P4 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.DORNE REALTY PRIVATE LIMITED PRINTED FROM THE WEBSITE OIF WWW.MCA.GOV.IN EXHIBIT P5 TRUE COPY OF THE PRINTOUT OF THE RELEVANT PAGE PUBLISHED IN THE WEBSITE WWW.MCA.GOV.IN CONTAINING THE NAME OF THE PETITIONER DATED NIL PRINTED FROM THE WEBSITE OF THE WWW.MCA.GOVT.IN EXHIBIT P6 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 1ST RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2017 TO 31.10.2022.
Ncd W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 3136/2021
PETITIONER'S EXHIBITS
EXHIBIT P1 TRUE COPY OF MEMORANDUM OF ASSOCIATION OF THE 1ST PETITIONER COMPANY.
EXHIBIT P2 TRUE COPY OF ARTICLES OF ASSOCIATION OF THE 1ST PETITIONER COMPANY.
EXHIBIT P3 TRUE COPY OF THE MASTER DATA AVAILABLE OF THE MINISTRY OF CORPORATE AFFAIRS WEBSITE.
Ncd W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 3730/2019
PETITIONER'S EXHIBITS EXHIBIT P1 A TRUE COY OF THE CERTIFICATE OF INCORPORATION DATED 1.1.2003. EXHIBIT P2 TRUE COPY OF FORM MGT-7 FOR THE FINANCIAL YEAR 2016-17.
EXHIBIT P3 TRUE COPY OF THE DOCUMENT DOWNLOADED FROM THE OFFICIAL WEBSITE OF MINISTRY OF CORPORATE AFFAIRS SHOWING THE IST PETITIONER AS DISQUALIFIED. EXHIBIT P3(a) TRUE COPY OF THE DOCUMENT DOWNLOADED FROM THE OFFICIAL WEBSITE OF MINISTRY OF CORPORATE AFFAIRS SHOWING THE 2ND PETITIONER AS DISQUALIFIED. EXHIBIT P4 TRUE COPY OF THE LETTER DATED 26.12.2018 SUBMITTED BEFORE THE 2ND RESPONDENT BY THE PETITIONER.
RESPONDENTS' EXHIBITS
EXHIBIT R2(a) TRUE COPY OF COMPANIES (APPOINTMENT & QUALIFICATION OF DIRECTORS) RULES, 2014. EXHIBIT R2(b) TRUE COPY OF NATION VIDE COMPANY LAW SETTLEMENT SCHEME, 2014 (CLSS 2014) VIDE GENERAL CIRCULAR NO.34/2014. EXHIBIT R2(c) VIDE ORDER DATED 06.08.2018, HON'BLE SUPREME COURT, NEW DELHI.
Ncd W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 3725/2021
PETITIONER'S EXHIBITS EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S SEVEN SEAS NYLONS LTD PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P2 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S TRAVANCORE MULTIPSPECIALITY HOSPITALS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P3 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S TRAVANCORE BUILDERS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P4 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S TEAM SPIRIT INTERIOR SOLUTIONS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P5 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 1ST PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2018 TO 31.10.2023 EXHIBIT P6 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 2ND PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2018 TO 31.10.2023 Ncd W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 3658/2021
PETITIONER'S EXHIBITS EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S SIGNATURE VENTURES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MAC.GOV IN EXHIBIT P2 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S BIGROCK QUARRY AND CRUSHERS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW MCA GOV IN EXHIBIT P3 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S BIGROCK VENTURES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P4 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S SIGNATURE BUSINESS CENTE PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA GOV IN EXHIBIT P5 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 1.11.2018 TO 31.10.23 Ncd W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 4674/2021
PETITIONER'S EXHIBITS EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S VAJRAH CARPETS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P2 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S CASSYS TECHNOLOGIES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P3 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 1ST PETITIONER FOR A CUMULATIVE PERIOD FROM 1.11.2018 TO 31.10.2023 EXHIBIT P4 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 1ST PETITIONER FOR A CUMULATIVE PERIOD FROM 1.11.2018 TO 31.10.2023 ncd W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 5134/2021
PETITIONERS' EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S CONFIA TRADE LINKS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW MCA.GOV.IN EXHIBIT P2 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S SANIZET FACILITY MANAGEMENT SERVICES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW MCA.GOV.IN EXHIBIT P3 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S AADHI SCANS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P4 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 1ST PETITIONER FOR A CUMULATIVE PERIOD FROM 1.11.2018 TO 31.10.2023 EXHIBIT P5 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 2ND PETITIONER FOR A CUMULATIVE PERIOD FROM 1.11.2018 TO 31.10.2O23 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 5622/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S HANCO MEDICAL EQUIPMENTS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P2 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S HANCO PROPERTY DEVELOPERS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P3 TRUE COPY OF THE FORM 20 B FILED BEFORE THE 3RD RESPONDENT FOR THE FINANCIAL YEAR 2013-14.
EXHIBIT P4 TRUE COPY OF THE FORM 23AC FILED BEFORE THE 3RD RESPONDENT FOR THE FINANCIAL YEAR 2013-14.
EXHIBIT P5 TRUE COPY OF THE G.A.R.7 RECEIPT ISSUED BY THE 2ND RESPONDENT DATED 18.07.2018 TOWARDS FILING OF AOC-4 FORM FOR THE FINANCIAL YEAR ENDING ON 2015. EXHIBIT P6 TRUE COPY OF THE G.A.R.7 RECEIPT ISSUED BY THE 2ND RESPONDENT DATED 18.07.2018 TOWARDS FILING OF AOC-4 FORM FOR THE FINANCIAL YEAR ENDING ON 2016. EXHIBIT P7 TRUE COPY OF THE G.A.R.7 RECEIPT ISSUED BY THE 2ND RESPONDENT DATED 18.07.2018 TOWARDS FILING OF AOC-4 FORM FOR THE FINANCIAL YEAR ENDING ON 2017. EXHIBIT P8 TRUE COPY OF THE APPLICATION DATED 06.09.2018 FILED BY THE 1ST PETITIONER BEFORE THE 5TH RESPONDENT.
EXHIBIT P9 TRUE COPY OF THE COMMUNICATION DATED NIL ISSUED BY M/S HANCO MEDICAL EQUIPMENTS PRIVATE LIMITED TO THE 5TH RESPONDENT.
EXHIBIT P10 TRUE COPY OF THE PRINTOUT DATED 28.11.2018 OF THE STATUS PRINTED FROM THE WEBSITE OF THE 5TH RESPONDENT. EXHIBIT P11 TRUE PRINTOUT OF THE WEB PAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 1ST PETITIONER FOR A CUMULATIVE PERIOD W.P.(C) Nos.21628/2020 & Connected cases
FROM 01.11.2017 TO 31.10.2022. EXHIBIT P12 TRUE PRINTOUT OF THE WEB PAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 2ND PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2017 TO 31.10.2022. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 5698/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE AGREEMENT DATED 14-08-
2013.
EXHIBIT P2 TRUE COPY OF THE REGISTRATION LETTER DATED 26-03-2018.
EXHIBIT P3 TRUE COPY OF THE EMAIL DATED 28-06-
2018.
EXHIBIT P4 TRUE COPY OF THE SCREEN SHOT OF THE DIN STATUS IN THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS.
EXHIBIT P5 TRUE COPY OF THE PETITIONER'S LETTER TO THE 3RD RESPONDENT DATED 18-12-2018. EXHIBIT P6 TRUE COPY OF THE COMMUNICATION OF THE 3RD RESPONDENT DATED 25-01-2019. EXHIBIT P7 TRUE COPY OF THE INTERIM ORDER DATED 31-05-2018 IN W.P.(C).6214/2018 OF THE DELHI HIGH COURT.
EXHIBIT R3(a): TRUE PHOTOCOPY OF THE COMPANIES (APPOINTMENT & QUALIFICATION OF DIRECTORS) RULES, 2014.
EXHIBIT R3(b): TRUE PHOTOCOPY OF COMPANY LAW SETTLEMENT SCHEME, 2014 (CLASS 2014) CIRCULAR NO.34/2014 DATED 12/08/2014. EXHIBIT R3(c): TRUE PHOTOCOPY OF THE ORDER OF THE APEX COURT IN SLP NOS.18693 TO 18703 OF 2018 DATED 06/08/2018.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 5999/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 COPY OF SCREEN SHOT OF THE WEB PAGE OF THE MINISTRY OF CORPORATION AFFAIRS W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 6321/2019
PETITIONERS' EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE PRINTOUT OF THE RELEVANT PAGE PUBLISHED IN THE WEBSITE WWW.MCA.GOV IN CONTAINING THE NAME OF THE M/S ZION HERBALS PRIVATE LIMITED DATED NIL.
EXHIBIT P2 TRUE COPY OF THE PRINTOUT OF THE DIRECTOR DETAILS OF THE 1ST PETITIONER TOOK FROM THE WEB SITE OF MINISTRY OF CORPORATE AFFIARS.
EXHIBIT P3 TRUE COPY OF THE PRINT OUT OF THE DIRECTOR DETAILS OF THE 2ND PETITIONER TOOK FROM THE WEB SITE OF MINISTRY OF CORPORATE AFFAIRS.
EXHIBIT P4 TRUE COPY OF THE PRINT OUT OF THE DIRECTOR DETAILS OF THE 3RD PETITIONER TOOK FROM THE WEB SITE OF MINISTRY OF CORPORATE AFFAIRS.
EXHIBIT P5 TRUE COPY OF THE PRINT OUT OF THE DIRECTOR DETAILS OF THE 4TH PETITIONER TOOK FROM THE WEB SITE OF MINISTRY OF CORPORATE AFFAIRS.
EXHIBIT P6 TRUE COPY OF THE DIN STATUS OF 1ST PETITIONER ISSUED FROM THE MINISTRY OF CORPORATE AFFAIRS EXHIBIT P6 TRUE COPY OF THE DIN STATUS OF 2ND PETITIONER ISSUED FROM THE MINISTRY OF CORPORATE AFFAIRS.
EXHIBIT P6 TRUE COPY OF THE DIN STATUS OF 3RD PETITIONER ISSUED FROM THE MINISTRY OF CORPORATE AFFAIRS.
EXHIBIT P7 TRUE COPY OF THE INTERIM ORDER DATED 10.12.2018 IN WPC NO 38728/2018 PASSED BY THIS HON'BLE COURT.
RESPONDENTS' EXHIBITS:
EXHIBIT R2(A) TRUE PHOTOCOPY OF NOTICE IN FORM STK-1 ISSUED TO THE COMPANY EXHIBIT R2(B) TRUE PHOTOCOPY OF THE NOTICE IN FORM STK-1 ISSUED TO THE 1ST PETITIONER W.P.(C) Nos.21628/2020 & Connected cases
EXHIBIT R2(C) TRUE PHOTOCOPY OF THE NOTICE IN FORM STK-1 ISSUED TO THE 2ND PETITIONER EXHIBIT R2(D) TRUE PHOTOCOPY OF THE NOTICE IN FORM STK-1 ISSUED TO THE 3RD PETITIONER EXHIBIT R2(E) TRUE PHOTOCOPY OF THE A/D CARD RECEIVED FROM THE 1ST PETITIONER EXHIBIT R2(F) TRUE PHOTOCOPY OF THE A/D CARD RECEIVED FROM THE 2ND PETITIONER EXHIBIT R2(G) TRUE PHOTOCOPY OF THE FORM STK-5 PUBLISHED IN OFFICIAL GAZETTE ON 28.07.2018 EXHIBIT R2(H) TRUE PHOTOCOPY OF THE FORM STK-5A PUBLISHED IN NEW INDIAN EXPRESS ON 23.06.2018 EXHIBIT R2(I) TRUE PHOTOCOPY OF THE FORM STK-5A PUBLISHED IN MATHRUBHUMI MALAYALAM DAILY ON 24.06.2018 EXHIBIT R2(J) TRUE PHOTOCOPY OF THE GAZETTE PUBLICATION IN FORM STK-7 DATED 29.09.2018 EXHIBIT R2(K) TRUE PHOTOCOPY OF THE COMPANIES (APPOINTMENT AND QUALIFICATION OF DIRECTORS) RULES, 2014 EXHIBIT R2(L) TRUE PHOTOCOPY OF COMPANY LAW SETTLEMENT SCHEME, 2014 (CLSS 2014) VIDE GENERAL CIRCULAR NO.34/2014) EXHIBIT R2(M) TRUE PHOTOCOPY OF THE STAY ORDER PASSED BY THE HOB'BLE SUPREME COURT IN SLP NOS.18693 TO 18703 OF 2018 DATED 06.08.2018 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 6306/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE PRINT OUT OF THE WEB-
PAGE OF THE MINISTRY OF CORPORATE AFFAIRS REGARDING THE DIN STATUS OF THE PETITIONER.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 6315/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE PRINT OUT OF THE WEB-
PAGE OF THE MINISTRY OF COMPANY AFFAIRS REGARDING THE DIN STATUS OF THE PETITIONER.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 6338/2021
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S. HOTEL WAYLORD PVT. LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P2 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S. VISWA KALIYA HERBALS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P3 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S. THIROOR AGRO FARMS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P4 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S. EDENPARK HOSPITALITY PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P5 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.WINEYARD AGRO FARMS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P6 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.KALYA AYUR HEAL PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P7 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S. KUNDOOR CHURCH KURIES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P8 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01/11/2018 TO 31/10/2023.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 6678/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 AN EXTRACT OF THE DIRECTOR MASTER DATA OF THE PETITIONER, PRINTED ON 3.1.2019, AVAILABLE ON THE WEBSITE OF THE IST RESPONDENT.
EXHIBIT P2 A PRINT OUT OF THE DIN STATUS OF THE PETITIONER AVAILABLE ON THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS, WHICH WAS PRINTED ON 3.1.2019, REFLECTING THE PETITIONER AS DISQUALIFIED BY THE 2ND RESPONDENT UNDER SECTION 164 (2)(A) OF THE COMPANIES ACT, 2013.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 6885/2020
PETITIONERS' EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF IN CORPORATION OF THE COMPANY, M/S.FANCY RESORTS AND CONVENTION CENTRE PRIVATE LIMITED.
EXHIBIT P2 TRUE COPY OF THE MEMORANDUM OF ASSOCIATION AND THE ARTICLES OF ASSOCIATION OF THE COMPANY, M/S.FANCY RESORTS AND CONVENTION CENTRE PRIVATE LIMITED.
EXHIBIT P3 TRUE COPY OF THE DIN STATUS TAKEN FROM THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS SHOWING THE DEACTIVATED DIN AND DISQUALIFICATION OF THE 1ST PETITIONER.
EXHIBIT P4 TRUE COPY OF THE DIN STATUS TAKEN FROM THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS SHOWING THE DEACTIVATED DIN AND DISQUALIFICATION OF THE 2ND PETITIONER.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 7317/2019
PETITIONERS' EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION DATED 12.05.2012 ISSUED TO THE 1ST PETITIONER EXHIBIT P1 TRUE COPY OF THE MASTER DATA PERTAINING TO THE 1ST PETITIONER AS MAINTAINED BY THE 1ST RESPONDENT EXHIBIT P2 TRUE COPY OF THE ARTICLES OF ASSOCIATION OF THE 1ST PETITIONER EXHIBIT P3 TRUE COPY OF THE RELEVANT PAGES OF THE FINANCIAL STATEMENT AND ANNUAL RETURNS FOR THE YEAR 2015-16 SUBMITTED BY THE PETITIONER AND DULY ACCEPTED BY THE SECOND RESPONDENT EXHIBIT P4 TRUE COPY OF THE RECEIPT EVIDENCING PAYMENT OF FEE FOR FORM MGT-7 REMITTED BY THE 1ST PETITIONER EXHIBIT P4(a) TRUE COPY OF RECEIPT EVIDENCING PAYMENT OF FEE FOR FORM AOC-4 REMITTED BY THE 1ST PETITIONER EXHIBIT P5 TRUE COPY OF THE SCREEN SHOTS OF THE ONLINE FILING SYSTEM DISPLAYING THE MESSAGE OF REJECTION OF FORMS SUBMITTED BY THE 1ST PETITIONER EXHIBIT P6 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF THE 3RD RESPONDENT DATED 04.06.2003 ISSUED BY THE 2ND RESPONDENT EXHIBIT P7 TRUE COPY OF S.T.K-1 NOTICE DATED 21.05.2018 AND BEARING NO. ROCK/STK- 1CO.NO.16180/2018(8310) ADDRESSED TO THE 3RD PETITIONER.
EXHIBIT P7(A) TRUE COPY OF S.T.K-1 NOTICE DATED 21.05.2018 AND BEARING NO. ROCK/STK- 1CO.NO.16180/2018(8311) ADDRESSED TO THE 2ND PETITIONER.
EXHIBIT P8 TRUE COPY OF THE SCREEN SHOT OF THE WEB PAGE OF THE MINISTRY OF CORPORATE AFFAIRS SHOWING THE LIST OF DISQUALIFIED DIRECTORS AND RELEVANT PAGE(PAGE 177) CONTAINING THE NAME OF THE 2ND AND 3RD PETITINERS EXHIBIT P9 COMPUTER PRINT OUT OF THE EMAIL DATED W.P.(C) Nos.21628/2020 & Connected cases
19/03/2019 SENT BY FIRST PETITIONER COMPANY'S LEGAL ADVISOR M/s. AD INFINITUM TO ADV. A.S.DILEEP, COUNSEL FOR PETITIONERS IN THE WRIT PROCEEDING WHEREBY THE EMAIL DATED 19/03/2019 SENT FROM UNION BANK OF INDIA THRIKKAKARA BRANCH TO THE 1ST PETITIONER.
RESPONDENTS' EXHIBITS:
EXHIBIT R2(A) THE TRUE COPY OF THE NOTICE IN FORM STK-1 ISSUED TO THE COMPANY DATED 31.03.2017 EXHIBIT R2(B) THE TRUE COPY OF THE NOTICE IN FORM STK-5 WAS PUBLISHED IN OFFICIAL GAZETTE ON 13.05.2017 EXHIBIT R2(C) THE TRUE COPY OF THE ENGLISH DAILY ON 10.05.2017 EXHIBIT R2(D) THE TRUE COPY OF THE MALAYALAM DAILY ON 11.05.2017.
EXHIBIT R2(E) THE TRUE COPY OF HTE NOTICE IN FORM STK-7 IN THE OFFICIAL GAZETTE DATED 15.07.2017 EXHIBIT R2(F) THE TRUE COPY OF THE COMPANIES (APPOINTMENT AND QUALIFICATION OF DIRECTORS) RULES, 2014 EXHIBIT R2(G) THE TRUE COPY OF THE COMPANY LAW SETTLEMENT SCHEME, 2014 (CLSS 2014) VIDE GENERAL CIRCULAR NO.34/2014 EXHIBIT R2(H) THE TRUE COPY OF THE CLARIFICATION CONDONATION OF DELAY SCHEME, 2018 VIDE GENERAL CIRCULAR NO.05/2018 DATED 17.05.2018 EXHIBIT R2(I) THE TRUE COPY OF THE SLP NOS.18693 TO 18703 OF 2018 DATED 06.08.2018, HON'BLE SUPREME COURT, NEW DELHI. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 7292/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF GENERAL CIRCULAR NO.
14/2017 ISSUED BY THE 1ST RESPONDENT. EXHIBIT P2 TRUE COPY OF THE PRINTOUT REGARDING THE DIN STATUS OF THE PETITIONER FROM THE PORTAL OF MINISTRY OF CORPORATE AFFAIRS W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 7789/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF THE COMPANY, TMH HOSPITAL PVT. LTD.
EXHIBIT P2 TRUE COPY OF THE MEMORANDUM OF ASSOCIATION AND ARTICLES OF ASSOCIATION OF THE COMPANY, TMH HOSPITAL, PVT. LTD. TOGETHER.
EXHIBIT P3 TRUE COPY OF THE ANNUAL RETURN FOR THE YEAR 2014-15 FILED BY THE COMPANY, TMH HOSPITAL PVT. LTD.
EXHIBIT P4 TRUE COPY OF THE FINANCIAL STATEMENT FOR THE YEAR 2-14-15 FILED UNDER SECTION 137 OF THE COMPANIES ACT, 2013 EXHIBIT P5 TRUE COPY OF THE COMPANY MASTER DATA PUBLISHED BY THE MINISTRY OF CORPORATE AFFAIRS IN THE WEBSITE SHOWING THE DISQUALIFICATION OF THE PETITIONER AND CONSEQUENT DEACTIVATION OF DIN ON 1.11.2017 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 7682/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF THE COMPANY, TMH HOSPITAL PVT. LTD.
EXHIBIT P2 TRUE COPY OF THE MEMORANDUM OF ASSOCIATION AND ARTICLES OF ASSOCIATION OF THE COMPANY, TMH HOSPITAL, PVT. LTD. TOGETHER.
EXHIBIT P3 TRUE COPY OF THE ANNUAL RETURN FOR THE YEAR 2014-15 FILED BY THE COMPANY, TMH HOSPITAL, PVT. LTD.
EXHIBIT P4 TRUE COPY OF THE FINANCIAL STATEMENT FOR THE YEAR 2-14-15 FILED UNDER SECTION 137 OF THE COMPANIES ACT, 2013 EXHIBIT P5 TRUE COPY OF THE COMPANY MASTER DATA PUBLISHED BY THE MINISTRY OF CORPORATE AFFAIRS IN THE WEBSITE SHOWING THE DISQUALIFICATION OF THE PETITIONER AND CONSEQUENT DEACTIVATION OF DIN ON 1.11.2017 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 7524/2020
PETITIONERS' EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF THE FIRST PETITIONER COMPANY ISSUED BY THE 2ND RESPONDENT. EXHIBIT P2 TRUE COPY OF THE MASTER DATA OF THE IST PETITIONER COMPANY MAINTAINED BY THE 2ND RESPONDENT.
EXHIBIT P3 TRUE COPY OF THE DIRECTOR/DESIGNATED PARTNER MASTER DATA MAINTAINED BY THE MINISTRY OF CORPORATE AFFAIRS SHOWING THE DIN/DPIN NOS. ETC OF THE 2ND PETITIONER.
EXHIBIT P4 TRUE COPY OF THE SCREENSHOT OF THE ONLINE FILING SYSTEM DISPLAYING THE MESSAGE OF REJECTION.
EXHIBIT P5 TRUE COPY OF THE DIN STATUS ENQUIRY OF THE 2ND PETITIONER.
OF THE LIST OF DIRECTORS DISQUALIFIED FROM 1.11.2016 TO 31.10.2021 PUBLISHED BY THE ROC ERNAKULAM ON THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 7847/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE SCREENSHOT OF MASTER DATA OF ALL THE ENTITIES THE PETITIONER HOLDS OFFICE OF DIRECTOR,AS AVAILABLE ON THE MCA WEBSITE.
EXHIBIT P2 TRUE COPY OF THE CERTIFICATE OF INCORPORATION PURSUANT TO CHANGE OF NAME.
EXHIBIT P3 TRUE COPY OF ANNUAL FILING OF THE COMPANY FOR THE FINANCIAL YEAR ENDING 31.03.2014 EXHIBIT P4 TRUE COPY OF THE RESOLUTION PASSED ON 19.02.2019 AND THE AFFIDAVIT EXECUTED ON 25.02.2019 EXHIBIT P5 TRUE COPY OF THE SCREENSHOT OF PETITIONER'S DIN STATUS REFLECTING ON THE OFFICIAL WEBSITE OF THE MCA AS ON 12.03.2019.
EXHIBIT P6 TRUE COPY OF THE DETAILS OF LIST OF DISQUALIFIED DIRECTORS AS AVAILABLE ON THE OFFICIAL WEBSITE OF THE MCA AS ON 13.03.2019.
EXHIBIT R2(a) NOTIFICATION DATED 31/3/2014 ISSUED BY THE MINISTRY OF CORPORATE AFFAIRS EXHIBIT R2(b) GENERAL CIRCULAR NO.34/2014 DATED 12/8/2014 EXHIBIT R2(c) ORDER OF THE HON'BLE SUPREME COURT IN SLP NOS 18693 TO 18703 DATED 6/8/2018 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 7962/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 A TRUE COPY OF THE CERTIFICATE OF INCORPORATION DT. 22.01.2013 EXHIBIT P2 TRUE COPY OF ANNUAL RETURN IN FORM 20B FOR 2014 TOGETHER WITH CHALLAN FOR PAYMENT OF FEES.
EXHIBIT P3 TRUE COPY OF THE DOCUMENT DOWNLOAD FROM THE OFFICIAL WEBSITE OF MINISTRY OF CORPORATE AFFAIRS SHOWING THE 1ST PETITIONER AS DISQUALIFIED. EXHIBIT P3(A) TRUE COPY OF THE DOCUMENT DOWNLOADED FROM THE OFFICIAL WEBSITE OF MINISTRY OF CORPORATE AFFAIRS SHOWING THE 2ND PETITIONER AS DISQUALIFIED. EXHIBIT P4 TRUE COPY OF THE INTERIM ORDER DATED 20.02.2019 OF THIS HON'BLE COURT IN W.P.(C) 3730/2019.
RESPONDENTS' EXHIBITS:
EXHIBIT R2(A) TRUE COPY OF COMPANIES RULES 2014
EXHIBIT R2(B) TRUE COPY OF LAW SETTLEMENT SCHEME
EXHIBIT R2(C) TRUE COPY OF THE ORDER DATED 6/8/18 IN SLP 18693 TO 18703/18.
SR W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 8193/2019
PETITIONERS' EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATE OF COLOR HARMONY DECOR PRIVATE LTD, PUBLISHED BY THE MINISTRY OF CORPORATE AFFAIRS. EXHIBIT P2 TRUE COPY OF THE MASTER DATED OF COCHIN POLYMERS PRIVATE LTD.PUBLISHED BY THE MINISTRY OF CORPORATE AFFAIRS. EXHIBIT P3 TRUE COPY OF THE MASTER DATED OF SHARINGA PLYWOODS PRIVATE LTD., PUBLISHED BY THE MINISTRY OF CORPORATE AFFAIRS.
EXHIBIT P4 TRUE COPY OF THE MASTER DATA SHOWING DIN STATUS AND DISQUALIFICATION OF THE 1ST PETITIONER.
EXHIBIT P5 TRUE COPY OF THE MASTER DATE SHOWING DIN STATUS AND DISQUALIFICATION OF THE 2ND PETITIONER.
EXHIBIT P6 TRUE COPY OF THE MASTER DATE SHOWING DIN STATUS AND DISQUALIFICATION OF THE 3RD PETITIONER.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 8645/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA OF THE M/S.PROBIS LABS PRIVATE.LTD,PRINTED FROMTHE WEBSITE OF WWW.MCA.GOV.NI EXHIBIT P2 TRUE COPY OF THE MASTER DATA OF M/S.AISHAAS STRATEGIC CONSULTANTS PRIVATE LTD.PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P3 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 1ST RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2017 TO 31.10.2022.
EXHIBIT P4 TRUE COPY OF THE PRINTOUT OF THE RELEVANT PAGE PUBLISHED IN THE WEBSITE WWW.MCA.GOV.IN CONTAINING THE NAME OF THE PETITIONER DATED NIL PRINTED FROM THE WEBSITE OF THE WWW.MCA.GOV.IN. EXHIBIT R2(a): TRUE PHOTOCOPY OF STK-1 NOTICE DATED 17/05/2018 ISSUED TO THE COMPANY. EXHIBIT R2(b): TRUE POHOTOCOPY OF FORM STK-5 PUBLISHED IN OFFICIAL GAZETTE ON 19/06/2018. EXHIBIT R2(c): TRUE PHOTOCOPY OF NEWSPAPER PUBLICATION OF FORM STK-5A MADE IN NEW INDIAN EXPRESS DAILY DATED 23/06/2018. EXHIBIT R2(d): TRUE PHOTOCOPY OF NEWSPAPER PUBLICATION OF FORM STK-5A MADE IN MATHRUBHUMI DAILY DATED 25/06/2018.
EXHIBIT R2(e): TRUE PHOTOCOPY OF FORM STK-7 GAZETTE PUBLICATION DATED 17/09/2018. EXHIBIT R2(f): TRUE PHOTOCOPY OF COMPANIES (APPOINTMENT & QUALIFICATION OF DIRECTORS) RULES 2014.
EXHIBIT R2(g): TRUE PHOTOCOPY OF COMPANY LAW SETTLEMENT SCHEME 2014 (CLSS 2014) GENERAL CIRCULAR 34/2014.
EXHIBIT R2(h): TRUE PHOTOCOPY OF THE ORDER PASSED BY THE HONOURABLE SUPREME COURT IN SLP NO.18693 TO 18703/2018.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 8443/2019
PETITIONERS' EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA PUBLISHED IN THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS WITH RESPECT OF THE FIRST PETITIONER.
EXHIBIT P2 TRUE COPY OF THE MASTER DATA PUBLISHED IN THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS WITH RESPECT OF OTHER 6 COMPANIES IN WHICH THE SECOND AND THIRD PETITIONERS ARE THE DIRECTORS. EXHIBIT P2(A) TRUE COPY OF THE MASTER DATA PUBLISHED IN THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS WITH RESPECT OF OTHER 6 COMPANIES IN WHICH THE SECOND AND THIRD PETITIONERS ARE THE DIRECTORS. EXHIBIT P2(B) TRUE COPY OF THE MASTER DATA PUBLISHED IN THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS WITH RESPECT OF OTHER 6 COMPANIES IN WHICH THE SECOND AND THIRD PETITIOENRS ARE THE DIRECTORS. EXHIBIT P2(C) TRUE COPY OF THE MASTER DATA PUBLISHED IN THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS WITH RESPECT OF OTHER 6 COMPANIES IN WHICH THE SECOND AND THIRD PETITIONERS ARE THE DIRECTORS. EXHIBIT P2(D) TRUE COPY OF THE MASTER DATA PUBLISHED IN THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS WITH RESPECT OF OTHER 6 COMPANIES IN WHICH THE SECOND AND THIRD PETITIONERS ARE THE DIRECTORS. EXHIBIT P2(E) TRUE COPY OF THE MASTER DATA PUBLISHED IN THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS WITH RESPECT OF OTHER 6 COMPANIES IN WHICH THE SECOND AND THIRD PETITIONERS ARE THE DIRECTORS EXHIBIT P3 TRUE COPY OF THE DIN STATUS OF THE SECOND AND THIRD PETITIONERS AVAILABLE IN THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS.
W.P.(C) Nos.21628/2020 & Connected cases
RESPONDENTS' EXHIBITS:
EXHIBIT R1(a) TRUE COPY OF THE COMPANIES (APPOINTMENT AND QUALIFICATION OF DIRECTORS) RULES, 2014 AND ENFORCED IT WITH EFFECT FROM 1/4/2014 EXHIBIT R1(b) TRUE COPY OF THE COMPANY LAW SETTLEMENT SCHEME,2014(CLSS 2014) VIDE GENERAL CIRCULAR NO.34/2014 EXHIBIT R1(c) TRUE COPY OF THE ORDER DATED 6/8/2018 IN SLP NOS.18693 TO 18703 OF 2018 PASSED BY THE HON'BLE SUPREME COURT OF INDIA, NEW DELHI.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 8997/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 AN EXTRACT OF THE DIRECTOR MASTER DATA OF THE PETITIONER ,DATED NIL,AVAILABLE ON THE WEBSITE OF THE 1ST RESPONDENT AND PRINTED ON 11.03.2019 EXHIBIT P2 A PRINT OUT OF THE DIN STATUS OF THE PETITIONER DATED NIL AVAILABLE ON THE WEBSITE OF THE 1ST RESPONDENT, WHICH WAS PRINTED ON 11.0.32019, REFLECTING THE PETITIONER AS DISQUALIFIED BY THE 2ND RESPONDENT UNDER SECTION1 164(2) (A) OF THE COMPANIES ACT, 2013 EXHIBIT P3 A TRUE COPY OF THE FORM DIR 12 DATED NIL SUBMITTED BY THE COMPANY EVIDENCING APPOINTMENT OF THE PETITIONER AS A DIRECTOR OF THE COMPANY EXHIBIT P4 A TRUE COPY OF THE COMPANIES (INCORPORATION) AMENDMENT RULES ,2019 DATED 21.2.2019.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 9317/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF THE COMPANY, PANKAJAKASTHURI HERBAL PRODUCTS PRIVATE LTD EXHIBIT P2 TRUE COPY OF THE MEMORANDUM OF ASSOCIATION AND ARTICLES OF ASSOCIATION OF THE COMPANY, PANKAJAKASTHURI PVT LTD TOGETHER EXHIBIT P3 TRUE COPY OF THE PROFIT AND LOSS STATEMENT FOR THE YEAR ENDED ON 31ST MARCH, 2014 EXHIBIT P4 TRUE COPY OF THE BALANCE SHEET AS AT 31ST MARCH, 2014 OF THE COMPANY EXHIBIT P5 TRUE COPY OF THE COMPANY MASTER DATE PUBLISHED BY THE MINISTRY OF CORPORATE AFFAIRS IN THE WEBSITE SHOWING THE DISQUALIFICATION OF THE PETITIONER AND CONSEQUENT DEACTIVATION OF DIN ON 01- 11-2017 EXHIBIT R1(a) THE TRUE COPY OF THE COMPANIES (APPOINTMENT & QUALIFICATION OF DIRECTORS) RULES, 2014 AND ENFORCED IT WITH EFFECT FROM 01.04.2014. EXHIBIT R1(b) THE TRUE COPY OF THE COMPANY LAW SETTLEMENT SCHEME, 2014 (CLSS 2014) VIDE GENERAL CIRCULAR NO.34/2014 DATED 12.08.2014.
EXHIBIT R1(c) THE TRUE COPY OF THE ORDER IN SLP NOS.
18693 TO 18703 OF 2018 DATED 06.08.2018, HON'BLE SUPREME COURT, NEW DELHI.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 9338/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF THE COMPANY, PANKAJAKASTHURI HERBAL PRODUCTS PVT. LTD.
EXHIBIT P2 TRUE COPY OF THE MEMORANDUM OF ASSOCIATION AND ARTICLES OF ASSOCIATION OF THE COMPANY, PANKAJAKASHTHURI HERBAL PRODUCTS PVT. LTD., TOGETHER. EXHIBIT P3 TRUE COPY OF PROFIT AND LOSS STATEMENT FOR THE YEAR ENDED ON 31ST MARCH, 2014. EXHIBIT P4 TRUE COPY OF THE BALANCE SHEET AS AT 31ST MARCH, 2014 OF THE COMPANY. EXHIBIT P5 TRUE COPY OF THE COMPANY MASTER DATA PUBLISHED BY THE MINISTRY OF CORPORATE AFFAIRS IN THE WEBSITE SHOWING THE DISQUALIFICATION OF THE PETITIONER AND CONSEQUENCE DEACTIVATION OF DIN ON 1.11.2017.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 9369/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF THE COMPANY, PANKAJAKSTHURI HERBAL PRODUCTS PVT.LTD. EXHIBIT P2 TRUE COPY OF THE MEMORANDUM OF ASSOCIATION AND ARTICLES OF ASSOCIATION OF THE COMPANY, PANKAJAKASTHURI HERBAL PRODUCTS PVT.LTD.TOGETHER. EXHIBIT P3 TRUE COPY OF PROFIT AND LOSS STATEMENT FOR THE YEAR ENDED ON 31ST MARCY, 2014. EXHIBIT P4 TRUE COPY OF THE BALANCE SHEET AS AT 31ST MARCH, 2014 OF THE COMPANY. EXHIBIT P5 TRUE COPY OF THE COMPANY MASTER DATA PUBLISHED BY THE MINISTRY OF CORPORATE AFFAIRS IN THE WEBSITE SHOWING THE DISQUALIFICATION OF THE PETITIONER AND CONSEQUENT DEACTIVATION OF DIN ON 1/11/2017.
RESPONDENTS' EXHIBTIS:
EXHIBIT R1(A) TRUE COPY OF THE COMPANIES (APPOINTMENT AND QUALIFICATION OF DIRECTORS) FRAMED BY THE CENTRAL GOVERNMENT RULES, 2014 DATED 31/03/2014.
EXHIBIT R1(B) TRUE COPY OF THE GENERAL CIRCULAR NO.34/2014 ISSUED BY THE MINISTRY OF CORPORATE AFFAIRS DATED 12/08/2014. EXHIBIT R1(C) TRUE COPY OF THE JUDGMENT IN S.L.P NOS.18693 TO 18703 OF 2018 BY THE HON'BLE SUPREME COURT, DT.06/8/2018. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 9550/2019
PETITIONERS' EXHIBITS:
EXHIBIT P1 TRUE COPY OF COMPANY MASTER DATA OF M/S.INVIOT SYSTEMS INDIA PRIVATE LIMITED.
EXHIBIT P2 TRUE COPY OF COMPANY MASTER DATA OF M/S.S.L.TOURISM AND HEALTH PROMOTION COMPANY PRIVATE LIMITED.
EXHIBIT P3 TRUE COPY OF COMPANY MASTER DATA OF M/S.SIBY'S PROJECTS AND PROPERTIES PRIVATE LIMITED.
EXHIBIT P4 TRUE COPY OF COMPANY MASTER DATA OF M/S.THADATHIL PROPERTIES PRIVATE LIMITED.
EXHIBIT P5 TRUE COPY OF COMPANY MASTER DATA OF M/S.KURUNKATTIL PROPERTIES PRIVATE LIMITED.
EXHIBIT P6 TRUE COPY OF COMPANY MASTER DATA OF M/S.KEEZHOTU PROPERTIES PRIVATE LIMITED.
EXHIBIT P7 TRUE COPY OF COMPANY MASTER DATA OF M/S.B & S AQUA TOURISM PRIVATE LIMITED. EXHIBIT P8 TRUE COPY OF COMPANY MASTER DATA OF M/S.ABCS HOTELS AND RESORTS PRIVATE LIMITED.
EXHIBIT P9 TRUE COPY OF COMPANY MASTER DATA OF THE 3RD RESPONDENT/M./S.AURION CONSTRUCTIONS PRIVATE LIMITED. EXHIBIT P10 TRUE COPY OF RESIGNATION LETTER DATED 11/12/2017 SUBMITTED BY THE 1ST PETITIONER TO THE BOARD OF DIRECTORS OF THE 3RD RESPONDENT/COMPANY. EXHIBIT P11 TRUE COPY OF EXTRACT OF THE RESOLUTION OF THE MEETING HELD ON 19/03/2018. EXHIBIT P12 TRUE COPY OF FORM NO.DIR-12 DOWNLOADED FROM THE OFFICIAL WEBSITE OF THE 2ND RESPONDENT IN RESPECT OF THE 3RD RESPONDENT/COMPANY.
EXHIBIT P13 TRUE COPY OF SIGNATORY DETAILS OF 3RD
RESPONDENT/M/s.AURION CONSTRUCTIONS
PRIVATE LIMITED BEARING COMPANY
IDENTIFICATION NUMBER
U45200KL2012PTC030267.
W.P.(C) Nos.21628/2020 & Connected cases
EXHIBIT P14 TRUE COPY OF DIN STATUS OF DIN-00060852 OF THE 1ST PETITIONER, DOWNLOADED FROM THE OFFICIAL WEBSITE OF THE RESPONDENTS.
EXHIBIT P15 TRUE COPY OF DIRECTOR MASTER DATA BEARING DIN 0060852 OF 1ST PETITIONER PUBLISHED BY THE RESPONDENT DOWNLOADED FROM THE OFFICIAL WEBSITE OF THE RESPONDENTS.
EXHIBIT P16 TRUE COPY OF REPRESENTATION DATED 18/03/2019 SUBMITTED BEFORE THE 1ST RESPONDENT.
EXHIBIT P17 TRUE COPY OF REPRESENTATION DATED 18/03/2019 BEFORE THE 2ND RESPONDENT. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 9651/2019
PETITIONERS' EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S SMART PUBLICATIONS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P2 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 1ST RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 1ST PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2017 TO 31.10.2022 EXHIBIT P3 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 1ST RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 2ND PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2017 TO 31.10.2022. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 9841/2019
PETITIONERS' EXHIBITS:
EXHIBIT P1 THE COPY OF THE MASTER DATA DATED NIL OF M/S. CONNECT WAREHOUSING PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P2 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S. ASPROS TECHNOLOGIES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P3 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S. SCHOLASTIC SERVICES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P4 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S. KOTTARAM HOLDINGS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P5 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.AUTO SED PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P6 TRUE COPY OF THE PRINTOUT OF THE RELEVANT PAGE PUBLISHED IN THE WEBSITE WWW.MCA.GOV.IN CONTAINING THE NAME OF THE M/S CONNECT WAREHOUSING PRIVATE LIMITED DATED NIL PRINTED FROM THE WEBSITE OF THE WWW.MCA.GOV.IN. EXHIBIT P7 TRUE COPY OF THE PRINTOUT OF THE RELEANT PAGE PUBLISHED IN THE WEBSITE WWW.MCA.GOV.IN CONTAINING THE NAME THE PETITIONERS DATED NIL PRINTED FROM THE WEBSITE OF THE WWW.MCA.GOV.IN. EXHIBIT P8 TRUE COPY OF THE SCREENSHOT DATED NIL CONTAINING THE NAME OF THE 1ST PETITIONER PUBLISHED IN THE WEBSITE OF THE 1ST RESPONDENT DISQUALIFYING THE PETITIOENRS FROM 01.11.2017 TO 31.10.2022.
EXHIBIT P9 TRUE COPY OF THE SCREENSHOT DATED NIL CONTAINING THE NAME OF THE 2ND PETITIONER PUBLISHED IN THE WEBSITE OF THE 1ST RESPONDENT DISQUALITYING THE PETITIONERS FROM 01.11.2017 TO 31.10.2022 W.P.(C) Nos.21628/2020 & Connected cases
EXHIBIT P10 TRUE COPY OF THE SCREENSHOT DATED NIL CONTAINING THE NAME OF THE 3RD PETITIONER PUBLISHED IN THE WEBSITE OF THE 1ST RESPONDENT DISQUALITYING THE PETITIONERS FROM 01.11.2017 TO 31.10.2022 EXHIBIT P11 TRUE COPY OF THE SALE DEED DATED 15.10.2014 EXECUTED BETWEEN M/S FAIRLEAD LOGISTICS AND TRADERS PRIVATE LIMITED AND M/S. CONNECT WAREHOUSING PRIVATE.LTD.
RESPONDENTS' EXHIBITS:
EXHIBIT R2 A THE PHOTO COPY OF STK-1 NOTICE DATED 17.5.2018 EXHIBIT R2 B THE PHOTO COPY OF NOTICE DATED 21.5.2018 EXHIBIT R2 C THE PHOTO COPY OF NOTICE DATED 21.5.2018 EXHIBIT R2 D THE PHOTO COPY OF NOTICE DATED 21.5.2018 EXHIBIT R2 E THE PHOTO COPY OF STK -5 NOTICE DATED 19.6.2018 EXHIBIT R2 F THE PHOTO COPY OF PUBLIC NOTICE PUBLISHED IN INDIAN EXPRESS DAILY DATED 23.6.2018 EXHIBIT R2 G THE PHOTO COPY OF PUBLIC NOTICE PUBLISHED IN MATHRUBHMI DAILY DATED 24.6.2018 EXHIBIT R2H THE PHOTO COPY OF RELEVANT PAGES OF STK-7 NOTICE DATED 17.9.2018 EXHIBIT R2 I THE PHOTOCOPY OF NOTIFICATION DATED 31.3.2014 EXHIBIT R2J PHOTOCOPY OF THE CIRCULAR NO-34/2014 DATED 12.8.2014 EXHIBIT R2 K ORDER DATED 6.8.2018 OF THE HON'BLE SUPREME COURT IN SLP NOS.18693 TO 18703 OF 2018 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 10051/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.KOTTARAKKARA INFRASTRUCTURE AND DEVELOPERS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW. MCA.GOV.IN EXHIBIT P2 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S HIGH LAND TOUR OPERATORS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV. IN.
EXHIBIT P3 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S. AGRISOFI DAIRY AND AGRO PRODUCER COMPANY LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN. EXHIBIT P4 TRUE COPY OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 1.11.2017 OT 31.10.2022.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 10315/2019 PETITIONER'S EXHIBITS:
EXHIBIT P1 COPY OF SCREEN SHOT OF THE WEB PAGE OF THE MINISTRY OF CORPORATE AFFAIRS, NEW DELHI DATED 26.03.2019.
RESPONDENTS' EXHIBITS:
EXHIBIT R1(A) TRUE COPY OF THE NOTICE IN FORM STK-1 AS PER REQUIREMENTS OF S.248(1) READ WITH RULE 3 OF COMPANIES (REMOVAL OF NAMES OF COMPANIES FROM REGISTRAR OF COMPANIES) RULES 2016 WAS ISSUED TO THE COMPANY AND ITS DIRECTORS DATED 17.5.2018 EXHIBIT R1(B) TRUE COPY OF THE REQUIREMENTS OF S.248(1) READ WITH RULE 7 OF COMAPANIES (REMOVAL OF NAMES OF COMPANIES FROM REGISTRAR OF COMPANIES) RULES 2016, FORM STK-5 WAS PUBLISHED IN OFFICIAL GAZETTE ON 28.7.2018 EXHIBIT R1(C) TRUE COPY OF THE NEWSPAPER PUBLICATIONS IN FORM STK-5A WAS MADE IN ENGLISH DAILY INDIAN EXPRESS ON 23.6.2018 EXHIBIT R1(D) TRUE COPY OF THE NEWSPAPER PUBLICATIONS IN FORM STK-5A WAS MADE IN MALAYALAM DAILY MATHRUBHUMI 24.6.2018 EXHIBIT R1(E) TRUE COPY OF THE FORM STK IN THE OFFICIAL GAZETTE PUBLICATION DATED 29.9.2018 EXHIBIT R1(F) TRUE COPY OF THE NOTIFICATION DATED 31.3.14 POWERS CONFERRED UNDER SECTION 469 OF THE ACT,2013, CENTRAL GOVT.HAS ALSO FRAMED COMPANIES (APPOINTMENT(QUALIFICATION OF DIRECTORS)RULES, 2014 AND ENFORCED W.E.F.01.04.2014 EXHIBIT R1(G) TRUE COPY OF THE NOTIFICATION (COMPANY LW SETTLEMENT SCHEME 2014)OF PROVISIONS OF 164(2) IN GENERAL CIRCULAR 34/14 DT 12.8.14 IN SLP(C) NO 18693-18703/18 EXHIBIT R1(H) TRUE COPY OF THE ORDER DATED 6.8.2018, HON'BLE SUPREME COURT, NEW DELHI WAS STAYED THE ABOVE ORDERS PASSED BY BOMBAY HIGH COURT.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 10441/2019
PETITIONERS' EXHIBITS:
EXHIBIT P1 TRUE PHOTOCOPY OF THE CERTIFICATE OF INCORPORATION OF SUSTAINABLE AGROREAN RESOURCES PVT. LTD.
EXHIBIT P2 TRUE PHOTOCOPY OF THE CERTIFICATE OF INCORPORATION OF PENTOREUM INNOVATIONS PVT. LTD.
EXHIBIT P3 TRUE PHOTOCOPY OF THE DATA SHEET MAINTAINED BY THE IST RESPONDENT IN RESPECT OF SUSTAINABLE AGROGREAN RESOURCES PVT. LTD.
EXHIBIT P4 TRUE PHOTOCOPY OF THE DATA SHEET MAINTAINED BY THE IST RESPONDENT IN RESPECT OF PENTOREUM INNOVATIONS PVT. LTD.
EXHIBIT P5 TRUE PHOTOCOPY OF THE LETTER OF ARRANGEMENT DATED 5.3.2019 ISSUED BY STATE BANK OF INDIA (WITHOUT ANNEXURES).
EXHIBIT P6 TRUE PHOTOCOPY OF THE CERTIFICATE OF RECOGNITION ISSUED BY THE DEPARTMENT OF INDUSTRIAL POLICE AND PROMOTION, GOVERNMENT OF INDIA.
EXHIBIT P7 TRUE PHOTOCOPY OF THE RELEVANT EXTRACT OF THE LIST OF DISQUALIFIED DIRECTORS PUBLISHED BY THE RESPONDENTS. EXHIBIT P8 TRUE PHOTOCOPY OF THE DATA SHEET MAINTAINED BY THE IST RESPONDENT IN RESPECT OF RROKK DIGITAL MEDIA SOLUTION PVT. LTD.
EXHIBIT P9 TRUE PHOTOCOPY OF THE DATA SHEET MAINTAINED BY THE IST RESPONDENT IN RESPECT OF ROKZANDER COMMODITIES & CONSUMER GOODS PVT. LTD.
EXHIBIT P10 TRUE PHOTOCOPY OF THE NOTICE DATED 17.5.2018 ISSUED BY THE 2ND RESPONDENT TO THE IST PETITIONER.
EXHIBIT P11 TRUE PHOTOCOPY OF THE REPLY DATED 11.9.2018 ISSUED BY THE IST PETITIONER TO THE 2ND RESPONDENT.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 10270/2020
PETITIONERS' EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF CH EBUSINESS PVT LTD EXHIBIT P2 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF GM EDUCOM PRIVATE LTD EXHIBIT P3 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF EDUPEAKS EDUTAINMENT PVT LTD EXHIBIT P4 TRUE COPY OF THE PRINT OUT OF THE DIN STATUS OF 1ST PETITIONER FROM THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS EXHIBIT P5 TRUE COPY OF THE PRINT OUT OF THE DIN STATUS OF THE 2ND PETITIONER FROM THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS EXHIBIT P6 TRUE COPY OF THE COMPANIES FRESH START SCHEME DATED 30-03-2020 EXHIBIT P7 TRUE COPY OF THE JUDGEMENT OF THE DELHI HIGH COURT DATED 04-11-2019 IN W.P(C) 9088/2018 AND CONNECTED CASES. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 10720/2019
PETITIONER'S ANNEXURE:
EXHIBIT P1 A PHOTO COPY OF THE CERTIFICATE OF INCORPORATION ISSUED BY THE REGISTRAR IN FORM 1 EXHIBIT P2 A PHOTOCOPY OF COMPANY MASTER DATA EXHIBIT P3 A PHOTOCOPY OF FORM 32 IN RELATION TO APPOINTMENT OF THE PETITIONER EXHIBIT P4 A PHOTO COPY OF FORM 32 IN RELATION TO RESIGNATION OF PETITIONER EXHIBIT P5 A PHOTOCOPY OF MINUTES OF BOARD MEETING DATED 30/04/2013 EXHIBIT P6 A PHOTOCOPY OF LIST OF DISQUALIFIED DIRECTORS DATED 23.04.201 EXHIBIT P7 A PHOTO COPY OF DATA SHEET SHOWING DISQUALIFICATION OF PETITIONER W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 10862/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE INTERIM ORDER DATED 11.01.2019 IN WP(C) NO. 664 OF 2019 OF THIS HONOURABLE COURT EXHIBIT P2 TRUE COPY OF FORM M GT-14 SUBMITTED TO THE 2ND RESPONDENT EXHIBIT P3 TRUE COPY OF THE OPERATIVE PORTION OF NOTICE ISSUED BY THE MINISTRY OF CORPORATE AFFAIRS DATED 21.02.2019 EXHIBIT P4 TRUE COPY OF THE NOTIFICATION DATED 21.02.2019 ISSUED BY THE MINISTRY OF CORPORATE AFFAIRS, NEW DELHI EXHIBIT P5 TRUE COPY OF FORM STK-2 WINDING APPLICATION SUBMITTED BY THE PETITIONER BEFORE THE 2ND RESPONDENT W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 10866/2019
PETITIONERS' EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION DATED 4.09.2012 OF THE 3RD RESPONDENT.
EXHIBIT P2 MASTER DATA OF THE 3RD RESPONDENT PRIVATE COMPANY DOWNLOADED FROM THE WEBSITE OF THE 1ST RESPONDENT DATED 28.03.2019.
EXHIBIT P3 TRUE COPY OF MEMORANDUM OF ASSOCIATION ALONG WITH ACKNOWLEDGMENT REGARDING THE PAYMENT OF STAMP DUTY DATED 4.09.2019 ISSUED BY 2ND RESPONDENT.
EXHIBIT P4 TRUE COPY OF RELEVANT PAGES OF THE JUDGMENT OF HON'BLE MADRAS HIGH COURT DATED 03.08.2018.
EXHIBIT P5 TRUE COPY OF THE FORM 23AC DATED 25.08.2014.
EXHIBIT P6 TRUE COPY OF THE FORM 20B OF FINANCIAL YEAR 2013-2014.
EXHIBIT P7 TRUE COPY OF THE REPRESENTATION DATED 24.01.2019.
EXHIBIT P8 TRUE COPY OF THE REPLY DATED 08.03.2019.
EXHIBIT P9 TRUE COPY OF THE RELEVANT WEB PAGES OF AND P9(A) MINISTRY OF CORPORATE AFFAIRS SHOWING THAT A LIST OF DIRECTORS DISQUALIFIED INCLUDING PETITIONERS.
RESPONDENTS' EXHIBITS:
EXHIBIT R2A TRUE PHOTOCOPY OF COMPANIES (APPOINTMENT & QUALIFICATION OF DIRECTORS)RULES,2014 EXHIBIT R2B TRUE PHOTOCOPY OF GENERAL CIRCULAR NO-
34/2014 EXHIBIT R2C TRUE PHOTOCOPY OF THE HON'BLE SUPREME COURT IN APPEAL NO(S) 18693-18703/2018 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 10559/2020 PETITIONERS' EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S. WEST COAST REFRIGERATIONS AND FOOD ENGINEERING PVT LTD PRINTED FROM THE WEBSITE WWW MCA.GOV.IN EXHIBIT P2 A TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. PUCHITRA GARDENS LTD PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P3 A TRUE COPY OF THE MASTER DATA DATED NIL OF M/S ONE A M TRADING PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P4 A TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. LARKSPUR HOLDING PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA GOV.IN EXHIBIT P5 A TRUE COPY OF THE RELEVANT APGES DATED NIL CONTAINING THE NAME OF THE PETITIONERS PUBLISHED IN THE WEBSITE OF THE 2ND RESPONDENT.
EXHIBIT P6 TRUE PRINTOUT OF THE WEPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 1ST PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2018 TO 31-10-2023 EXHIBIT P7 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 2ND PETITIONER FOR A CUMULATIVE PERIOD FROM 01-11-2018 TO 31-10-2023. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 10939/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S. KALBROS INFOTECHS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P2 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A ACCUMULATIVE PERIOD FROM 01/11/2017 TO 31/10/2022. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 10937/2020
PETITIONERS' EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTERDTA DATED NIL OF M/S LE MARS GLOBAL MARKETING PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P2 A TRUE COPY OF THE MASTERDATA DATED NIL OF M/S LE MARS BEVERAGES AND FOODS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P3 A TRUE COPY OF THE MASTER DATA DATED NIL OF M/S UNISYS HOLDINGS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P4 A TRUE COPY OF THE MASTER DATA DATED NIL OF M/S SIGNSILK RETAIL PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P5 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 1ST PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2018 TO 31.10.2023. EXHIBIT P6 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 2ND PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2018 TO 31.10.2023. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 11273/2019
PETITIONERS' EXHIBITS:
EXHIBIT P1 A COPY OF COMPANY MASTER DATA OF M/S.SHINGSY BUILDERS AND PROPERTIES (P) LTD FROM THE OFFICIAL WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS, GOVERNMENT OF INDIA EXHIBIT P2 A TRUE COPY OF THE PRINT OUT OF THE 1ST PETITIONER'S DIN STATUS FROM THE OFFICIAL WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS, GOVERNMENT OF INDIA EXHIBIT P3 A TRUE COPY OF THE PRINT OUT OF THE 2ND PETITIONER'S DIN STATUS FROM THE OFFICIAL WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS, GOVERNMENT OF INDIA
RESPONDENTS' EXHIBITS:
EXHIBIT R2 A TRUE COPY OF THE COMPANIES (APPOINTMENT & QUALIFICATION OF DIRECTORS) RULES,2014 AND ENFORCED IT WITH EFFECT FROM 1.4.2014 EXHIBIT R2 B TRUE COPY OF THE COMPANY LAW SETTLEMENT SCHEME, 2014(CLSS 2014)VIDE GENERAL CIRCULAR NO-34/2014 EXHIBIT R2 C TRUE COPY OF THE ORDER DATED 6-8-2018 IN SLP NOS.18693 TO 18703 OF 2018 PASSED BY THE HON'BLE SUPREME COURT, OF INDIA, NEW DELHI W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 11401/2019
PETITIONERS' EXHIBITS:
EXHIBIT P1 TRUE COPY OF DIN STATUS OF THE PETITIONERS DOWNLOADED FROM THE WEBSITE OF THE RESPONDENTS EXHIBIT P2 TRUE COPY OF "COMPANY MASTER DATA"
DOWNLOADED FROM THE WEBSITE OF THE RESPONDENTS, PERTAINING TO SABARI QUARRIES AND GRANITES PRIVATE LIMITED.
EXHIBIT P3 TRUE COPY OF "COMPANY MASTER DATA", DOWNLOADED FROM THE WEBSITE OF THE RESPONDENTS, PERTAINING TO ROCKY MSAND PRODUCTS PRIVATE LIMITED.
EXHIBIT P4 TRUE COPY OF "DIRECTORS MASTER DATA"
DOWNLOADED FROM THE WEBSITE OF THE 1ST RESPONDENT, PERTAINING TO THE 1ST PETITIONER EXHIBIT P5 TRUE COPY OF "DIRECTORS MASTER DATA"
DOWNLOADED FROM THE WEBSITE OF THE 1ST RESPONDENT, PERTAINING TO THE 2ND PETITIONER EXHIBIT P6 TRUE COPY OF "THE GAZETTE OF INDIA"
PERTAINING TO ROCKY MSAND PRODUCTS PRIVATE LIMITED (SL NO:1537) AND SABARI QUARRIES AND GRANITES PRIVATE LIMITED (SL NO.1554)
RESPONDENTS' EXHIBITS:
EXHIBIT R2(a) TRUE COPY OF THE COMPANIES (APPOINTMENT AND QUALIFICATIONS OF DIREECTORS) RULES
EXHIBIT R2(b) COPY OF COMPANY LAW SETTLEMENT SCHEME
EXHIBIT R2(c) TRUE COPY OF THE COMMON ORDER FO HON'BLE SUPREMET COURT OF INDIA IN SLP NOS. 18693/18 TO 18703/18 DATED 6/8/2018 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 11823/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. AMAN BAGH ORGANICS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW. MCA.GOV. IN.
EXHIBIT P2 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. LIFECARE INNOVATIONS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW. MCA.GOV. IN.
EXHIBIT P3 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. RED RESPECT ESTATES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV. IN.
EXHIBIT P4 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. SUD CHEMIE INDIA PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV. IN.
EXHIBIT P5 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. CHAMBAL WILDLIFE AND RIVER HOLIDAYS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV. IN. EXHIBIT P6 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. WILDERNESS AND WELLNESS RESORTS AND CAMPS PRIVATE PRINTED FROM THE WEBSITE OF WWW.MCA.GOV. IN.
EXHIBIT P7 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01-11-2017 TO 31-10-2022.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 12059/2019
PETITIONERS' EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE COMPANY MASTER DATA. EXHIBIT P2 TRUE COPY OF THE SCREEN SHOT OF THE DIN STATUS OF THE PETITIONER IN THE WEBSITE.
EXHIBIT P3 TRUE COPY OF THE SCREEN SHOT OF THE DIN STATUS OF THE PETITIONERS IN THE WEBSITE
RESPONDENTS' EXHIBITS:
EXHIBIT R2(A): TRUE COPY OF THE NOTIFICATION DATED 31/03/2014.
EXHIBIT R2(B): TRUE COPY OF THE COMPANY LAW SETTLEMENT SCHEME 2014 DATED 12/08/2014. EXHIBIT R2(C): TRUE COPY OF THE ORDER IN SPECIAL LEAVE PETITION NOS.18693 & 18703 OF 2018 DATED 06/08/2018.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 12032/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.CHERUPUSHPAM KURIES OLARIKKARA PVT.LTD. PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P2 TRUE COPY OF THE MATERDATA DATED NIL OF M/S.CHEMISTS KURIES AND LOANS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P3 TRUE COPY OF THE MATERDATA DATED NIL OF M/S.NEW CHERUPUSHPAM CHITS INDIA PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P4 TRUE COPY OF THE MATERDATA DATED NIL OF M/S.CHERUPUSHPAM NIDHI LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN. EXHIBIT P5 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2017 TO 31.10.2022.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 12191/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S ESQUARE ESTATE PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P2 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S DHARTHI ENGINEERING AND ISPAT PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P3 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S MALAMPUZHA STEEL ROLLING MILLS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P4 TRUE COPY OF THE DISQUALIFICATION OF M/S MALAMPUZHA STEEL ROLLING MILLS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
RESPONDENTS' EXHIBITS:
EXHIBIT R3 A COPY OF NOTICE IN FROM NO-STK-1 DATED 31-03-2017 ISSSUED BY MINISTRY OF CORPORATE AFFAIRS EXHIBIT R3 B COPY OF PUBLIC NOTICE IN FROM NO-STK -5 PUBLISHED IN OFFICIAL GAZETTE DATED 13.5.2017 EXHIBIT R3 C COPY OF THE NEWSPAPER PUBLICATION IN FROM NO-STK-5A MADE IN ENGLISH DAILY DATED 10.5.2017 EXHIBIT R3 D COPY OF THE NEWSPAPER PUBLICATION IN FROM NO-STK-5A MADE IN MALAYALAM DAILY DATED 11.5.2017 EXHIBIT R3 E COPY OF THE GAZETTE PUBLICATION DATED 15.7.2017 EXHIBIT R3 F COPY OF THE NOTIFICATION DATED 31-3-
2014 ISSUED BY MINISTRY OF CORPORATE AFFAIRS EXHIBIT R3 G COPY OF THE GENERAL CIRCULAR NO-34/2014 DATED 12-8-2014 ISSUED BY MINISTRY OF CORPORATE AFFAIRS (COMPANY LAW SETTLEMENT SCHEME) EXHIBIT R3 H COPY OF THE GENERAL CIRCULAR NO-16/2017 W.P.(C) Nos.21628/2020 & Connected cases
DATED 29-12-2017 ISSUED BY MINISTRY OF CORPORATE AFFAIRS (CONDONATION OF DELAY SCHEME,2018) EXHIBIT R3 I COPY OF THE ORDER DATED 06-8-2018 PASSED BY HON'BLE SUPREME COURT OF INDIA IN S.L.P NO-18693 TO 18703 OF
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 12097/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S CHERUPUSHPAM KURIES OLARIKKARA PVT LTD PRINTED FROM THE WEBSITE OF WWW MCA/GOV.IN EXHIBIT P2 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S NEWCHERUPUSHPAM CHITS INDIA PVT LTD PRINTED FROM THE WEBSITE OF WWW MCA/GOV.IN EXHIBIT P3 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S CHERUPUSHPAM NIDHI LTD PRINTED FROM THE WEBSITE OF WWW MCA.GOV.IN EXHIBIT P4 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 1.11.2017 TO 31.10.2011 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 12058/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION ISSUED BY THE ASSISTANT REGISTRAR OF COMPANIES KERALA WITH RESPECT TO THE THINKSPRING IT SOLUTIONS PRIVATE LIMITED.
EXHIBIT P2 TRUE COPY OF THE MASTER DATA OF M/S.THINKSPRING IT SOLUTIONS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF MINISTRY OF CORPORATE AFFAIRS. EXHIBIT P3 TRUE COPY OF THE MASTER DATA OF M/S.STANDOUT IT SOLUTION PRIVATE LIMITED PRINTED FROM THE WEBSITE OF MINISTRY OF CORPORATE AFFAIRS. EXHIBIT P4 TRUE COPY OF THE MASTER DATA OF M/S.ESCUBE IT SERVICES (INDIA) PRIVATE LIMITED PRINTED FROM THE WEBSITE OF MINISTRY OF CORPORATE AFFAIRS. EXHIBIT P5 A COPY SHOWING THE STATUS OF THE PETITIONER PRINTED FROM THE WEBSITE OF MINISTRY OF CORPORATE AFFAIRS.
RESPONDENTS' EXHIBITS:
EXHIBIT-R2(A) TRUE COPY OF THE NOTIFICATION DATED 31/03/2014 ISSUED BY THE MINISTRY OF CORPORATE AFFAIRS EXHIBIT-R2(B) TRUE COPY OF THE GENERAL CIRCULAR NO.
34/2014 DATED 12/08/2014 ISSUED BY MINISTRY OF CORPORATE AFFAIRS (COMPANY LAW SETTLEMENT SCHEME) EXHIBIT-R2(C) TRUE COPY OF THE ORDER DATED 06/08/2018 PASSED BY THE HONOURABLE SUPREME COURT OF INDIA IN S.L.P 18693 TO 18703 OF
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 12061/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION AJIT ASSOCIATES PVT LIMITED, BEAVER ESTATES PRIVATE LIMITED.
EXHIBIT P2 TRUE COPY OF THE CERTIFICATE IN INCORPORATION OF THE BEAVER ESTATES PRIVATE LIMITED.
EXHIBIT P3 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF THE AJIT ASSOCIATES ACHITECTURAL CONSULTANTS PVT LIMITED. EXHIBIT P4 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF THE CAPVEST WEALTH MANAGEMENT SERVICES PVT LIMITED. EXHIBIT P5 TRUE COPY OF THE MASTER DATA TAKEN FROM THE WEB SITE OF MINISTRY OF CORPORATE AFFAIRS SHOWING THE DEACTIVATED DIN STATUS AND DISQUALIFICATION OF DIRECTORS.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 12070/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION AJITH ASSOCIATES PRIVATE LIMITED, BEAVER ESTATES PRIVATE LIMITED EXHIBIT P2 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF THE BEAVER ESTATES PRIVATE LIMITED EXHIBIT P3 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF THE AJIT ASSOCIATES ARCHITECTURAL CONSULTANTS PVT LIMITED EXHIBIT P4 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF THE ELTON TECHNOLOGIES PRIVATE LIMITED EXHIBIT P5 TRUE COPY OF THE MASTER DATA TAKEN FROM THE WEB SITE OF MINISTRY OF CORPORATE AFFAIRS SHOWING THE DEACTIVATED DIN STATUS AND DISQUALIFICATION DIRECTORS. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 12146/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF THE CAPVEST WEALTH MANAGEMENT SERVICES PRIVATE LIMITED. EXHIBIT P2 TRUE COPY OF THE MASTER DATA TAKEN FROM THE WEB SITE OF MINISTRY OF CORPORATE AFFAIRS SHOWING THE DEACTIVATED DIN STATUS AND DISQUALIFICATION OF DIRECTORS.
RESPONDENTS' EXHIBITS:
EXHIBIT R3(A) THE PHOTOCOPY OF THE NOTIFICATION DATED 31.3.2014.
EXHIBIT R3(B) THE PHOTOCOPY OF THE NATIONAL VIDE COMPANY LAW SETTLEMENT SCHEME. EXHIBIT R3(C) THE PHOTOCOPY OF THE ORDER DATED 6.8.2018 IN SLP NOS. 18693 TO 18703 OF 2018 OF THE HON'BLE SUPREME COURT OF INDIA.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 11900/2020
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S. CALICUT SUBS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P2 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE IST PETITIONER FOR A CUMULATIVE PERIOD FROM 1.11.2018 TO 31.10.2023. EXHIBIT P3 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 2ND PETITIONER FOR A CUMULATIVE PERIOD FROM 1.11.2018 TO 31.10.2023. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 11896/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S. KEVEEYEM COMPANY SUPARIWALA PVT LTD, PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P2 TRUE PRINTOUT OF THE WEB PAGE PRINTED FORM THE WEBSITE OF THE 2ND RESPONDENT REELECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2018 TO 31.10.2023.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 12422/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 A COPY OF THE MASTER DATA OF THE COMPANY M/S. WHITESANDS FREIGHT PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P2 A TRUE COPY OF THE MASTER DATA OF THE COMPANY M/S. WHITESANDS GLOBAL CONSULTANTS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW. MCA.GOV.IN EXHIBIT P3 A TRUE COPY OF THE DIN STATUS OF THE PETITIONER SHOWN ON THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P4 A SCREEN SHOT OF THE RELEVANT WEB PAGE OF THE MINISTRY OF CORPORATE AFFAIRS CONTAINING THE NOTICE SHOWING THAT THE DISQUALIFIED DIRECTORS WILL NOT BE PERMITTED TO FILE/UPLOAD ANY FORMS/RETURNS.
EXHIBIT P5 A TRUE COPY OF THE RELEVANT PAGES OF THE NOTIFICATION DATED 21.2.2019 ISSUED BY THE 1ST RESPONDENT.
EXHIBIT P6 A TRUE COPY OF THE INTERIM ORDER DATED 26.3.2019 PASSED BY THIS HONBLE COURT IN WPC NO. 8645/2019 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 12313/2020
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. NILUFER AESTHETICS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P2 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S RAYN SKIN CLINIC PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P3 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 1ST PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2018 TO 31.10.2023. EXHIBIT P4 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 2ND PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2018 TO 31.10.2023. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 12332/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.RASHTRA DEEPIKA LTD PRINTED FROM THE WEBSITE OF WWW.MAC.GOV.IN EXHIBIT P2 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. NATURA MEDI TOURISM PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MAC.GOV.IN EXHIBIT P3 TRUE COPY OF THE MASTERDATA NIL OF M/S.
SEVION TRADING ENTERPRISES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P4 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. TILCON VENTURES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MAC.GOV.IN EXHIBIT P5 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S LUMINOUS ACADEMIC SERVICES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MAC.GOV.IN EXHIBIT P6 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S INSIGHT MEDIA CITY (INDIA) PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MAC.GOV.IN EXHIBIT P7 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S BLUDAN FOODS INDIA PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P8 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S LUMINOLIVE INFRASTRUCTURE PRIVATE LIMITED PRINTED FROMT HE WEBSITE OF WWW.MAC.GOV.IN EXHIBIT P9 TRUE COPY OF THE MASTERRDATA DATED NIL OF M/S LUMINOLIVE LEARNING SERVICES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MAC.GOV.IN EXHIBIT P10 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S AMRITKAILASH HOSPITALITIES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MAC.GOV.IN EXHIBIT P11 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S EDAKULATHUR ITTOOP PETROL STATION PRIVATE LIMITED PRINTED FROM W.P.(C) Nos.21628/2020 & Connected cases
THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P12 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2018 TO 31.10.2023 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 12335/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.RIVERDALE HOLIDAY HOMES AND APARTMENTS INDIA PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P2 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.CHOKRAMUDI RESORTS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P3 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.SIX CONSTRUCTIONS (INDIA) PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P4 TRUE COPY OF THE MASTER DATA DATED NIL OF M/.AMRITKAILASH HOSPITALITIES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P5 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2018 TO 31.10.2023.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 12531/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF SAID GENERAL CIRCULAR NO.
16/17 ISSUED BY THE MINISTRY OF CORPORATE AFFAIRS.
EXHIBIT P2 A TRUE COPY OF THE RELEVANT PORTION OF THE NOTICE NO. ROC (K) STK-7/248 (5) 201.7/21570 DATED 16.6.2017 SHOWING THE STRIKING OFF OF THE COMPANY.
EXHIBIT P3 A TRUE COPY OF THE RELEVANT PORTION OF THE NOTICE.
EXHIBIT P4(A) A TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HONBLE COURT IN WPC NO. 35194/2018 DATED 3.4.2019.
EXHIBIT P4(B) A TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HONBLE COURT IN WPC NO. 7676/2019 DATED 28.3.2019.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 12581/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 A TRUE COPY OF THE MASTER DATA OF THE COMPANY M/S.C.K.P.CONCRETE READYMIX INDIA PVT. LTD. PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P2 A TRUE COPY FROM THE RELEVANT PAGES OF THE LIST OF DIRECTORS ASSOCIATED WITH STRUCK OFF COMPANIES DATED 31.08.2017 DRAWN UP BY THE 2ND RESPONDENT AND PUBLISHED ON THE MCA WEBSITE WHEREIN THE PETITIONER'S NAME EXHIBIT P3 A TRUE COPY OF THE SCREEN SHOT OF THE RELEVANT WEB PAGE OF THE MINISTRY OF CORPORATE AFFAIRS CONTAINING THE NOTICE SHOWING THE 'DISQUALIFIED' DIRECTORS WILL NOT BE PERMITTED TO FILE/UPLOAD ANY FORMS/RETURNS.
EXHIBIT P4 A TRUE COPY OF THE GENERAL CIRCULAR NO.08/2014 DATED 04.04.2014 ISSUED BY THE 1ST RESPONDENT.
EXHIBIT P5 A TRUE COPY OF THE RELEVANT PAGES OF THE NOTIFICATION DATED 21.02.2019 ISSUED BY THE 1ST RESPONDENT EXHIBIT P6 A TRUE COPY OF THE INTERIM ORDER DATED 26.03.2019 PASSED BY THIS HON'BLE COURT IN W.P.(C) NO.8645/2019.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 12632/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION DATED 31.3.2010 OF THE 12TH PETITIONER COMPANY RESPONDENT EXHIBIT P2 MASTER DATA OF THE 12TH PETITIONER COMPANY DOWNLOADED FROM THE WEBSITE OF THE 1ST RESPONDENT EXHIBIT P3 TRUE COPY OF THE MEMORANDUM OF ASSOCIATION EXHIBIT P4 TRUE COPY OF DEATH CERTIFICATE OF THE DIRECTOR MR. SHAJI ALIAS SHAJU DATED 22.4.2015 EXHIBIT P5 TRUE COPY OF THE G.S.R.(144-E) DATED 21.2.2019 EXHIBIT P6 TRUE COPY OF THE FORM NO INC-22A AS PROVIDED UNDER RULE 25 A OF THE COMPANIES (INCORPORATION) RULES 2014 EXHIBIT P7 TRUE COPY OF THE SIGNATORY DETAILS UPLOADED FROM THE WEBSITE OF THE 1ST RESPONDENT EXHIBIT P8 TRUE COPY OF THE DECLARATION OF THE DIRECTORS WHO ARE PETITIONERS 1 TO 11. EXHIBIT P9 TRUE COPY OF THE INTERIM ORDER IN WPC NO 8193/2019 (Y) DATED 19.3.2019 EXHIBIT P9 TRUE COPY OF THE INTERIM ORDER WPC NO 7292/19/J DATED 22.3.2019 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 12628/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 THE TRUE COPY OF THE PRINT OUT FROM THE WEB SITE OF THE MINISTRY OF CORPORATE AFFAIRS SHOWING THE STATUS OF M/S. THALROE AMALJYOTHI KURIES PRIVATE LIMITED AS STRUCK OFF.
EXHIBIT P2 THE TRUE COPY OF THE PRINT OUT FROM THE WEB SITE OF THE MINISTRY OF CORPORATE AFFAIRS SHOWING THE STATUS OF THE PETITIONER AS DIRECTOR AND THE ACTIVE NATURE OF THE 4TH RESPONDENT COMPANY. EXHIBIT P3 THE TRUE COPY OF THE PRINT OUT FROM THE WEB SITE OF THE MINISTRY OF CORPORATE AFFAIRS SHOWING THE STATUS OF THE PETITIONERS AS DIRECTOR AND THE ACTIVE NATURE OF THE 5TH RESPONDENT COMPANY. EXHIBIT P4 THE TRUE COPY OF THE REPRESENTATION PREFERRED BY THE PETITIONER BEFORE THE 2ND RESPONDENT DATED 12.4.2019. EXHIBIT P5 THE TRUE COPY OF THE PRINT OUT TAKEN FROM THE WEB SITE OF THE MINISTRY OF CORPORATE AFFAIRS SHOWING THE STATUS OF DISQUALIFICATION OF THE PETITIONER. EXHIBIT P6 THE TRUE COPY OF THE ORDER IN W.P.
(C)NO.5360 OF 2019 OF THIS HON'BLE COURT DATED 22.2.2019.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 12648/2019
PETITIONERS' EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTEER DATA OF FOURTH PETITIONER COMPANY EXHIBIT P2 TRUE COPY OF THE DIRECTOR'S MASTER DATA OF THE PETITIONER.
EXHIBIT P3 THE TRUE COPY OF THE FORM NO. INC-22A EXHIBIT P4 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF THE FOURTH PETITIONER. EXHIBIT P5 TRUE COPY OF THE G.S.R (144-E) DATED 21-02-2019 EXHIBIT P6 TRUE COPY OF THE INTERIM ORDER IN WPC 8193/2019(Y) DATED 19-03-2019. EXHIBIT P6 TRUE COPY OF THE INTERIM ORDER IN WPC 7292/2019/J DATED 22-03-2019 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 12644/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA OF THE 3RD RESPONDENT.
EXHIBIT P2 TRUE COPY OF THE DIRECTORS MASTER DATA. EXHIBIT P3 TRUE COPY OF THE DIN STATUS UPLOADED IN WEBSITE.
EXHIBIT P4 TRUE COPY OF G.S.R. (144E) DATED 21/02/2019.
EXHIBIT P5 TRUE COPY OF THE INTERIM ORDER IN WPC 8193/2019 Y DATED 19/03/2019. EXHIBIT P5 THE TRUE COPY OF THE INTERIM ORDER IN WPC 7292/2019 DATED 22/03/2019. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 12706/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF THIRD PETITIONER COMPANY.
EXHIBIT P2 TRUE COPY OF THE FORM NO.DIR-11 OF PETITIONER NO.1.
EXHIBIT P2 TRUE COPY OF THE FORM NO.DIR-11 OF PETITIONER NO.2.
EXHIBIT P3 TRUE COPY OF THE CHALLAN FEE RECEIPT SHOWING THE FILING OF DIR-11. EXHIBIT P3 TRUE COPY OF THE CHALLAN FEE RECEIPT SHOWING THE FILING OF DIR-11. EXHIBIT P4 TRUE COPY OF THE DIRECTORS' STATUS OF THE PETITIONER NO.1 DOWNLOADED FROM THE WEBSITE OF THE 1ST RESPONDENT. EXHIBIT P4 TRUE COPY OF THE DIRECTORS' STATUS OF THE PETITIONER NO.2 DOWNLOADED FROM THE WEBSITE OF THE 1ST RESPONDENT. EXHIBIT P5 TRUE COPY OF THE MEMORANDUM OF ASSOCIATION OF 3RD PETITIONER COMPANY. EXHIBIT P6 TRUE COPY OF THE MASTER DATA OF THE 3RD PETITIONER COMPANY.
EXHIBIT P7 TRUE COPY OF THE CHALLAN FEE RECEIPT SHOWING FILING OF ANNUAL RETURNS AND BALANCE SHEET OF THE 3RD PETITIONER COMPANY.
EXHIBIT P7 TRUE COPY OF THE CHALLAN FEE RECEIPT SHOWING FILING OF ANNUAL RETURNS AND BALANCE SHEET OF THE 3RD PETITIONER COMPANY.
EXHIBIT P8 TRUE COPY OF DIRECTORS MASTER DATA OF PETITIONERS 1 AND 2.
EXHIBIT P9 TRUE COPY OF THE DIN STATUS OF PETITIONER NO.1 DOWNLOADED FROM THE WEBSITE OF THE 1ST RESPONDENT. EXHIBIT P9 TRUE COPY OF THE DIN STATUS OF PETITIONER NO.2 DOWNLOADED FROM THE WEBSITE OF THE 1ST RESPONDENT. EXHIBIT P10 TRUE COPY OF THE G.S.R. (144-E) DATED 21.02.2019.
EXHIBIT P11 TRUE COPY OF THE INTERIM ORDER IN WP(C) 8193/2019(Y) DATED 19.03.2019. W.P.(C) Nos.21628/2020 & Connected cases
EXHIBIT P11 TRUE COPY OF THE INTERIM ORDER IN WPC-
7292/2019/J DATED 22.03.2019. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 12685/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 THE TRUE COPY OF THE PRINT OUT FROM THE WEB SITE OF THE MINISTRY OF CORPORATE AFFAIRS SHOWING THE STATUS OF M/S. THALORE AMALJYOTHI KURIES PRIVATE LIMITED AS STRUCK OFF.
EXHIBIT P2 THE TRUE COPY OF THE REPRESENTATION PREFERRED BY THE PETITIONER BEFORE THE 2ND RESPONDENT DATED 12.4.2019. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 12798/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF DIRECTOR IDENTIFICATION NUMBER DIN 02471355 OF THE 1ST PETITIONER.
EXHIBIT P2 TRUE COPY OF THE DIRECTOR IDENTIFICATION NUMBER DIN 0349625 OF THE 2ND PETITIONER.
EXHIBIT P3 TRUE COPY OF THE MASTER DATA OF BETHEL PLANTATION PVT. LTD., EXHIBIT P4 TRUE COPY OF THE MASTER DATA OF GOLD VIEW VYAPAAR PVT.LTD.
EXHIBIT P5 TRUE COPY OF THE CERTIFICATE OF INCORPORATION ISSUED BY THE REGISTRAR OF COMPANIES DATED 23.6.2011. EXHIBIT P6 TRUE COPY OF THE RECEIPT NO. SRN.
GOO124164 DATED 2.4.2016.
EXHIBIT P7 TRUE COPY OF THE RECEIPT NO. SRN.
G01180520 DATED 18.4.2016.
EXHIBIT P8 TRUE COPY OF THE INCOME TAX RETURNS FOR TM PLANTATIONS PRIVATE LIMITED FOR THE YEAR 2018-19.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 12853/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA FOR IDENTIFICATION DATED NIL OF M/S.TEXT 'N' GRAPHICS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF MINISTRY OF CORPORATE AFFAIRS EXHIBIT P2 TRUE COPY OF THE MASTER DATA SHOWING THE DIRECTORSHIP OF THE 1ST PETITIONER IN THE COMPANY WITH DIN PRINTED FROM THE WEBSITE WWW.MCA.GOV. IN OF MINISTRY OF CORPORATE AFFAIRS.
EXHIBIT P3 TRUE COPY OF THE MASTER DATA SHWOING THE DIRECTORSHIP OF THE 2ND PETITIONER IN THE COMPANIES WITH DIN PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN OF MINISTRY OF CORPORATE AFFAIRS. EXHIBIT P4 TRUE COPY OF THE MASTER DATA SHOWING THE DIRECTORSHIP OF THE 3RD PETITIONER IN THE COMPANIES WITH DIN PRINTED FROM THE WEBSITE WWW.MCA.GOV. IN OF MINISTRY OF CORPORATE AFFAIRS.
EXHIBIT P5 TRUE COPY OF THE PRINTOUT OF DIN STATUS OF THE 1ST PETITIONER AS DISQUALIFIED FOR THE PERIOD FROM 01-11-2017 TO 31- 10-2011 UNDER SECTION 164(2) OF THE COMPANIES ACT, 2013 PUBLISHED ON THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS EXHIBIT P6 TRUE COPY OF THE PRINTOUT OF DIN STATUS OF THE 2ND PETITIONER AS DISQUALIFIED FOR THE PERIOD FROM 01.11.2017 TO 31.10.2011 UNDER SECTION 164(2) OF THE COMPANIES ACT, 2013 PUBLISHED ON THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS.
EXHIBIT P7 TRUE COPY OF THE PRINTOUT OF DIN STATUS OF THE 3RD PETITIONER AS DISQUALIGFIED FOR THE PERIOD FROM 01-11-2017 TO 31.10.2022 UNDER SECTION 164(2) OF THE COMPANIES ACT, 2013 PUBLISHED ON THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 12827/2020
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S. HAMILTON RESIDENCY PRIVATE LIMITED PRINTED FROM THE SEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P2 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE IST PETITIONER FOR A CUMULATIVE PERIOD FROM 1.11.2017 TO 31.10.2022. EXHIBIT P3 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 2ND PETITIONER FOR A CUMULATIVE PERIOD FROM 1.11.2017 TO 31.10.2022. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 12833/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S CELL TECHNOLOGIES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P2 TRUE COPY OF THE MASTERDATA NIL OF M/S.RENOVA HOME VALUE APPLIANCES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P3 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S LQ KNOWLEDGE MANAGEMENT SERVICES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P4 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S RSN&JJ PROJECTS AND INITIATIVES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P5 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2016 TO 31.10.2021.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 13224/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF ATLAS SEA FOODS AND PRODUCES PVT LTD ISSUED BY THE 2ND RESPONDENT EXHIBIT P2 TRUE COPY OF THE AUDITED FINANCIAL STATEMENTS FOR THE YEAR 2015-16 EXHIBIT P2 TRUE COPY OF THE AUDITED FINANCIAL STATEMENTS FOR THE YEAR 2016-17 EXHIBIT P2 TRUE COPY OF THE AUDITED FINANCIAL STATEMENTS FOR THE YEAR 2017-18 EXHIBIT P3 TRUE COPY OF TE DIN DETAILS OF THE DIRECTORS OF THE ATLAS SEA FOODS AND PRODUCES PVT LTD AS PER THE MCA 21 WEBSITE EXHIBIT P4 TRUE COPY OF THE RELEVANT PORTION OF THE LIST OF DISQUALIFIED DIRECTORS ISSUED BY THE 1ST RESPONDENT W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 13245/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 THE TRUE COPY OF THE OVERSEAS CITIZEN OF INDIA CERTIFICATE ISSUED TO THE PETITIONER.
EXHIBIT P2 THE TRUE COPY OF THE PRINT OUT FROM THE WEB SITE OF THE MINISTRY OF CORPORATE AFFAIRS SHOWING THE STATUS OF M/S.KSF AS STRUCK OFF.
EXHIBIT P3 THE TRUE COPY OF THE RELEVANT PAGES OF THE LIST OF DISQUALIFIED DIRECTORS PUBLISHED BY THE 2ND RESPONDENT. EXHIBIT P4 THE TRUE COPY OF THE PRINT OUT FROM THE WEB SITE OF THE MINISTRY OF CORPORATE AFFAIRS SHOWING TH DEACTIVATION OF DIN OF THE PETITIONER.
EXHIBIT P5 THE TRUE COPY OF THE ORDER IN W.P.(C) NO.5360 OF 2019 OF THIS HON'BLE COURT DATED 22.2.2019.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 13330/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA OF THE SAID COMPANY.
EXHIBIT P2 TRUE COPY OF THE MASTER DATA OF THE SHARE LAND DEVELOPERES LLP EXHIBIT P3 THE TRUE COPY OF THE DIN STATUS UPLOADED FROM THE WEBSITE OF THE FIRST RESPONDENT.
EXHIBIT P4 TRUE COPY OF CHALLAN FEES RECEIPT SHOWING FILING OF ANNUAL RETURNS AND BALANCE SHEET IN RESPECT OF MALABAR NIDHI LIMITED EXHIBIT P4(A) TRUE COPY OF CHALLAN FEES RECEIPT SHOWING FILING OF ANNUAL RETURNS AND BALANCE SHEET IN RESPECT OF MALABAR NIDHI LIMITED EXHIBIT P5 TRUE COPY OF THE G.S.R (144-E) DATED 21-02-2019.
EXHIBIT P6 TRUE COPY OF THE INTERIM ORDER IN WP(C) 8193/2019(Y) DATED 19-03-2019. EXHIBIT P6(A) TRUE COPY OF THE INTERIM ORDER IN WP(C) 7292/2019/J DATED 22-3-2019. EXHIBIT P6(B) TRUE COPY OF THE INTERIM ORDER IN WP(C) 12644/2019 DATED 26-04-2019. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 13313/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA OF THIRD PETITIONER COMPANY EXHIBIT P2 TRUE COPY OF THE DIRECTOR'S MASTER DATA OF THE 1ST PETITIONER EXHIBIT P2 TRUE COPY OF THE DIRECTOR'S MASTER DATA OF THE 2ND PETITIONER EXHIBIT P3 THE TRUE COPY OF THE DIN STATUS OF 1ST PETITIONER UPLOADED FROM THE WEBSITE OF THE FIRST RESPONDENT EXHIBIT P3 THE TRUE COPY OF THE DIN STATUS OF 2ND PETITIONER UPLOADED FROM THE WEBSITE OF THE FIRST RESPONDENT EXHIBIT P4 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF THE FOURTH PETITIONER EXHIBIT P5 TRUE COPY OF THE MEMORANDUM OF ASSOCIATION OF 3RD PETITIONER COMPANY EXHIBIT P6 TRUE COPY OF THE SIGNATORY DETAILS OF WOOLZAK INTERIORS AND EXTERIORS PRIVATE LIMITED UPLOADED FORM THE WEBSITE OF THE 1ST RESPONDENT EXHIBIT P7 TRUE COPY OF THE G.S.R.(144-E) DATED 21.02.2019 EXHIBIT P8 TRUE COPY OF THE INTERIM ORDER WP(C)-
8193/2019 (Y) DATED 19.03.2019 EXHIBIT P8(A) TRUE COPY OF THE INTERIM ORDER WP(C)-
7292/2019 J DATED 22.03.2019 EXHIBIT P8(B) TRUE COPY OF THE INTERIM ORDER WP(C)-
12664/2019 DATED 26.04.2019 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 13356/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF MASTEER DATA OF THE G.F HOTELS PRIVATE LIMITED.
EXHIBIT P1 TRUE COPY OF MASTEER DATA OF THE SSM PLANTATIONS PRIVATE LIMITED EXHIBIT P2 TRUE COPY OF DIRECTORS MASTER DATA OF THE PETITIONER.
EXHIBIT P3 THE TRUE COPY OF THE DIN STATUS UPLOADED FROM THE WEBSITE OF THE FIRST RESPONDENT EXHIBIT P4 TRUE COPY OF THE SIGNATORY DETAILS OF G.F HOTELS RESORTS PVT LTD UPLOADED FROM THE WEBSITE OF 1ST RESPONDENT. EXHIBIT P4(A) TRUE COPY OF THE SIGNATORY DETAILS OF THE SSM PLANTATIONS PRIVATE LIMITED UPLOADED FROM THE WEBSITE OF 1ST RESPONDENT.
EXHIBIT P5 TRUE COPY OF THE G.S.R (144-E) DATED 21-02-2019 EXHIBIT P6 TRUE COPY OF THE TWO INTERIM ORDERS IN WP(C) 8193/2019 (Y) DATED 19-03-2019, EXHIBIT P6(A) TRUE COPY OF THE TWO INTERIM ORDERS IN WP(C) -7292/2019/J DATED 22-03-2019 EXHIBIT P6(B) TRUE COPY OF THE TWO INTERIM ORDERS IN WP(C) 12664/2019 DATED 26-04-2019 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 13613/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED 03-
01-2019, DOWNLOADED FROM THE MCA WEBSITE PERETAINING TO FAIRFIELD AGRO PRODUCER COMPANY LTD EXHIBIT P2 TRUE COPY OF THE MASTER DATA DATED 03-
01-2019, DOWNLOADED FROM THE MCA WEBSITE PERTAINING SICO TRADING COMPANY PVT LTD AND KERALAVOYAGES (INDIA) PVT LTD.
EXHIBIT P3 TRUE COPY OF THE RELEVANT PAGES OF THE PUBLIC NOTICE DATED 19-06-2018 IN FORM- STK-5 ISSUED BY THE 2ND RESPONDENT.
EXHIBIT P4 TRUE COPY OF THE DIN STATUS DATED 03-
01-2019, AS INDICATED IN MCA WEBSITE W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 13940/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE LIST OF COMPANIES IN WHICH THE PETITIONER IS A DIRECTOR PUBLISHED IN THE SEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS (RESPONDENT NO-1).
EXHIBIT P2 TRUE COPY OF THE MASTER DATA OF THE DEFAULTED COMPANY PUBLISHED IN THE WEBSITE WWW.MCA.GOV.IN OF THE RESPONDENT NO.1 SHOWING THE STATUS "STRUCK OFF".
EXHIBIT P3 TRUE COPY OF THE DIN STATUS UBLISHED IN
THE WEBSITE WWW.MCA.GOV.IN OF THE
RESPONDENT NO.1 SHOWING THE
DISQUALIFICATION FASTENED ON THE
PETITIONER FROM HOLDING THE OFFICE OF THE DIRECTORSHIP FOR A PERIOD OF FIVE YEARS FROM 1.11.2015 TO 31.10.2020.
RESPONDENTS' EXHIBTS:
EXHIBIT R1 PHOTOCOPY OF THE NOTIFICATION DATED 31.3.2014 ISSUED BY MINISTRY OF CORPORATE AFFAIRS.
EXHIBIT R1 B PHOTOCOPY OF THE GENERAL CIRCULAR NO-
34/2014 (COMPANY LAW SETTLEMENT SCHEME,2014) ISSUED BY MINISTRY OF CORPORATE AFFAIRS.
EXHIBIT R1 C PHOTOCOPY OF THE ORDER DATED 6-8-2018 IN SLP(C) 18693-18703/2018 ON THE FILE OF HON'BLE SUPREME COURT OF INDIA. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 14195/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE LIST OF COMPANIES IN WHICH THE PETITIONER IS A DIRECTOR PUBLISHED IN THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS (RESPONDENT NO-1) EXHIBIT P2 TRUE COPY OF THE MASTER DATA OF THE DEFAULTED COMPANY PUBLISHED IN THE WEBSITE WWW.MCA.GOV.IN OF THE RESPONDENT NO.1 SHOWING THE STATUS STRUCK-OFF EXHIBIT P3 TRUE COPY OF THE DIN STATUS PUBLISHED IN THE WEBSITE WWW.MCA.GOV.IN OF THE RESPONDENT NO. 1 SHOWING THE DISQUALIFICATION FASTENED ON THE PETITIONER FROM HOLDING THE OFFICE OF THE DIRECTORSHIP FOR A PERIOD OF FIVE YEARS FROM 01/11/2017 TO 31/10/2022 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 13826/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 COPY OF THE CERTIFICATE OF INCORPORATION DATED 27 AUGUST 2013. EXHIBIT P2 COPY OF THE MEMORANDUM OF ASSOCIATION AND ARTICLE OF ASSOCIATION OF THE 3RD RESPONDENT COMPANY.
EXHIBIT P3 COPY OF THE FINANCIAL STATEMENTS FILED BY THE PETITIONERS FOR THE YEAR 2017-
EXHIBIT P4 COPY OF THE MASTER DATA OF SEATO AUTO ACCESSORIES (INDIA) PRIVATE LIMITED. EXHIBIT P5 COPY OF THE LIST DATED 08.11.2019 PUBLISHED IN THE MCA WEBSITE. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 14062/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 A TRUE COPY OF THE MASTER DATA OF THE COMPANY, MEDICARE SCAN AND RESEARCH CENTRE PRIVATE LIMITED.
EXHIBIT P2 A TRUE COPY OF THE NOTICE DATED 17/05/2018 ISSUED TO THE MEDICARE SCAN AND RESEARCH CENTRE PRIVATE LIMITED BY DEPUTY REGISTRAR OF COMPANIES. EXHIBIT P3 A TRUE COPY OF THE STATUS AS CONTAINED IN THE WEBSITE OF MCA.
EXHIBIT P4 A TRUE COPY OF THE MASTER DATA OF THE COMPANIES REVEALING THE NAME OF THE 1ST PETITIONER IS ALSO THE DIRECTOR OF OTHER TWO COMPANIES.
EXHIBIT P5 A TRUE COPY OF THE MASTER DATA OF THE COMPANIES REVEALING THE NAME OF THE 2ND PETITIONER IS ALSO THE DIRECTOR OF OTHER TWO COMPANIES.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 14106/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE DIRECTOR DETAILS OF THE PETITIONER PRINTED FROM THE WEBSITE OF WWW. MCA. GOV.IN.
EXHIBIT P2 TRUE COPY OF THE LETTER DATED 07.07.2018 ISSUED BY THE PETITIONER TO THE BOARD OF DIRECTORS, M/S. SPANIO DESIGN BUILD PVT. LTD. TENDERING HIS RESIGNATION.
EXHIBIT P3 TRUE COPY OF THE NOTICE DATED 09.07.2018 ISSUED BY M/S. SPANIO DESIGN BUILD PVT. LTD TO THE PETITIONER. EXHIBIT P4 TRUE COPY OF THE MINUTES OF THE MEETING HELD ON 19.07.2018 ISSUED BY THE BOARD OF DIRECTORS, M/S. SPANIO DESIGN BUILD PVT. LTD. TO THE PETITIONER.
UPLOADED BY SPANIO DESIGN BUILD PVT. LTD ON THE MCA WEBSITE.
EXHIBIT P6 TRUE COPY OF THE MASTER DATA OF THE COMPANY M/S. SPANIO DESIGN BUILD PVT. LTD PRINTED FROM THE WEBSITE OF WWW. MCA.GOV.IN.
EXHIBIT P7 TRUE OF THE DIN STATUS OF THE PETITIONER SHOWN ON THE WEBSITE OF WWW. MCA.GOV.IN.
EXHIBIT P8 TRUE COPY OF THE SCREEN SHOT OF THE RELEVANT WEB PAGE OF THE MINISTRY OF CORPORATE AFFAIRS CONTAINING THE NOTICE SHOWING THAT THE DISQUALIFIED DIRECTORS WILL NOT BE PERMITTED TO FILE UPLOAD ANY FORMS/RETURNS.
EXHIBIT P9 TRUE COPY OF THE RELAVANT PAGES OF THE NOTIFICATION DATED 21.02.2019 ISSUED BY THE 1ST RESPONDENT.
EXHIBIT P10 TRUE COPY OF THE INTERIM ORDER DATED 26.03.2019 PASSED BY THIS HON'BLE COURT IN W.P.(C) NO. 8645/2019
RESPONDENTS' EXHIBITS:
EXHIBIT R3(A) TRUE COPY OF THE RELEVANT PAGES OF RULES/NOTIFICATION DT. 31.3.14 BY THE W.P.(C) Nos.21628/2020 & Connected cases
MINISTRY OF CORPORATE AFFAIRS. EXHIBIT R3(B) TRUE COPY OF THE NATION VIDE COMPANY LAW SETTLEMENT SCHEME, 2014(CLSS 2014) VIDE GENERAL CIRCULAR NO.34/2014 DATED 12.8.2014.
EXHIBIT R3(C) TRUE COPY OF THE ORDER DATED 06.08.2018, HON'BLE SUPREME COURT, NEW DELHI HAS STAYED THE ABOVE ORDERS PASSED BY BOMBAY HIGH COURT IN SPECIAL LEAVE TO APPEAL (C) NO.18693- 18703/2018.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 14257/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 A COPY OF COMPANY MASTER DATA OF WISHINGSTAR CATTLE FARM PRIVATE LIMITED FROM THE OFFICIAL WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS, GOVERNMENT OF INDIA.
EXHIBIT P2 A TRUE COPY OF THE PRINT OUT OF THE 1ST PETITIONER'S DIN STATUS FROM THE OFFICIAL WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS, GOVERNMENT OF INDIA. EXHIBIT P3 A TRUE COPY OF THE PRINT OUT OF THE 2ND PETITIONER'S DIN STATUS FROM THE OFFICIAL WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS, GOVERNMENT OF INDIA. EXHIBIT P4 A TRUE COPY OF THE INTERIM ORDER DATED 09.04.2019 IN WPC NO.11273/2019. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 14617/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 CERTIFICATE OF INCORPORATION DATED
03.O6.2006.
EXHIBIT P2 MEMORANDUM OF ASSOCIATION. EXHIBIT P2 ARTICLES OF ASSOCIATION OF THE 3RD RESPONDENT COMPANY.
EXHIBIT P3 RELEVANT PAGES OF STRIKE OFF NOTICE DATED 05.04.2017 ISSUED BY THE 1ST RESPONDENT IN THE MCA WEBSITE. EXHIBIT P4 RELEVANT PAGES OF STRIKE OFF ORDER DATED 07.09.2017 STRIKING OFF THE 3RD RESPONDENT COMPANY AS PUBLISHED IN MCA WEBSITE.
EXHIBIT P5 RELEVANT PAGES OF THE LIST OF DISQUALIFIED DIRECTORS OF STRUCK OFF COMPANIES AS NOTIFIED ON THE MCA WEBSITE.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 14727/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 THE COMPUTER PRINTOUT OF THE RELEVANT
PAGE OF THE NOTICE
NO.ROC(H)/248(5)/STK-7/2017 DATED
21.07.2017 U/S.248(5) OF THE COMPANIES ACT, 2013 EXHIBIT P2 PHOTOCOPY OF THE CERTIFICATE OF INCORPORATION OF M/S. BUMBERRY BABY PRODUCTS PRIVATE LIMITED DATED 10.06.2015 EXHIBIT P3 TRUE COPY OF THE FINANCIAL STATEMENT OF THE M/S.BUMBERRY BABY PRODUCTS PRIVATE LIMITED EXHIBIT P4 PHOTOCOPY OF THE STATUTORY RETURNS FOR THE PERIOD 2017-18 FILED BY THE PETITIONER FOR M/S.BUMBERRY BABY PRODUCTS PRIVATE LIMITED EXHIBIT P5 THE COMPUTER PRINTOUT OF THE STATUS OF DIRECTORS OF THE 5TH RESPONDENT COMPANY W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 14895/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.GD INNOVATIVE SOLUTIONS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P2 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 1.11.2018 TO 31.10.2023.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 15130/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 COPY OF THE CERTIFICATE OF INCORPORATION DATED 22 JULY 2011 OF THE 3RD RESPONDENT COMPANY.
EXHIBIT P2 COPY OF THE MEMORANDUM OF ASSOCIATION AND ARTICLE OF ASSOCIATION OF THE 3RD RESPONDENT COMPANY.
EXHIBIT P3 COPY OF THE MASTER DATA OF KOZHIKODE DIGITAL AND BROADBAND PRIVATE LIMITED (ACTIVE COMPANY).
EXHIBIT P4 RELEVANT PAGES OF THE LIST DATED 8.11.2019 PUBLISHED IN THE MCA WEBSITE SHOWING THE NAME OF THE PETITIONER AS DISQUALIFIED.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 15055/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF CERTIFICATE OF INCORPORATION OF GUIDELINE IT SYSTEMS PRIVATE LIMITED (GISPL) DATED 25.1.2013.
EXHIBIT P2 TRUE COPY OF DIRECTOR MASTER DATA OF MR.SREEKUMAR PULLARCOT NANAPPAN. EXHIBIT P3 TRUE COPY OF ARTICLES OF ASSOCIATION OF GISPL.
EXHIBIT P4 TRUE COPY OF MEMORANDUM OF ASSOCIATION OF GISPL.
EXHIBIT P5 TRUE COPY OF KVAT REGISTRATION CERTIFICATE DATED 28.2.2013. EXHIBIT P6 TRUE COPIES OF KVAT ANNUAL RETURNS FOR THE PERIODS 2012-2013, 2013-2014, 2014-
EXHIBIT P7 TRUE COPY OF FORM NO.CHG-4 FOR GISPL. EXHIBIT P8 TRUE COPY OF SCREENSHOT OF ERROR MESSAGE WHILE FILLING FORM NO.CHG-4 FOR GISPL.
EXHIBIT P9 TRUE COPY OF THE LETTER FROM THE STATE BANK OF INDIA DATED 26.2.2019. EXHIBIT P10 TRUE COPY OF DIN STATUS (NO.01275065)RETRIEVED FROM MCA WEBSITE.
EXHIBIT P11 TRUE COPY OF MEDICAL CERTIFICATE ISSUED TO MR.SREEKUMAR PULLARCOT NANAPPAN. EXHIBIT P12 LIST OF STATUTORY FILLINGS IN GISPL, GUIDELINE INNOVATIVE SOLUTIONS PVT LTD. AND GUIDELINE SOFNET TECHNOLOGIES PVT. LTD.
EXHIBIT P13 MANAGEMENT ACCOUNTS OF GISPL. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 15063/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 THE TRUE COPY OF THE DIRECTOR OF MASTER DATA AS VIEWED IN THE SITE WWW.GOV.IN OF THE 1ST RESPONDENT.
EXHIBIT P2 THE TRUE COPY OF THE MASTER DATA IDENTIFICATION, OF THE HOTEL SALKARA RESIDENCY PVT.LTD. IN WHICH PETITIONER DSC REGISTRATION IS SHOWN AS EXPIRED. EXHIBIT P3 THE TRUE COPY OF THE MAIL COMMUNICATION OF THE 2ND RESPONDENTS OFFICE. EXHIBIT P4 THE TRUE COPY OF THE STATUS REPORT OF THE PETITIONERS DIN ENQUIRTY STATUS. EXHIBIT P5 THE TRUE COPY OF THE COMMON JUDGMENT IN WRIT PETITIONER FILED IMPUGNING THE DISQUALIFICATION.
EXHIBIT P6 THE TRUE COPY OF ONE OF THE INTERIM ORDERS PASSED IN WPC.12853 OF 2019 DATED 10TH MAY 2019.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 15146/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION DTD 15.03.2012. EXHIBIT P2 TRUE COPY OF CHALLAN FOR PAYMENT OF FEES FOR FILING OF ANNUAL RETURN IN FORM 20B FOR THE YEAR 2014.
EXHIBIT P3 TRUE COPY OF CHALLAN FOR PAYMENT OF FEES FOR FILING OF FINANCIAL STATEMENTS IN FORM 23 AC AND 23 ACA FOR THE YEAR ENDED 31.03.2014.
EXHIBIT P4 TRUE COPY OF THE DOCUMENT DOWNLOADED FROM THE OFFICIAL WEBSITE OF MINISTRY OF CORPORATE AFFAIRS SHOWING THE 1ST PETITIONER AS DISQUALIFIED. EXHIBIT P4 TRUE COPY OF THE DOCUMENT DOWNLOADED FROM THE OFFICIAL WEBSITE OF MINISTRY OF CORPORATE AFFAIRS, SHOWING THE 2ND PETITIONER AS DISTQUALIFIED. EXHIBIT P5 TRUE COPY OF THE MASTER DATA OF THE COMPANY AS DOWNLOADED FROM THE MCA WEBSITE.
EXHIBIT P6 TRUE COPY OF THE INTERIM ORDER DATED 20.02.2019 OF THIS HON'BLE COURT IN WPC 3730/2019.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 15248/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF FRESH CERTIFICATE OF INCORPORATION DOWNLOADED FROM THE WEBSITE OF THE RESPONDENTS, PERTAINING TO PACTA PROPERTY DEVELOPERS PRIVATE LIMITED.
EXHIBIT P2 TRUE COPY OF DIN STATUS OF THE PETITIONER DOWNLOADED FROM THE WEBSITE OF THE RESPONDENTS EXHIBIT P3 TRUE COPY OF COMPANY MASTER DATA, DOWNLOADED FROM THE WEBSITE OF THE RESPONDENTS, PERTAINING TO PACTA PROPERTY DEVELOPERS PRIVATE LIMITED. EXHIBIT P4 TRUE COPY OF DIRECTOR MASTER DATA DOWNLOADED FROM THE WEBSITE OF THE 1ST RESPONDENT, PERTAINING TO THE PETITIONER.
EXHIBIT P5 TRUE COPY OF COMPANY MASTER DATA, DOWNLOADED FROM THE WEBSITE OF THE RESPONDENTS, PERTAINING TO ANOTHER COMPANY IN WHICH PETITIONER IS A DIRECTOR.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 15344/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF DIN STATUS OF THE PETITIONERS DOWNLOADED FROM THE WEBSITE OF THE RESPONDENTS.
EXHIBIT P2 TRUE COPY OF COMPANY MASTER DATA, DOWNLOADED FROM THE WEBSITE OF THE RESPONDENTS, PERTAINING TO SCMS CONSULTING LABS PRIVATE LIMITED. EXHIBIT P3 TRUE COPY OF DIRECTORS MASTER DATA DOWNLOADED FROM THE WEBSITE OF THE 1ST RESPONDENT, PERTAINING TO THE 1ST PETITIONER.
EXHIBIT P4 TRUE COPY OF DIRECTORS MASTER DATA DOWNLOADED FROM THE WEBSITE OF THE 1ST RESPONDENT, PERTAINING TO THE 2ND PETITIONER.
EXHIBIT P5 TRUE COPY OF COMPANIES MASTER DATA DOWNLOADED FROM THE WEBSITE OF THE 1ST RESPONDENT, PERTAINING TO COMPANIES IN WHICH PETITIONERS ARE DIRECTORS. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 15407/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATE DATED NIL OF M/S. PRECISE EYE CARE PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P2 TRUE COPY OF THE MASTER DATE DATED NIL OF M/S. PRECISE LASIK CENTRE PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P3 TRUE COPY OF THE MASTER DATE DATED NIL OF M/S. PRECISE LIMBUS EYE CARE PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P4 TRUE COPY OF THE MASTER DATE DATED NIL OF M/S. OPSIN HEALTH CARE PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P5 TRUE COPY OF THE MASTER DATE DATED NIL OF M/S. JRK HEALTH CARE PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P6 TRUE COPY OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2018 TO 31.10.2023.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 15674/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION DATED 30 DECEMBER 2005. EXHIBIT P2 COPY OF MEMORANDUM OF ASSOCIATION & ARTICLES OF ASSOCIATION OF 3RD RESPONDENT COMPANY.
EXHIBIT P3 COPY OF THE RELEVANT PAGES OF STRIKE OF ORDER DATED 19/10/2019 ISSUED BY THE SECOND RESPONDENT.
EXHIBIT P4 COPY OF THE MASTER DATA OF INDUS AUTOTEC PRIVATE LIMITED.
EXHIBIT P5 COPY OF THE RELEVANT PAGES OF THE LIST DATED 08/11/2019 PUBLISHED IN THE MCA WEBSITE.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 8074/2018
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF MASTER DATA PRINTED OUT
FROM THE WEBSITE OF THE FIRST
RESPONDENT IN RESPECT OF TECHSOEL WEB SOLUTIONS INDIA PRIVATE LIMITED.
EXHIBIT P2 TRUE COPY OF MASTER DATA PRINTED OUT
FROM THE WEBSITE OF THE FIRST
RESPONDENT IN RESPECT OF VADIZEN TECHNOLOGIES PRIVATE LIMITED. EXHIBIT P3 TRUE COPY OF PAGE 155 OF THE ORDER DISQUALIFYING DIRECTORS PASSED BY THE 1ST RESPONDENT PRINTED FROM WEB SITE. EXHIBIT P4 TRUE COPY OF INTERIM ORDER IN WP(C) NO.34281/2017.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 15667/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE COMMON JUDGMENT DATED 29.4.2014 IN CRIMINAL APPEAL NOS.616/2012 AND 617/2012 OF THE ADDITIONAL DISTRICT AND SESSIONS JUDGE- IV, ERNAKULAM.
EXHIBIT P2 TRUE COPY OF THE RESOLUTION PASSED BY THE CONCERT SECURITIES LIMITED ON 30.8.2014.
EXHIBIT P3 TRUE COPY OF THE APPLICATION FOR STRIKING OFF THE NAME OF THE COMPANY. EXHIBIT P4 TRUE COPY OF THE COMMUNICATION FROM THE 2ND RESPONDENT DATED 17.1.2019. EXHIBIT P5 TRUE COPY OF THE COMPANY MASTER DATA OF CONCERT SECURITIES LIMITED. EXHIBIT P6 TRUE COPY OF THE DIRECTOR MASTER DATA OF THE IST PETITIONER.
EXHIBIT P7 TRUE COPY OF THE DIRECTOR MASTER DATA OF THE 2ND PETITIONER.
EXHIBIT P8 TRUE COPY OF THE DIRECTOR MASTER DATA OF THE 3RD PETITIONER.
EXHIBIT P9 TRUE COPY OF THE DIN STATUS FO THE IST PETITIONER.
EXHIBIT P10 TRUE COPY OF THE DIN STATUS OF THE 2ND PETITIONER.
EXHIBIT P11 TRUE COPY OF THE DIN STATUS OF THE 3RD PETITIONER.
EXHIBIT P12 TRUE COPY OF THE INTERIM ORDER DATED 22.3.2019 IN WP(C) NO.6321/2019 PASSED BY THIS HON'BLE COURT.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 15712/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2017 TO 31.10.2022.
EXHIBIT P2 TRUE COPY OF THE MASTERDATE DATED NIL OF M/S. MALANAD JEWELS COLLECTIONS (INDIA) PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 15674/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE SEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR ACUMULATIVE PERIOD FROM 1.11.2017 TO 31.10.2022.
EXHIBIT P2 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S INSIDE DESIGN INDIA PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWWW.MCA.GOV.IN.
EXHIBIT P3 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S. SPANIO DESIGN BUILD PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 15713/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2017 TO 31.10.2022.
EXHIBIT P2 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.KOTTARAKKARA INFRASTRUCTURE AND DEVELOPERS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 15721/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. GURUVAYUR HOTELS PVT.LTD.
PRINTED FROM THE WEBSITE OF
WWW.MCA.GOV.IN
EXHIBIT P2 TRUE COPY OF THE MASTERDATA DATED NIL
OF M/S. PARCO RESORTS PVT.LTD. PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P3 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S SPARC HOTELS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P4 TRUE COPY OF THE RELEVANT WEBPAGE DATED NIL CONTAINING THE NAME OF THE PETITIONER PUBLISHED IN THE WEBSITE OF THE 1ST RESPONDENT DISQUALIFYING THE PETITIONER FROM 01.11.2015 TO 31.10.2020.
EXHIBIT P5 TRUE COPY OF THE RELEVANT WEBPAGE DATED NIL CONTAINING THE NAME OF THE PETITIONER PUBLISHED IN THE WEBSITE OF THE 1ST RESPONDENT DISQUALIFYING THE PETITIONER FROM 01.11.2016 TO 31.10.2021.
EXHIBIT P6 TRUE COPY OF THE PRINTOUT OF THE RELEVANT PAGE PUBLISHED IN THE WEBSITE WWW.MCA.GOV.IN CONTAINING THE NAME OF THE M/S. PARCO RESORTS PVT.LTD. DATED NIL PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P7 TRUE COPY OF THE SALE DEED NO.516/94 DATED 12.06.1994 REGISTERED BEFORE THE AGALI SUB REGISTRAR, PALAKKAD. EXHIBIT P8 TRUE COPY OF THE SALE DEED NO.517/94 DATED 12.06.1994 REGISTERED BEFORE THE AGALI SUB REGISTRAR, PALAKAKD. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 15717/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2017 TO 31.10.2022.
EXHIBIT P2 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. MALANAD JEWELS COLLECTIONS (INDIA) PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
RESPONDENTS' EXHIBITS:
EXHIBIT R3(a) TRUE COPY OF THE COMPANIES (APPOINTMENT AND QUALIFICATION OF DIRECTORS) RULES,
EXHIBIT R3(b) TRUE COPY OF THE NATION VIDE COMPANY LAW SETTLEMENT SCHEME, 2014 (CLSS 2014) VIDE GENERAL CIRCULAR NO.34/2014 EXHIBIT R3(C) TRUE COPY OF ORDER OF SLP NOS.18693 TO 18703 OF 2018 BEFORE THE APEX COURT. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 15728/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 1.11.2017 TO 31.10.2022 EXHIBIT P2 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S MALANAD JEWELS COLLECTIONS (INDIA) PRIVATE LIMITED PRINTED FROM THE WEBSITE OF W W W MCA.GOV IN EXHIBIT P3 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S FARSIGHT INFRASTRUCTURE AND DEVELOPERS PRIVATE LIMTED PRINTED FROM THE WEBSITE OF WWW MCA GOV IN EXHIBIT P4 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S ENVIS HEIGHTS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN
RESPONDENTS' EXHIBITS:
EXHIBIT-R3(a) TRUE COPY OF THE COMPANIES (APPOINTMENT AND QUALIFICATION OF DIRECTORS) RULES 2014.
EXHIBIT-R3(b) TRUE COPY OF THE COMPANY LAW SETTLEMENT SCHEME 2014.
EXHIBIT-R3(c) TRUE COPY OF THE ORDER DATED 6.8.2018 IN SLP NOS. 18693 TO 18703 OF 2018 OF THE SUPREME COURT.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 16036/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE COMPANY MASTER DATA OF THE 3RD RESPONDENT DATED NIL OBTAINED FROM WEBSITE OF THE 1ST RESPONDENT. EXHIBIT P2 TRUE COPY OF AN EXTRACT OF THE DIRECTOR MASTER DATA OF THE 1ST PETITIONER DATED NIL AND AVAILABLE ON THE WEBSITE OF THE 1ST RESPONDENT.
EXHIBIT P3 TRUE COPY OF AN EXTRACT OF THE DIRECTOR MASTER DATA OF THE 2ND PETITIONER DATED NIL AND AVAILABLE ON THE WEBSITE OF THE 1ST RESPONDENT.
EXHIBIT P4 TRUE COPY OF AN EXTRACT OF THE DIRECTOR MASTER DATA OF THE 3RD PETITIONER DATED NIL AND AVAILABLE ON THE WEBSITE OF THE 1ST RESPONDENT.
EXHIBIT P5 TRUE COPY OF PRINT OUT OF THE DIN STATUS OF THE 1ST PETITIONER DATED NIL AND AVAILABLE ON THE WEBSITE OF THE 1ST RESPONDENT.
EXHIBIT P6 TRUE COPY PRINT OUT OF THE DIN STATUS OF THE 2ND PETITIONER DATED NIL AND AVAILABLE ON THE WEBSITE OF THE 1ST RESPONDENT.
EXHIBIT P7 TRUE COPY PRINT OUT OF THE DIN STATUS OF THE 3RD PETITIONER DATED NIL AND AVAILABLE ON THE WEBSITE OF THE 1ST RESPONDENT.
EXHIBIT P8 TRUE COPY OF THE COMPANIES (INCORPORATION) AMENDMENT RULES, 2019 DATED 21/02/2019.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 9513/2018
PETITIONER'S EXHIBITS:
EXHIBIT P1 A TRUE COPY OF THE CERTIFICATE OF INCORPORATION DATED 5.2.2008 OF THE 3RD RESPONDENT.
EXHIBIT P2 A TRUE COPY OF THE MEMORANDUM OF ASSOCIATION AND ARTICLES OF ASSOCIATION OF THE 3RD RESPONDENT DATED 21-12-2007. EXHIBIT P3 A TRUE COPY OF THE LETTER DATED 1.12.2013 FROM THE PETITIONER TO THE BOARD OF DIRECTORS OF THE 3RD RESPONDENT.
EXHIBIT P4 A TRUE COPY OF THE RELEVANT EXTRACT OF THE MEETING OF THE BOARD OF DIRECTORS OF THE 3RD RESPONDENT HELD ON 1.12.2013.
EXHIBIT P5 A TRUE COPY OF THE PRINTOUT OF THE RELEVANT WEB PAGE OF THE MINISTRY OF CORPORATE AFFAIRS SHOWING THAT A "LIST OF DIRECTORS ASSOCIATED WITH STRUCK OFF COMPANIES U/S 248 DATED 31.8.2017 HAS BEEN UPLOADED BY THE 2ND RESPONDENT, TOGETHER WITH THE RELEVANT PAGE OF THE SAID LIST CONTAINING THE NAME OF THE PETITIONER AMONGST OTHERS.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 16156/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF THE 1ST PETITIONER DATED 28.05.2003.
EXHIBIT P2 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF THE 2ND PETITIONER DATED 08.04.1996.
EXHIBIT P3 TRUE COPY OF THE MASTER DATA OF THE 1ST PETITIONER TAKEN FROM THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS, GOVERNMENT OF INDIA, NEW DELHI. EXHIBIT P4 TRUE COPY OF THE MASTER DATA OF THE 2ND PETITIONER TAKEN FROM THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS, GOVERNMENT OF INDIA, NEW DELHI.
EXHIBIT P5 NIL. EXHIBIT P5(A) TRUE COPY OF THE DIN STATUS NO.01561618
OF MR.ABRAHAM BABY, DIRECTOR DATED NIL AVAILABLE ON THE WEBSITE OF THE 1ST RESPONDENT.
EXHIBIT P5(B) TRUE COPY OF THE PRINT OUT OF THE DIN STATUS NO.02209923 OF MR.T.O.ALEYAS, DIRECTOR DATED NIL AVAILABLE ON THE WEBSITE OF THE 1ST RESPONDENT. EXHIBIT P5(C) TRUE COPY OF THE PRINT OUT OF THE DIN STATUS NO.02359586 OF MR.GIJI KURIAKOSE, DIRECTOR DATED NIL AVAILABLE ON WEBSITE OF THE 1ST RESPONDENT. EXHIBIT P6 TRUE COPY OF THE COMPANIES (INCORPORATION), AMENDMENT RULES, 2019. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 9818/2018
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF MEMORANDUM OF ASSOCIATION OF THE 1ST PETITIONER COMPANY. EXHIBIT P2 TRUE COPY OF THE ARTICLES OF ASSOCIATION OF THE 1ST PETITIONER COMPANY.
EXHIBIT P3 TRUE COPY OF THE MASTER DATA AVAILABLE IN THE MINISTRY OF CORPORATE AFFAIRS WEBSITE.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 16235/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF AN EXTRACT OF THE DIRECTOR MASTER DATA OF THE PETITIONER, DATED NIL, AVAILABLE ON THE WEBSITE OF THE 1ST RESPONDENT.
EXHIBIT P2 TRUE COPY OF THE MEMORANDUM OF ASSOCIATION OF THE 3RD RESPONDENT DATED 29.12.2011.
EXHIBIT P3 TRUE COPY OF THE ARTICLES OF ASSOCIATION OF THE 3RD RESPONDENT DATED 29.12.2011.
EXHIBIT P4 TRUE COPY OF PRINT OUT OF THE DIN STATUS OF THE PETITIONER DATED NIL AVAILABLE ON THE WEBSITE OF THE 1ST RESPONDENT, REFLECTING THE PETITIONER AS DISQUALIFIED BY THE 2ND RESPONDENT UNDER SECTION 164(2)(A) OF THE COMPANIES ACT, 2013.
EXHIBIT P5 TRUE COPY OF THE COMPANIES (INCORPORATION) AMENDMENT RULES, 2019 DATED 21.2.2019.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 16248/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE PRINTOUT OF THE COMPANY MASTER DATA PUBLISHED IN THE WEBSITE WWW.MCA.GOV.IN CONTAINING THE NAME OF M/S. INNS-SPIRATIONS HOMES AND RESORTS PRIVATE LIMITED.
EXHIBIT P2 TRUE COPY OF THE DIRECTOR MASTER DATA SHOWING THE DIRECTOR DETAILS OF THE 1ST PETITIONER.
EXHIBIT P3 TRUE COPY OF THE DIRECTOR MASTER DATA SHOWING THE DIRECTOR DETAILS OF THE 2ND PETITIONER.
EXHIBIT P4 TRUE COPY OF THE DIN STATUS OF THE 1ST PETITIONER ISSUED FROM THE MINISTRY OF CORPORATE AFFAIRS.
EXHIBIT P5 TRUE COPY OF THE DIN STATUS OF THE 2ND PETITIONER ISSUED FROM THE MINISTRY OF CORPORATE AFFAIRS.
EXHIBIT P6 TRUE COPY OF THE INTERIM ORDER DATED 22.03.2019 IN WPC. NO.6321/2019 PASSED BY THIS HON'BLE COURT.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 16230/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF TAMARA TRADES AND MARKETING PRIVATE LIMITED.
EXHIBIT P2 TRUE COPY OF THE MASTER DATED TAKEN
FROM THE WEBSITE OF MINISTRY OF
CORPORATE AFFAIRS SHOWING THE
DEACTIVATED DIN STATUS AND
DISQUALIFICATION OF DIRECTORS. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 16424/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSTIE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01/11/2017 TO 31/10/2022.
EXHIBIT P2 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S. MUTHOOTTU MINI NIDHI LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN PRINTED FROM THE WBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P3 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. VALLEYVIEW REALTORS AND CONSTRUCTIONS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN. EXHIBIT P4 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. KAPICO KERALA RESORTS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P5 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. KAPICO BEACH HOTELS AND HOLIDAYS INDIA PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN. EXHIBIT P6 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. P.K. HANDA PROPERTIES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P7 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. MUTHOOTTU MINI THEATRES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P8 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.COFHIN MINI MUTHOOTTU NIDHI LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P9 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.MINI MUTHOOTTU NIDHI KERALA LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P10 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.KANDAMATH CINE ENTERPRISES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
W.P.(C) Nos.21628/2020 & Connected cases
RESPONDENTS' EXHIBITS:
EXHIBIT R3(a) TRUE COPY OF THE RELEVANT PAGES OF RULES/NOTIFICATION DT.31/3/14 BY THE MINISTRY OF CORPORATE AFFAIRS. EXHIBIT R3(b) TRUE COPY OF THE COMPANY LAW SETTLEMENT SCHEME, 2014(CLSS 2014) VIDE GENERAL CIRCULAR NO.34/2014 DATED 12/8/2014 EXHIBIT R3(c) TRUE COPY OF THE ORDER DATED 6/8/2018, HON'BLE SUPREME COURT, NEW DELHI HAS STAYED THE ABOVE ORDERS PASSED BY BOMBAY HIGH COURT IN SPECIAL LEAVE TO APPEAL(c) NO.18693-18703/18 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 16587/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.BHARATHI INFORMATION TECHNOLOGIES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN. EXHIBIT P2 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.INFIGO INTERACTIVE TECHNOLOGIES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P3 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.SHOPA INDIA PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P4 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.TECHMAVEN IT SOLUTIONS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P5 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 1.11.2018 TO 31.10.2023.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 16648/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. RAINFRITS FILTER MANUFACTURING PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P2 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. AZAD CONTRACTORS AND TRADERS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P3 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2018 TO 31.10.2023.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 16512/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF AN EXTRACT OF THE DIRECTOR MASTER DATA OF THE PETITIONER,DATED NIL,AVAILABLE ON THE WEBSITE OF THE 1ST RESPONDENT AND PRINTED ON 18.05.2019. EXHIBIT P2 TRUE COPY OF THE PRINT OUT OF THE EXTRACT OF THE DIN STATUS OF THE PETITIONER DATED NIL AVAILABLE ON THE WEBSITE OF THE 1ST RESPONDENT REFLECTING THE PETITIONER AS DISQUALIFIED BY THE 2ND RESPONDENT UNDER SECTION 164(2)(A)OF THE COMPANIES ACT,2013.
EXHIBIT P3 A TRUE COPY OF THE FORM 32 DATED NIL SUBMITTED BY THE COMPANY EVIDENCING APPOINTMENT OF THE PETITIONER AS A DIRECTOR OF THE COMPANY.
EXHIBIT P4 A TRUE COPY OF THE COMPANIES
(INCORPORATION) AMENDMENT
RULES,2019.DATED 21.2.2019. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 10932/2018
PETITIONERS'EXHIBITS:
EXHIBIT P1 A TRUE COPY FROM THE RELEVANT PAGES OF FORM NO. STK-5 PUBLIC NOTICE DATED 05.04.2017 ISSUED AND PUBLISHED BY THE 2ND RESPONDENT ON THE MAC WEBSITE IN PURSUANT TO SUB-SECTION (1) AND SUB- SECTION (4) OF S. 248 OF THE ACT READ WITH RULE 7 OF THE COMPANY RULES EXHIBIT P2 A TRUE COPY FROM THE RELEVANT PAGES OF THE LIST OF COMPANIES STRUCK OF BY THE 2ND RESPONDENT BY ISSUING FORM NO. STK- 7 PUBLIC NOTICE DATED 16.06.2017 PUBLISHED ON THE MCA WEBSITE. EXHIBIT P3 A TRUE COPY FROM THE RELEVANT PAGES OF THE LIST OF DIRECTORS ASSOCIATED WITH STRUCK OFF COMPANIES DATED 31.08.2017 DRAWN BY THE 2ND RESPONDENT AND PUBLISHED ON THE MCA WEBSITE WHEREIN THE PETITIONER'S NAME ARE SHOWN. EXHIBIT P4 A TRUE COPY OF THE PRESS RELEASE ISSUED ON 06.09.2017 BY THE 1ST RESPONDENT. EXHIBIT P5 A TRUE COPY OF THE SCREEN SHOT OF THE RELEVANT WEB PAGE OF THE MINISTRY OF CORPORATION AFFAIRS CONTAINING THE NOTICE SHOWING THAT THE 'DISQUALIFIED' DIRECTORS WILL NOT BE PERMITTED TO FILE/UPLOAD ANY FORMS/RETURNS. EXHIBIT P6 A TRUE COPY OF THE GENERAL CIRCULAR NO.
16/2017 DATED 29.12.2017 ISSUED BY THE 1ST RESPONDENT FLOURING THE CONDONATION OF DELAY SCHEME.
EXHIBIT P7 A TRUE COPY OF THE LETTER DATED 15.02.2017 REQUESTING TO INFUSE TWO DIRECTORS SUBMITTED BEFORE THE 2ND RESPONDENT.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 16858/2019
PETITIONERS' EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION THE SECOND PETITIONER COMPANY.
EXHIBIT P2 TRUE COPY OF THE ARTICLES OF ASSOCIATION OF THE 2ND PETITIONER COMPANY.
EXHIBIT P3 TRUE COPY OF THE MASTER DATA OF SECOND PETITIONER COMPANY.
EXHIBIT P4 TRUE COPY OF THE NOTICE TO THE MEMBERS OF THE COMPANY REGARDING FIFTH ANNUAL GENERAL MEETING TO CONSIDER AND ADOPT AUDITED BALANCE SHEET AS AT 31ST MARCH 2018 AND STATEMENT OF PROFIT AND LOSS ACCOUNT ISSUED BY THE COMPANY, EVIDENCING THE FILING OF THE DOCUMENTS. EXHIBIT P5 TRUE COPY OF THE LATEST INCOME TAX RETURNS ACKNOWLEDGEMENT FOR THE ASSESSMENT YEAR 2018-19 EXHIBIT P6 THE TRUE COPY OF THE SCREENSHOT OF THE DIRECTOR IDENTIFICATION NUMBER DIN OF THE FIRST PETITIONER EXHIBIT P7 TRUE COPY OF THE GST REGISTRATION OF THE 2ND PETITIONER.
EXHIBIT P8 TRUE COPY OF THE G.S.R 435-E, DATED 7.5.2018 ISSUED BY THE 1ST RESPONDENT. EXHIBIT P9 TRUE PHOTOCOPY OF SCREEN SHOT OF THE RELEVANT WEB PAGE OF THE MINISTRY OF CORPORATE AFFAIRS CONTAINING THE NOTICE ISSUED BY THE 1ST RESPONDENT EXHIBIT P10 TRUE COPY OF THE G.S.R 144-E DATED 21.2.2019 ISSUED BY THE 1ST RESPONDENT. EXHIBIT P11 TRUE COPY OF THE INTERIM ORDERS IN WPC 8193/2019 (Y) DATED 19.3.2019 EXHIBIT P11(A) TRUE COPY OF THE INTERIM ORDERS IN WPC 7292/2019 (J) DATED 22.3.2019 EXHIBIT P11(B) TRUE COPY OF THE INTERIM ORDERS IN WPC 12664/2019 DATED 26.4.2019 EXHIBIT P11(C) TRUE COPY OF THE INTERIM ORDERS IN WPC 13330/2019 DATED 7.5.2019 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 17225/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S. HILL TOP RESIDENCY PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P2 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2017 TO 31.10.2022.
RESPONDENTS' EXHIBITS:
EXHIBIT R3(A) TRUE PHOTOCOPY OF THE GENERAL CIRCULAR NO.30/2020 DATED 28.09.2020 ISSUED BY THE 1ST RESPONDENT EXHIBIT R3(B) TRUE COPY OF THE ORDER DATED 22.09.2020 ISSUED BY THE HON'BLE HIGH COURT OF BOMBAY IN WP-LD-VC-345 OF 2020. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 17218/2020
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S MRS ANNIE STEPEHN VAITHARA MEMORIAL HOSPITAL PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P2 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 1ST PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2018 TO 31.10.2023. EXHIBIT P3 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 2ND PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2018 TO 31.10.2023.
RESPONDENTS EXHIBITS:
EXHIBIT R3(A) COPY OF COMPANIES (APPOINTMENT AND QUALIFICATION) RULES, 2014 ENFORCED WITH EFFECT FROM 1-4-2014 EXHIBIT R3(B) COPY OF GENERAL CIRCULAR No.30/2020 DATED 28-09-2020 ISSUED BY THE 2ND RESPONDENT EXHIBIT R3(C) COPY OF ORDER DATED 22.09.2020 IN W.P.L.D.V.C.345/2020 BY HIGH COURT OF BOMBAY EXHIBIT R3(D) COPY OF COMPANY LAW SETTLEMENT SCHEME, 2014 (CLSS, 2014) ISSUED VIDE GENERAL CIRCULAR NO.34/2014 BY 1ST RESPONDENT. EXHIBIT R3(E) COPY OF THE ORDER DATED 6-8-2018 BY HON'BLE SUPREME COURT OF INDIA. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 17243/2020
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 1ST PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2018 TO 31.10.2023 EXHIBIT P2 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 2ND PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2016 TO 31.10.2021 EXHIBIT P3 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S NIBAAL TECHNOLOGIES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P4 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S ZEEKIN TECHNOLOGIES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P5 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S OORJIT IT SOLUTIONS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P6 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S ISPG TECHNOLOGIES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P7 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S PAVOS TECH PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P8 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S NEW AGE MARKETING AND SERVICES (NAMAS) (INDIA) PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P9 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S MONEYTUSKERS FINANCIAL ADVISORY SERVICES INDIA PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 17194/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF THE PETITIONER COMPANY.
EXHIBIT P2 TRUE COPY OF THE MEMORANDUM OF ASSOCIATION OF THE PETITIONER COMPANY (RELEVANT EXTRACT).
EXHIBIT P3 TRUE COPY OF THE RELEVANT EXTRACT OF INFORMATION AND NOTIFICATION OF 2ND RESPONDENT.
EXHIBIT P4 TRUE COPY OF THE ACKNOWLEDGEMENT SHOWING THE RETURNS IN THE ASSESSMENT YEAR 2016-17.
EXHIBIT P4(A) TRUE COPY OF THE ACKNOWLEDGEMENT SHOWING THE RETURNS IN THE ASSESSMENT YEAR 2017-18.
EXHIBIT P4(B) TRUE COPY OF THE ACKNOWLEDGEMENT SHOWING THE RETURNS IN THE ASSESSMENT YEAR 2018-19.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 17220/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF THE PETITIONER COMPANY.
EXHIBIT P2 TRUE COPY OF THE MEMORANDUM OF ASSOCIATION OF THE PETITIONER COMPANY. EXHIBIT P3 TRUE COPY OF THE RELEVANT EXTRACT OF INFORMATION AND NOTIFICATION OF 2ND RESPONDENT.
EXHIBIT P4 TRUE COPY OF ACKNOWLEDGEMENT SHOWING THE RETURNS IN THE ASSESSMENT YEAR 2015-16.
EXHIBIT P4(A) TRUE COPY OF THE ACKNOWLEDGEMENT SHOWING THE RETURNS IN THE ASSESSMENT YEAR 2016-17.
EXHIBIT P4(B) TRUE COPY OF ACKNOWLEDGEMENT SHOWING THE RETURNS IN THE ASSESSMENT YEAR 2018-19.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 17364/2019
PETITIONERS' EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE COMPANY MASTER DATA OF M/S LIFELINE BUSINESS SOLUTIONS AND SERVICES PRIVATE LIMITED DOWNLOADED FROM THE OFFICIAL WEB SITE OF THE 1ST RESPONDENT EXHIBIT P2 TRUE COPY OF THE COMPANY MASTER DATA OF M/S GUARDIAN INSURANCE BROKING PRIVATE LIMITED DOWNLOADED FROM THE OFFICIAL WEB SITE OF THE 1ST RESPONDENT EXHIBIT P3 TRUE COPY OF THE 2ND RESPONDENT NOTICE NO.ROCK/STK-1/CO.NO.32629/2018/6700 DATED 21-5-2018 EXHIBIT P4 TRUE COPY OF THE 2ND PETITIONER'S LETTER OF DATED 6-7-2018 EXHIBIT P5 TRUE COPY OF THE 2ND RESPONDENT EMAIL PRINT OUT DATED 10-6-2019 EXHIBIT P6 TRUE COPY OF THE STATUS DIN-06577320 DOWNLOADED FROM THE OFFICIAL WEB SITE OF THE 2ND RESPONDENT EXHIBIT P7 TRUE COPY OF THE 2ND PETITIONER'S REPRESENTATION DATED 12-6-2019 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 12998/2018
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE INCORPORATION OF THE PETITIONER COMPANY WITH U63040KL2006PTC019160 DATED 06.02.2006.
EXHIBIT P2 TRUE COPY OF THE MEMORANDUM OF ASSOCIATION OF THE COMPANY DATED 02.02.2006.
EXHIBIT P3 TRUE COPY OF THE ARTICLE OF ASSOCIATION OF THE COMPANY DTD. 02.02.2006. EXHIBIT P4 TRUE COPY OF THE JUDGMENT IN WP(C) NO.
819 OF 2018 DATED 10.01.2018. EXHIBIT P5 THE TRUE COPY OF THE COMMUNICATION ISSUED BY THE 3RD RESPONDENT DATED 23.03.2018.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 17984/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE PRINT OUT OF THE EXTRACT OF THE DIN STATUS OF THE PETITIONER DATED NIL AVAILABLE ON THE WEBSITE OF THE 1ST RESPONDENT REFLECTING THE PETITIONER AS DISQUALIFIED BY THE 2ND RESPONDENT UNDER SECTION 164(2)(A) OF THE COMPANIES ACT, 2013.
EXHIBIT P2 TRUE COPY OF THE FORM 32 DATED NIL SUBMITTED BY THE COMPANY EVIDENCING APPOINTMENT OF THE PETITIONER AS A DIRECTOR OF THE COMPANY.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 18584/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA OF THE PETITIONER COMPANY AVAILABLE IN THE SITE OF THE 2ND RESPONDENT MINISTRY. EXHIBIT P2 THE TRUE COPY OF THE ORDER DATED 18.03.2019 IN CA NO.907/2018 PASSED BY THE NATIONAL COMPANY LAW TRIBUNAL. EXHIBIT P3 THE TRUE COPY OF THE RELEVANT PAGE OF THE LIST OF DISQUALIFIED DIRECTORS AVAILABLE IN THE 1ST RESPONDENT OFFICE. EXHIBIT P4 THE TRUE COPY OF THE MASTER DATA OF THE COMPANY NAMELY HOTEL PALMSHORE AVAILABLE IN THE SITE OF THE 2ND RESPONDENT MINISTRY.
EXHIBIT P5 THE TRUE COPY OF THE NOTIFICATION DATED 07.05.2018.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 14993/2018
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA OF M/S.SOUTH HILL TREATWOOD PRIVATE LIMITED DATED NIL PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P2 TRUE COPY OF THE G.A.R. 7 RECEIPT DATED 24.04.2018 ISSUED BY THE 1ST RESPONDENT.
EXHIBIT P3 TRUE COPY OF THE GENERAL CIRCULAR NO.16/2017 DATED 29.12.2017 ISSUED BY THE 1ST RESPONDENT.
EXHIBIT P4 TRUE COPY OF THE GENERAL CIRCULAR NO.02/2018 DATED 28.03.2018 ISSUED BY THE 1ST RESPONDENT.
EXHIBIT P5 TRUE COPY OF THE GENERAL CIRCULAR NO.03/2018 DATED 27.04.2018 ISSUED BY THE 1ST RESPONDENT.
EXHIBIT P6 TRUE COPY OF THE PRINTOUT DATED 05.01.2018 PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 18316/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 COPY OF THE CERTIFICATE OF INCORPORATION DATED 12 JUNE 1972 EXHIBIT P2 SCREENS SHOT OF THE 3RD RESPONDENT COMPANY MASTER DATABASE AS AVAILABLE WITH MINISTRY OF CORPORATE AFFAIRS EXHIBIT P3 TRUE COPY OF ANNUAL RETURNS FILED BY THE YEAR 2013-14 FOR THE 3RD RESPONDENT COMPANY EXHIBIT P4 COPY OF THE FINALIZED ACCOUNTS FOR THE YEAR 2014-15, 2015-16 AND STATEMENT OF ACCOUNTS AS ON 31/03/2015 EXHIBIT P5 SCREENSHOT OF THE WEBPAGE OF MINISTRY OF CORPORATE AFFAIRS SHOWING THE STATUS OF THE PETITIONERS DIN AS DISQUALIFIED EXHIBIT P6 COPY OF GENERAL CIRCULAR MO. 13 DATED 26.10.2017 ISSUED BY THE MINISTRY OF CORPORATE AFFAIRS EXHIBIT P6 COPY OF GENERAL CIRCULAR NO. 14 DATED 27.10.2017 ISSUED BY THE MINISTRY OF CORPORATE AFFAIRS W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 18405/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF DIN STATUS OF THE PETITIONERS DOWNLOADED FROM THE WEBSITE OF THE RESPONDENTS EXHIBIT P2 TRUE COPY OF "COMPANY MASTER DATA"
DOWNLOADED FROM THE WEBSITE OF THE RESPONDENTS, PERTAINING TO VERANDAH RETIREMENT HOMES (INDIA) LIMITED EXHIBIT P3 TRUE COPY OF "DIRECTORS MASTER DATA"
DOWNLOADED FROM THE WEBSITE OF THE 1ST RESPONDENT, PERTAINING TO THE 1ST PETITIONER EXHIBIT P4 TRUE COPY OF "DIRECTORS MASTER DATA"
DOWNLOADED FROM THE WEBSITE OF THE 1ST RESPONDENT, PERTAINING TO THE 2ND PETITIONER EXHIBIT P5 TRUE COPY OF "DIRECTORS MASTER DATA"
DOWNLOADED FROM THE WEBSITE OF THE 1ST RESPONDENT, PERTAINING TO THE 3RD PETITIONER EXHIBIT P6 TRUE COPY OF "COMPANY MASTER DATA"
DOWNLOADED FROM THE WEBSITE OF THE 1ST RESPONDENT, PERTAINING TO THE OTHER COMPANIES IN WHICH THE PETITIONERS ARE DIRECTORS W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 18395/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF DIN STATUS OF THE PETITIONER DOWNLOADED FROM THE WEBSITE OF THE RESPONDENTS.
EXHIBIT P2 TRUE COPY OF COMPANY MASTER DATA, DOWNLOADED FROM THE WEBSITE OF THE RESPONDENT, PERTAINING TO TURISINA SYSTEM AND SOLUTIONS PRIVATE LIMITED. EXHIBIT P3 TRUE COPY OF DIRECTORS MASTER DATA, DOWNLOADED FROM THE WEBSITE OF THE 1ST RESPONDENT, PERTAINING TO THE PETITIONER EXHIBIT P4 TRUE COPY OF COMPANY MASTER DATA, DOWNLOADED FROM THE WEBSITE OF THE RESPONDENTS , PERTAINING TO ANOTHER COMPANY IN WHICH PETITIONER IS A DIRECTOR.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 15928/2018
PETITIONER'S EXHIBITS:
EXHIBIT P1: TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.AV MEDIA BROADCASTING PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.` EXHIBIT P2: TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.CITY THEATRES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA,GOV.IN.
EXHIBIT P3: TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.MARIKAR (MOTORS) LTD PRINTED FROM THE WEBSITE OF WWW.MCA,GOV.IN. EXHIBIT P4: TRUE COPY OF THE RELAVANT WEBPAGE DATED NIL CONTAINING THE NAME OF M/S.AV MEDIA BROADCASTING PRIVATE LIMITED PUBLISHED IN THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS.
EXHIBIT P5: TRUE COPY OF THE RELAVANT WEBPAGE DATED NIL CONTAINING THE NAME OF THE PETITION PUBLISHED IN THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 16065/2018
PETITIONERS'EXHIBITS:
EXT.P1 TRUE COPY OF THE PRINTOUT OF THE MASTER DATA OF M/S. IMPRESARIO EVENT MARKETING COMPANY PRIVATE LIMITED DATED NIL PRINTED FROM THE WEBSITE OF THE WWW.MCA.GOV.IN EXT.P2 TRUE COPY OF THE RELEVANT WEBPAGE DATED NIL CONTAINING THE NAME OF THE PETITIONERS PUBLISHED IN THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS. EXT.P3 TRUE COPY OF THE REQUISITION LETTER DATED 07/12/2017 ISSUED BY THE PETITIONERS TO M/S. IMPRESARIO EVENT MARKETING COMPANY PRIVATE LIMITED EXT.P4 TRUE COPY OF THE CERTIFIED COPY OF THE MINUTES DATED 08/01/2018 OF THE EXTRAORDINARY GENERAL MEETING. EXT.P5 TRUE COPY OF THE LETTER DATED 08/01/2018 ALONG WITH ENCLOSED DOCUMENTS ISSUED BY M/S.IMPRESARIO EVENT MARKETING COMPANY PRIVATE LIMITED TO THE 2ND RESPONDENT.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 16083/2018
PETITIONER'S EXHIBITS:
EXHIBIT P-1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S EDBRIDGE TRAINING SOLUTIONS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P-2 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S NSW INFRASTRUCTURE PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P-3 TRUE COPY OF THE RELEVANT WEBPAGE DATED NIL CONTAINING THE NAME OF M/S. EDBRIDGE TRAINING SOLUTIONS PRIVATE LIMITED PUBLISHED IN THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS. EXHIBIT P-4 TRUE COPY OF THE RELEVANT WEBPAGE DATED NIL CONTAINING THE NAME OF THE PETITIONER PUBLISHED IN THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 16085/2018
PETITIONER'S EXHIBITS:
EXHIBIT P-1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S EDBRIDGE TRAINING SOLUTIONS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P-2 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S NSW INFRASTRUCTURE PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P-3 TRUE COPY OF THE RELEVANT WEBPAGE DATED NIL CONTAINING THE NAME OF M/S. EDBRIDGE TRAINING SOLUTIONS PRIVATE LIMITED PUBLISHED IN THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS. EXHIBIT P-4 TRUE COPY OF THE RELEVANT WEBPAGE DATED NIL CONTAINING THE NAME OF THE PETITIONER PUBLISHED IN THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 18729/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF THE COMPANY, NUTCO AGRO PRODUCTS (INDIA) PRIVATE LIMITED EXHIBIT P2 TRUE COPY OF THE MEMORANDUM OF ASSOCIATION AND THE ARTICLES OF ASSOCIATION OF THE COMPANY, NUTCO AGRO PRODUCTS (INDIA) PRIVATE LIMITED EXHIBIT P3 TRUE COPY OF THE MASTER DATA TAKEN FROM THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS SHOWING THE DEACTIVATED DIN STATUS AND DISQUALIFICATION OF THE 1ST PETITIONER EXHIBIT P4 TRUE COPY OF THE MASTER DATA TAKEN FROM THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS SHOWING THE DEACTIVATED DIN STATUS AND DISQUALIFICATION OF THE 2ND PETITIONER W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 18760/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION ISSUED BY THE IST RESPONDENT.
EXHIBIT P2 COPY OF THE MEMORANDUM OF ASSOCIATION AND ARTICLES OF ASSOCIATION OF THE COMPANY, TMH HOSPITAL, PVT. LTD. EXHIBIT P3 COPY OF THE INTERIM ORDER PASSED IN ONE OF THE WRIT PETITION NAMELY WPC NO.7671/2019 (H).
EXHIBIT P4 COPY OF THE NOTIFICATION DATED 25TH APRIL, 2019 ISSUED BY THE MINISTRY OF CORPORATE AFFAIRS AMENDING RULE 25A OF THE COMPANIES (INCORPORATION) RULES, 2014 BY COMPANIES (INCORPORATION) FOURTH AMENDMENT RULES, 2019. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 19406/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 COPY OF MASTER DATA OF NOSTALGIA COMMUNICATIONS PRIVATE LIMITED. EXHIBIT P2 COPY OF MASTER DATA OF UNIVERSAL DOCUMENTATIONS PRIVATE LIMITED. EXHIBIT P3 SCREEN SHOT OF THE WEB PAGE OF MINISTRY OF CORPORATE AFFAIRS SHOWING THE STATUS OF THE PETITIONER DIN AS DISQUALIFIED WITH EFFECT FROM 1.11.2017.
EXHIBIT P4 COPY OF GENERAL CIRCULAR NO. 13 DATED 26.10.2017 ISSUED BY THE MINISTRY OF CORPORATE AFFAIRS.
EXHIBIT P4 A COPY OF GENERAL CIRCULAR NO. 14 DATED 27.10.2017 ISSUED BY THE MINISTRY OF CORPORATE AFFAIRS.
RESPONDENTS' EXHIBITS:
EXHIBIT R2 A TRUE PHOTOCOPY OF THE STK -1 NOTIE DATED 17.05.2018 ISSUED TO THE COMPANY EXHIBIT R2 B TRUE PHOTOCOPY OF THE FORM STK-5 PUBLISHED IN OFFICIAL GAZETTE ON 28.07.2018 EXHIBIT R2 C TRUE PHOTOCOPY OF NEWSPAPER PUBLICATION OF FORM STK-5A MADE IN NEW INDIAN EXXPRESS DATED 23.06.2018 EXHIBIT R2 D TRUE PHOTOCOPY OF NEWS PAPER PUBLICATION OF FORM STK-5A MADE IN MAHTRUBHUMI DAILY DATED 24.06.2018 EXHIBIT R2 E TRUE PHOTCOPY OF THE FORM STK-7 GAZETTE PUBLICATION DATED 29.09.2018 EXHIBIT R2 F TRUE PHOTOCOPY OF THE COMPANIES (APPOINTMENT & QUALIFICATION OF DIRECTORS) RULES, 2014 EXHIBIT R2 G TRUE PHOTOCOPY OF THE COMPANY LAW SETTLEMENT SCHEME, 2014 (CLSS 2014) GENERAL CIRCULAR NO.34/2014 EXHIBIT R2 H TRUE PHOTOCOPY OF THE ORDER PASSED BY THE HON'BLE SUPREME COURT IN SLP NOS.18693 TO 18703 OF 2018 DATED 06.08.2018.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 19220/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S PROFESSIONAL HOSPITALITY SERVICES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW MCA GOV IN EXHIBIT P2 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S EMPELLER RESOURCE MANAGEMENT PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW MCA GOV IN EXHIBIT P3 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S LENOMA TRADE LINKS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW MCA GOV IN EXHIBIT P4 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S PROFESSIONAL SUPPORT SERVICES AND HOSPITALITY PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW MCA.GOV IN EXHIBIT P5 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 1.11.2018 TO 31.10.2023 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 19239/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S TRAVANCORE INSTITUTE OF MEDICAL SCIENCES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P2 TRUE COPY OF THE ASTER DATA DATED NIL OF M/S GIANT BAZAAR (INDIA) PRINTED LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P3 TRUE COPY OF THE ASTER DATA DATED NIL OF M/S RSGIANT ROCKS AND SANDS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P4 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S MOTOR PLAZA SALES & SERVICES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P5 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 1.11.2018 TO 31.10.2023 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 19179/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S TRAVANCORE INSTITUTE OF MEDICAL SCIENCES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF W.W.W.MCA GOV.IN EXHIBIT P2 TRUE COPY OF THE MATER DATA DATED NIL OF M/S GIANT BAZAAR (INDIA) PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P3 TRUE COPY OF THE MATER DATA DATED NIL OF M/S GIANT PROPERTIES INDIA PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P4 TRUE COPY OF THE MATER DATA DATED NIL OF M/S GRANDTECH BUILDERS AND DEVELOPERS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P5 TRUE COPY OF THE MATER DATA DATED NIL OF M/S NANOTECH HOMES AND DEVELOPERS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P6 TRUE COPY OF THE MATER DATA DATED NIL OF M/S AMS GRANITES AND MINERALS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P7 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S KENZ BUILDERS AND PROPERTY PUS PRIVATE LIMITED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P8 TRUE COPY OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 1.11.2016 TO 31.10.2021 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 19228/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S TIRMAL TECH PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW MCA GOV IN EXHIBIT P2 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S MOCOIT LABS LIMITED LIABILITY PARTNERSHIP PRINTED FROM THE WEBSITE OF WWW MCA GOV-IN EXHIBIT P3 TRUE PRINTOUT OF THE WEEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 1.11.2018 TO 31.10.2023 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 19249/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATED NIL OF M/S.TIRMAL TECH PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN. EXHIBIT P2 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.MOCOIT LABS LIMITED LIABILITY PARTNERSHIP PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P3 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01/11/2018 TO 31/10/2023.
RESPONDENTS' EXHIBITS:
EXHIBIT R3(A) TRUE COPY OF THE NOTICE DATED 11.07.2019 ISSUED TO THE COMPANY, ERNAKULAM EXHIBIT R3(B) TRUE COPY OF THE NOTICE DATED 11.07.2019 ISSUED TO THE PETITIONER DIRECTOR.
EXHIBIT R3(C) TRUE COPY OF THE FORM STK-5 PUBLISHED IN THE OFFICIAL GAZETTEE ON 24.08.2019 EXHIBIT R3(D) TRUE COPY OF THE FORM STK-5A PUBLISHED IN NEW INDIA EXPRESS ON 10.08.2019. EXHIBIT R3(E) TRUE COPY OF THE FORM STK-5A PUBLISHED IN MATHRUBHMI ON 10.08.2019. EXHIBIT R3(F) TRUE COPY OF THE FORM STK-7 PUBLISHED IN THE OFFICIAL GAZETTE DATED 26.10.2019 EXHIBIT R3(G) TRUE COPY OF THE COMPANIES (APPOINTMENT AND QUALIFICATION OF DIRECTORS) RULES, 2014 AND ENFORCED WITH EFFECT FROM 01.04.2014.
EXHIBIT R3(H) TRUE COPY OF THE COMPANY LAW SETTLEMENT, SCHEME 2014.
EXHIBIT R3(I) TRUE COPY OF THE ORDER DATED 06.08.2018 IN SLP NOS.18693 TO 18703 OF 2018. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 18971/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE LETTER DATED 12.6.2018 TO THE 3RD RESPONDENT.
EXHIBIT P2 TRUE COPY OF THE CONFIRMATION MAIL DATED 15.6.2018.
EXHIBIT P3 TRUE COPY OF THE SCREEN SHOT OF THE DIN STATUS IN THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS DATED NIL. EXHIBIT P4 TRUE COPY OF THE INTERIM ORDER IN WPC.6214/2018 DATED 31.5.2018 OF THE HON'BLE DELHI HIGH COURT.
EXHIBIT P5 TRUE COPY OF THE INTERIM ORDER IN WPC.5698/2019 DATED 26.2.2019 OF THIS HON'BLE HIGH COURT OF KERALA. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 19127/2019
PETITIONERS' EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA DETAILS AS REVEALED FROM THE WEBSITE EXHIBIT P2 TRUE COPY OF THE DETAILS OF THE STATUS OF THE COMPANIES WHEREIN THE 1ST PETITIONER IS A DIRECTOR EXHIBIT P3 TRUE COPY OF THE DETAILS OF THE STATUS OF THE COMPANIES WHEREIN THE 2ND PETITIONER IS A DIRECTOR EXHIBIT P4 TRUE COPY OF THE MASTER DATA REGARDING THE DIN STATUS OF THE 1ST PETITIONER EXHIBIT P5 TRUE COPY OF THE MASTER DATA REGARDING THE DIN STATUS OF THE 2ND PETITIONER W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 19455/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.INDROYAL FURNITURE COMPANY PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P2 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.INDROYAL CRAFTS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P3 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.INDROYAL PROPERTIES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P4 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.INDROYAL HOTELS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P5 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.INDROYAL HOSPITALITY SERVICES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P6 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.INDROYAL UNIVERSAL PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P7 TRUE COPY OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 1.11.2018 TO 31.10.2023.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 19570/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.INDROYAL FURNITURE COMPANY PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P2 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.INDROYAL CRAFTS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P3 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.INDROYAL PROPERTIES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P4 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.INDROYAL HOTELS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P5 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.INDROYAL HOSPITALITY SERVICES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P6 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.INDROYAL UNIVERSAL PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P7 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01/11/2018 TO 31/10/2023.
RESPONDENTS' EXHIBITTS:
EXHIBIT R3(A) TRUE COPY OF THE NOTIFICATION DATED 31.03.2014 ISSUED BY THE 1ST RESPONDENT NOTITYING THE COMPANIES (APPOINTMENT DISQUALIFICATION OF DIRECTORS) RULES 2014.
EXHIBIT R3(B) TRUE COPY OF THE GENERAL CIRCULAR NO.34/2014 DATED 12.08.2014 ISSUED BY THE 1ST RESPONDENT.
EXHIBIT R3(C) TRUE COPY OF THE GENERAL CIRCULAR NO.30/2020 DATED 28.09.2020 OF HTE 1ST W.P.(C) Nos.21628/2020 & Connected cases
RESPONDENT EXHIBIT R3(D) TRUE COPY OF THE JUDGMENT IN W.P.-LD-
VC-325/2020 AND OTHER CONNECTED CASES PASSED BY THE HIGH COURT OF MUMBAI. EXHIBIT R3(E) TRUE COPY OF THE ORDER DATED 06.08.2018 IN SLP NOS.18693 TO 18703 OF 2018 PASSED BY THE HON'BLE SUPREME COURT OF INDIA.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 19224/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE DIN STATUS OF THE PETITIONERS DOWNLOADED FROM THE WEBSITE OF THE RESPONDENTS.
EXHIBIT P2 TRUE COPY OF 'COMPANY MASTER DATA', DOWNLOADED FROM THE WEBSITE OF THE RESPONDENTS, PERTAINING TO KOPPAM HOSPITALS PRIVATE LIMITED.
EXHIBIT P3 A TRUE COPY OF THE BALANCE SHEET FILED BY THE K0PPAM HOSPITALS WITH THE RESPONDENTS DOWNLOADED FROM THE WEBSITE OF THE RESPONDENTS.
EXHIBIT P4 TRUE COPY OF 'DIRECTOR MASTER DATA', DOWNLOADED FROM THE WEBSITE OF THE 1ST RESPONDENT, PERTAINING TO THE 1ST PETITIONERS.
EXHIBIT P5 TRUE COPY OF 'DIRECTOR MASTER DATA' DOWNLOADED FROM THE WEBSITE OF THE 1ST RESPONDENT, PERTAINING TO THE 2ND PETITIONER.
EXHIBIT P6 TRUE COPY OF THE SALARY CERTIFICATE GIVEN TO THE EMPLOYEES BY THE COMPANY. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 19774/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.INDROYAL FURNITURE COMPANY PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P2 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.INDROYAL CRAFTS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P3 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.INDROYAL PROPERTIES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P4 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.INDROYAL HOTELS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P5 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.INDROYAL HOSPITALITY SERVICES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P6 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.INDROYAL UNIVERSAL PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P7 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CULMULATIVE PERIOD FROM 01/11/2018 TO 31/10/2023. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 19390/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE LIST OF COMPANIES IN WHICH THE PETITIONER IS A DIRECTOR PUBLISHED IN THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS (RESPONDENT NO.1).
EXHIBIT P2 TRUE COPY OF THE MASTER DATA OF THE DEFAULTED COMPANY PUBLISHED IN THE WEBSITE WWW.MCA.GOV.IN OF THE RESPONDENT NO.1 SHOWING THE STATUS "STRUCK OFF".
EXHIBIT P3 TRUE COPY OF THE DIN STATUS PUBLISHED IN THE WEBSITE WWW.MCA.GOV.IN OF THE RESPONDENT NO.1 SHOWING THE DISQUALIFICATION FASTENED ON THE PETITIONER FROM HOLDING THE OFFICE OF THE DIRECTORSHIP FOR A PERIOD OF FIVE YEARS FROM 01.11.2017 TO 31.10.2022.
RESPONDENTS' EXHIBITS:
EXHIBIT R1(A) COPY OF THE NOTICE ISSUED TO THE COMPANY EXHIBIT R1(B) COPY OF THE NOTICE ISSUED TO THE PETITIONER EXHIBIT R1(C) COPY OF FORM STK-5 PUBLISHED IN OFFICIAL GAZETTE ON 28.07.2018. EXHIBIT R1(D) COPY OF THE NEWSPAPER PUBLICATIONS N FORM STK-5A IN NEW INDIAN EXPRESS ENGLISH DAILY.
EXHIBIT R1(E) COPY OF THE NEWSPAPER PUBLICATIONS IN FORM STK-5A IN MATHRUBHMI MALAYALAM DAILY EXHIBIT R1(F) COPY OF THE PUBLICATION IN FORM STK-7 IN THE OFFICIAL GAZETTE DATED 29.09.2018 EXHIBIT R1(G) COPY OF COMPANIES (APPOINTMENT AND QUALIFICATION OF DIRECTORS) RULES, 2014 EXHIBIT R1(H) COPY OF NATION VIDE COMPANY LAW SETTLEMENT SCHEME, 2014 (CLSS 2014) EXHIBIT R1(I) COPY OF THE ORDER IN SLP NOS.18693 TO 18703 OF 2018 BEFORE SUPREME COURT. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 19711/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION DATED 29 MARCH 1996 EXHIBIT P2 SCREENSHOT OF THE WEBPAGE OF MINISTRY OF CORPORATE AFFAIRS SHOWING THE LIST OF DISQUALIFIED DIRECTORS AND THE RELEVANT PAGES CONTAINING THE NAME OF THE PETITIONER EXHIBIT P3 COPY OF THE MASTER DATA OF THE GHARANA EXPORTS PRIVATE LTD, EASWARI COIR PRODUCTS PRIVATE LIMITED, SAVO POLYMERS,PETRO PRODUCTS PRIVATE LIMITED AND ROHINI FLEX PACK PRIVATE LTD W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 18319/2018
PETITIONER'S EXHIBITS:
EXHIBIT P1: TRUE COPY OF THE CERTIFICATE OF INCORPORATION DATED 13 MARCH 2012 EXHIBIT P2: COPY OF MEMORANDUM OF ASSOCIATION & ARTICIES OF ASSOCIATION OF 3RD RESPONDENT COMPANY EXHIBIT P3: COPY OF THE MCA WEBSITE RELEVANT PAGES SHOWING THE NAME OF THE PETITIONERS UNDER THE LIST OF DISQUALIFIED DIRECTORS EXHIBIT P4: COPY OF THE LIST OF COMPANIES WHOSE NAME HAS BEEN STRUCK OFF (RELEVANT PAGES SHOWING THE 3RD RESPONDENT COMPANY'S NAME) AS PUBLISHED ON THE MCA WEBSITE ON 7.09.2017 EXHIIT P5: COPY OF THE CONDONATION OF DELAY SCHEME,2018 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 19830/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S. GD INNOVATE SOLUTIONS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P2 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFCATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2018 TO 3.10.2023 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 19516/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE DIRECTOR MASTER DATA OF THE PETITIONER DATED NIL.
EXHIBIT P2 TRUE COPY OF THE PRINT OUT OF THE EXTRACT OF THE DIN STATUS OF THE PETITIONER DATED NIL AVAILABLE ON THE WEBSITE OF THE 1ST RESPONDENT REFLECTING THE PETITIONER AS DISQUALIFIED BY THE 2ND RESPONDENT UNDER SECTION 164(2)(A) OF THE ACT. EXHIBIT P3 TRUE COPY OF THE COMPANIES (INCORPORATION) AMENDMENT RULES, 2019 DATED 21.02.2019.
EXHIBIT P4 TRUE COPY OF THE ORDER DATED 28.03.2019 PASSED IN WPC NO.6678/2019 BY THIS HON'BLE COURT.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 19924/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. SHAMA EXPORTS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW. MCA.GOV.IN.
EXHIBIT P2 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2018 TO 31.10.2023.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 19996/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.SHAMA EXPORTS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.,CA.GOV.IN EXHIBIT P2 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2018 TO 31.10.2023 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 20033/2020
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE LIST OF DIRECTORS DISQUALIFIED U/S. 164(2)(A) OF COMPANIES ACT, 2013 FOR THE PERIOD F.Y 2015-2016, 2016-2017, 2017-2018 OFFICE OF REGISTRAR OF COMPANIES, KERALA AND LAKSHADWEEP DOWNLOADED FROM THE WEBSITE OF THE RESPONDENTS.
EXHIBIT P2 TRUE COPY OF THE DIN STATUS OF THE PETITIONERS DOWNLOADED FROM THE WEBSITE OF THE RESPONDENTS.
EXHIBIT P3 TRUE COPY OF THE MASTER DATA OF MIR, BUILDERS AND DEVELOPERS PRIVATE LIMITED, AND GOLDEN EARTH GROVES LIMITED DOWNLOADED FROM THE WEBSITE OF THE RESPONDENTS.
EXHIBIT P4 TRUE COPY OF COMPANIES FRESH START SCHEME, 2020 DOWNLOADED FROM THE WEBSITE OF THE RESPONDENTS.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 20032/2020
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE DIN STATUS OF THE PETITIONERS DOWNLOADED FROM THE WEBSITE OF THE RESPONDENTS.
EXHIBIT P2 TRUE COPY OF THE MASTER DATA OF ELTE MARINE PRODUCTES PRIVATE LIMITED DOWNLOADED FROM THE WEBSITE OF THE RESPONDENTS.
EXHIBIT P3 TRUE COPY OF COMPANIES FRESH START SCHEME, 2020 DOWNLOADED FROM THE WEBSITE OF THE RESPONDENTS.
EXHIBIT P4 COPY OF THE GENERAL CIRCULAR NO.13 DATED 26.10.2017 EXHIBIT P5 COPY OF THE GENERAL CIRCULAR NO.14 DATED 27.10.2017
RESPONDENTS' EXHIBITS:
EXHIBIT R1(A) A TRUE PHOTOCOPY OF THE GENERAL CIRCULAR NO.30/2020 DATED 28.09.2020 ISSUED BY THE 1ST RESPONDENT EXHIBIT R1(B) A TRUE COPY OF THE ORDER DATED 22.09.2020 ISSUED BY HONOURABLE HIGH COURT OF BOMBAY IN W.P.-LD-VC-345 OF 2020.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 19933/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION DATED 8.4.2009 EXHIBIT P2 TRUE COPY OF THE DISQUALIFICATION DETAILS OF THE 1ST PETITIONER OBTAINED FROM THE OFFICIAL WEBSITE OF THE RESPONDENT EXHIBIT P3 TRUE COPY OF THE DISQUALIFICATION DETAILS OF THE 2ND PETITIONER OBTAINED FROM THE OFFICIAL WEBSITE OF THE RESPONDENT EXHIBIT P4 TRUE COPY OF THE DISQUALIFICATION DETAILS OF THE 3RD PETITIONER OBTAINED FROM THE OFFICIAL WEBSITE OF THE RESPONDENT EXHIBIT P5 TRUE COPY OF THE COMPLAINT S.T.2709/12 OF ADDITIONAL CHIEF JUDICIAL MAGISTRATE COURT, ERNAKULAM EXHIBIT P6 TRUE COPY OF THE COMPLAINT S.T.2708/12 OF ADDITIONAL CHIEF JUDICIAL MAGISTRATE COURT, ERNAKULAM
RESPONDENTS' EXHIBITS:
EXHIBIT R1(A) TRUE COPY OF COMPANIES (APPOINTMENT & QUALIFICATION OF DIRECTORS) RULES,2014 EXHIBIT R1(B) TRUE COPY OF NATION VIDE COMPANY LAW SETTLEMENT SCHEME, 2014(CLSS 2014) EXHIBIT R1(C) TRUE COPY OF THE CODS-2018 SCHEME EXHIBIT R1(D) TRUE COPY OF THE ORDER DATED 6.8.2018 OF THE HON'BLE SUPREME COURT IN SLP NOS 18693 TO 18703 OF 2018 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 20229/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S. SUBDINE SOLUTIONS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P2 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2018 TO 31.10.2023.
RESPONDENTS' EXHIBITS:
EXHIBIT R3(A) TRUE PHOTOCOPY OF THE GENERAL CIRCULAR NO.30/2020 DATED 28.09.2020 ISSUED BY THE 1ST RESPONDENT EXHIBIT R3(B) TRUE COPY OF THE ORDER DATED 22.09.2020 ISSUED BY THE HON'BLE HIGH COURT OF BOMBAY IN WP-LD-VC-345 OF 2020 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 20268/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.GAZZAZ GLOBAL AD-VISIONS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P2 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.K & EP LAND DEVELOPERS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P3 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 1.11.2017 TO 31.10.2022.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 20253/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.SUBDINE SOLUTIONS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P2 TRUE PHOTOCOPY OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01/11/2018 TO 31/10/2023.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 20312/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASER DATA DATED NIL OF M/S.AZAD CONTRACTORS AND TRADERS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P2 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01/11/2018 TO 31/10/2023.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 20220/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.AZAD CONTRACTORS AND TRADERS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P2 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 1.11.2018 TO 31.10.2023.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 20248/2020
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE ORDER OF THE HON'BLE NCLT DATED 14/09/2020.
EXHIBIT P2 TRUE COPY OF LETTER DATED 23.09.2020 FILED WITH THE 2ND RESPONDENT SEEKING AVAILMENT OF BENEFITS UNDER CFSS EXHIBIT P3 TRUE COPY OF CIRCULAR NO 12/2020 DATED 30.03.2020.
EXHIBIT P4 SCREENSHOT EVIDENCING DISQUALIFICATION, AS DOWNLOADED FROM THE WEBSITE OF MINISTRY OF CORPORATE AFFAIRS. EXHIBIT P5 TRUE COPY OF THE PRESS RELEASE DATED 21.05.2020.
RESPONDENTS' EXHIBITS:
ANNESURE R1(A) THE TRUE PHOTOCOPY OF THE GENERAL CIRCULAR NO.31/2020 DATED 28.09.2020 ISSUED BY THE 1ST RESPONDENT ANNEXURE R1(B) THE TRUE COPY OF THE ORDER DATED 22.09.2020 ISSUED BY THE HON'BLE HIGH COURT OF BOMBAY IN WP-LD-VC-345 OF 2020 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 20421/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. SUBDINE SOLUTIONS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P2 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01-11-2018 TO 31.10.2023 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 20135/2018
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION DATED 11/11/1996. EXHIBIT P2 TRUE COPY OF THE MEMORANDUM OF ASSOCIATION AND ARTICLES FO ASSOCIATION OF META ROCK PRIVATE LIMITED EXHIBIT P3 TRUE COPY OF THE CERTIFICATION OF INCORPORATION OF 3G INFRA DECORS PRIVATE LIMITED DATED 22/4/2010 EXHIBIT P4 TRUE COPY OF THE RELEVANT EXTRACT OF THE PROCEEDINGS OF THE REGISTRAR OF COMPANIES, HYDERABAD.
EXHIBIT P5 TRUE COPY OF THE PRINTOUT OF THE DOCUMENT DATED 7/6/2018 EXHIBIT P6 TRUE COPY OF THE PRINT OUT OF THE DOCUMENT DATE D7/6/2018 EXHIBIT P7 TRUE COPY OF THE RELEVANT EXTRACT OF THE REPORT EXHIBIT P8(A) TRUE COPY OF THE NOTIFICATION DATED 23/1/2018 EXHIBIT P8(B) TRUE COPY OF THE NOTIFICATION DATED 12/2/2018 EXHIBIT P8(C) TRUE COPY OF THE NOTIFICATION DATED 22/3/2018 EXHIBIT P8(D) TRUE COPY OF THE NOTIFICATION DATE 7/5/2018 EXHIBIT P9 TRUE COPY OF THE INTERIM ORDER DATED 31/10/2017 OF THE HIGH COURT OF CALCUTTA IN WRIT PETITION NO.26112/2017 EXHIBIT P10 TRUE COPY OF THE PROCEEDINGS OF THE REGISTRAR OF COMPANIES, KERALA DATED 23/10/2017.
RESPONDENTS' EXHIBITS:
ANNEXURE R1(A) TRUE COPY OF THE STATUS OF COMPANY IS ACTIVE MASTER DATA OF THE COMPANY ANNEXURE R1(B) TRUE COPY OF THE MASTER DATA WITH RESPECT TO THE COMPANY W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 20348/2018
PETITIONERS'EXHIBITS
EXHIBIT P1 A TRUE COPY OF THE CERTIFICATE INCORPORATION ISSUED BY REGISTRAR OF COMPANIES KERALA AND LAKSHADWEEP. EXHIBIT P2 THE TRUE COPY OF THE ARTICLES OF ASSOCIATION DT. 20.7.1998.
EXHIBIT P3 THE TRUE COPY OF THE MEMORANDUM OF ASSOCIATION ENUMERATE THE OBJECTION AND NEGOTIATION UNDER WITH COMPANY OPERATES DT. 20.7.98.
EXHIBIT P4 THE TRUE COPY OF THE COMPANY MASTER DATA OF AURELIA RESORTS & HOLIDAYS PRIVATE LIMITED.
EXHIBIT P5 THE TURE COPY OF THE COMPANY MASTER DATA OF NAROTH IMPEX PRIVATE LIMITED. EXHIBIT P6 THE TRUE COPY OF THE COMPANY MASTER DATA OF AQUARIUS AMUSEMENT THEME PARK AND RESORT PVT LTD.
EXHIBIT P7 A TRUE COPY OF THE EXTRACT OF THE RELEVANT PAGE DISQUALIFIED DIRECTORS PUBLISHED.
EXHIBIT P8 THE TRUE COPY OF THE AUDITED BALANCE SHEET OF M/S. AQUARIUS AMUSEMENT PARK & RESORTS PRIVATE LIMITED FOR THE PERIOD FROM 2015.
EXHIBIT P9 THE TRUE COPY OF THE AUDITED BALANCE SHEET OF M/S. AQUARIUS AMUSEMENT PARK & RESORTS PRIVATE LIMITED FOR THE PERIOD FROM 2016.
EXHIBIT P10 THE TRUE COPY OF THE GENERAL CIRCULAR NO. 16/2017 ISSUED BY MINISTRY OF CORPORATE AFFAIRS DT. 29.12.2017. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 21558/2020
PETITIONERS' EXHIBITS:
EXHIBIT P1 COPY OF THE LIST OF COMPANIES IN WHICH THE PETITIONERS ARE DIRECTORS AS PROVIDED IN THE MCA WEBSITE EXHIBIT P2 COPY OF THE CERTIFICATE IMPRISONMENT OF THE 2ND PETITIONER ISSUED BY THE MINISTRY OF INTERIOR, UNITED ARAB EMIRATES EXHIBIT P2A COPY OF THE TRANLSATION OF THE EXHIBIT P2 CERTIFICATE EXHIBIT P3 COPY OF THE RELEVANT PAGES OF STRIKE OFF ORDER IN FORM STK-7 ISSUED BY THE 2ND RESPONDENT EXHIBIT P4 COPY OF THE CERTIFICATE OF INCORPORATION OF SHARADA FLOUR PRODUCTS PRIVATE LIMITED EXHIBIT P5 COPY OF THE MCA MASTER DATA SHOWING THE ACTIVE STATUS OF SHARADA FLOUR PRODUCTS EXHIBIT P6 COPY OF THE RELEVANT PAGES OF THE LIST PUBLISHED IN THE MCA WEBSITE SHOWING THE NAME OF THE PETITIONERS AS DISQUALIFED W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 20422/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 COPY OF THE CERTIFICATE OF INCORPORATION DATED 19 MARCH 2013 EXHIBIT P2 THE TRUE COPY OF THE MEMORANDUM OF ASSOCIATION AND ARTICLE OF ASSOCIATION OF THE 3RD RESPONDENT COMPANY. EXHIBIT P3 TRUE COPY OF ANNUAL RETURNS FILED FOR THE YEAR 2012.13 FOR THE 3RD RESPONDENT COMPANY EXHIBIT P4 SCREENSHOT OF THE WEBPAGE OF MINISTRY OF CORPORATE AFFAIRS SHOWING THE STATUS OF THE PETITIONERS DIN AS DISQUALIFIED WITH EFFECT FROM 1.11.2017 EXHIBIT P5 COPY OF GENERAL CIRCULAR NO.13 DATED 26.10.2017 ISSUED BY THE MINISTRY OF CORPORATE AFFIARS EXHIBIT P5A COPY OF GENERAL CIRCULAR NO.14 DATED 27.10.2017 ISSUED BY THE MINISTRY OF CORPORATE AFFAIRS EXHIBIT P6 COPY OF THE PUBLIC NOTICE DATED 19.06.2018 FOR STRIKING OFF OF 3RD RESPONDENT COMPANY EXHIBIT P6A COPY OF THE NOTIFICATION DATED 17.09.2018 PROVIDING THE LIST OF COMPANIES STRUCK OFF BY THE 2ND RESPONDENT.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 21393/2018
PETITIONER'S EXHIBITS:
EXHIBIT P1. TRUE COPY OF THE MASTERDATA DATED NIL M/S. EVM REALTORS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P2. TRUE COPY OF THE RELEVANT WEBPAGE DATED NIL CONTAINING THE NAME OF M/S. EVM REALTORS PRIVATE LIMITED PUBLISHED IN THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS EXHIBIT P3. TRUE COPY OF THE RELEVANT WEBPAGE DATED NIL CONTAINING THE NAME OF THE PETITION PUBLISHED IN THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 21194/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 COPY OF THE MASTER DATA OF THE DIRECTOR AS APPEARING IN THE MCA WEBSITE. EXHIBIT P2 COPY OF THE CERTIFICATE OF INCORPORATION OF KINGSWAY MERCHANDISE PRIVATE LIMITED.
EXHIBIT P3 COPY OF THE RELEVANT PAGES OF THE LIST PUBLISHED IN MCA WEBSITE SHOWING THE PETITIONERS DIN AS DISQUALIFIED. EXHIBIT P4 COPY OF THE MASTERDATA OF STARCARE HOSPITAL KOZHIKODE PRIVATE LIMITED SHOWING THE STATUS ACTIVE AS SEEN IN THE MCA WEBSITE.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 21432/2020
PETITIONES' EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERETIFICATE OF INCORPORATION DATED 13 MAY 2015 EXHIBIT P2 COPY OF THE DIRECTOR MASTER DATA OF THE PETITIONERS AS APPEARING IN THE MACA WEBSITE EXHIBIT P3 COPY OF THE RELEVANT PAGES OF THE LIST PUBLISHED IN THE MCA WEBSITE SHOWING THE PETITIONERS AS DISQUALIFIED EXHIBIT P4 COPY OF THE MASTERDATA OF THE ANK EVENTS AND ADS AS APPEARING IN THE MCA WEBSITE.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 21127/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 A TRUE COPY OF THE CERTIFICATE OF INCORPORATION ISSUED BY THE 2ND RESPONDENT DATED 13.05.2011 EXHIBIT P2 A TRUE COPY OF THE MEMORANDUM OF ASSOCIATION OF 'PNB VESPER LIFE SCIENCE PRIVATE LIMITED' EXHIBIT P3 A TRUE COPY OF THE ARTICLES OF 'PNB VESPER LIFE SCIENCE PRIVATE LIMITED' EXHIBIT P4 A TRUE COPY OF THE RELEVANT EXTRACT OF THE DATA PUBLISHED BY THE 1ST RESPONDENT IN THEIR WEBSITE EXHIBIT P5 A TRUE COPY OF THE INTERIM ORDER DATED 17.06.2019 IN W.P(C) NO.16424/2019 OF THIS HON'BLE COURT W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 41734/2018
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S. TAURUS DEVELOPMENT ADVISORY PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV. IN EXHIBIT P2 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. TRAVANCORE SPORTING ARENAS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV. IN EXHIBIT P3 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. WINTERFELL REALTY PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P4 TRUE COPY OF THE MASTEREDATA DATED NIL OF M/S. DRAGONSTONE REALTY PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV. IN EXHIBIT P5 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. DORNE REALITY PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P6 TRUE COPY OF THE PRINTOUT OF THE RELEVANT PAGE PUBLISHED IN THE WEBSITE WWW.MCA.GOV.IN CONTAINING THE NAME OF THE PETITIONER DATED NIL PRINTED FROM THE WEBSITE OF THE WWW.MCA.GOV. IN EXHIBIT P7 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 1ST RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01-11-2018 TO 31-10-2022 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 567/2020
PETITIONERS'EXHIBITS:
EXHIBIT P1 COPY OF THE CERTIFICATE OF INCORPORATION DATED 2 NOVEMBER 2012 EXHIBIT P1A COPY OF THE CERTIFICATE OF INCORPORATION DATED 16 DECEMBER 2014 EXHIBIT P2 COPY OF THE MEMORANDUM OF ASSOCIATION AND ARTICLE OF ASSOCIATION OF THE 3RD RESPONDENT COMPANY EXHIBIT P3 SCREENSHOT OF THE WEBPAGE OF MINISTRY OF CORPORATE AFFAIRS SHOWING THE FILING OF THE FINANCIAL STATEMENTS OF THE 3RD RESPONDENT COMPANY EXHIBIT P4 SCREENSHOT OF THE WEBPAGE OF MINISTRY OF CORPORATE AFFAIR SHOWING THE STATUS OF THE PETITIONER DIN AS DISQUALIFIED WITH EFFECT FROM 1.11.2017 EXHIBIT P5 COPY OF GENERAL CIRCULAR NO 13 DATED 26.10.2017 ISSUED BY THE MINISTRY OF CORPORATE AFFAIRS.
EXHIBIT 5A COPY OF GENERAL CIRCULAR NO 14 DATED 27.10.2017 ISSUED BY THE MINISTRY OF CORPORATE AFFAIRS.
EXHIBIT P6 A SCREENSHOT OF THE MINISTRY OF CORPORATE AFFAIRS WEBSISTE DETAILING THE SISTER CONCERNS UNDER THE DIRECTORSHIP OF THE 3RD AND 4TH PETITIONERS W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 23143/2018
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S BAY SHORE PROPERTIES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P2 TRUE COPY OF THE PRINTOUT OF THE MASTER DATA OF M/S SEAPORT HOTELS COCHIN PRIVATE LIMITED DATED NIL PRINTED FROM THE WEBSITE OF THE WWW.MCA.GOV.IN EXHIBIT P3 TRUE COPY OF THE RELEVANT WEBPAGE DATED NIL CONTAINING THE NAME OF THE PETITION PUBLISHED IN THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS. EXHIBIT P4 TRUE COPY OF THE NOTICE DATED 21.05.2018 ISSUED BY 2ND RESPONDENT TO THE PETITIONER EXHIBIT P5 TRUE COPY OF THE APPEAL DATED 26.04.2018 FILED BEFORE THE COMMISSIONER OF INCOME TAX (APPEALS)BY THE PETITIONER.
RESPONDENTS' EXHIBTS:
ANNEXURE R2(A) TRUE COPY OF THE COMPANIES (APPOINTMENT AND QUALIFICATION OF DIRECTORS) RULES,
ANNEXURE R2(B) TRUE COPY OF THE COMPANY LAW SETTLEMENT SCHEME, 2014 (CLSS 2014) VIDE GENERAL CIRCULAR NO.34/2014 ANNEXURE R2(C) TRUE COPY OF THE CONDONATION OF DELAY SCHEME 2018 (CODS-2018) GENERAL CIRCULAR NO.16/2017 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 21616/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF MASTER DATA DATED NIL OF M/S. MOOPAKUDI HOTELS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV. IN EXHIBIT P2 TRUE COPY OF PRINTOUT OF THE RELEVANT PAGE, PUBLISHED IN THE WEBSITE WWW.MCA.GOV.IN CONTAINING THE NAME OF THE PETITIONER DATED NIL PRINTED FROM THE WEBSITE OF THE WWW.MCA.GOV.IN EXHIBIT P3 TRUE COPY OF PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 1ST RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 1.11.2016 TO 31.10.2021.
EXHIBIT P4 TRUE COPY OF AUDITORS REPORT IN CONNECTION WITH THE PROFIT AND LOSS ACCOUNT OF M/S. MOOPAKUDI HOTELS PRIVATE LIMITED FOR THE PERIOD FROM 31ST MARCH, 2010.
EXHIBIT P4(A) TRUE COPY OF AUDITORS REPORT IN CONNECTION WITH THE PROFIT AND LOSS ACCOUNT OF M/S. MOOPAKUDI HOTELS PRIVATE LIMITED FOR THE PERIOD FROM 31ST MARCH, 2011.
EXHIBIT P4(B) TRUE COPY OF AUDITORS REPORT IN CONNECTION WITH THE PROFIT AND LOSS ACCOUNT OF M/S. MOOPAKUDI HOTELS PRIVATE LIMITED FOR THE PERIOD FROM 31ST MARCH, 2013.
EXHIBIT P4(C) TRUE COPY OF AUDITORS REPORT IN CONNECTION WITH THE PROFIT AND LOSS ACCOUNT OF M/S. MOOPAKUDI HOTELS PRIVATE LIMITED FOR THE PERIOD FROM 31ST MARCH, 2014.
EXHIBIT P4(D) TRUE COPY OF AUDITORS REPORT IN CONNECTION WITH THE PROFIT AND LOSS ACCOUNT OF M/S. MOOPAKUDI HOTELS PRIVATE LIMITED FOR THE PERIOD FROM 31ST MARCH, 2015.
EXHIBIT P4(e) TRUE COPY OF AUDITORS REPORT IN CONNECTION WITH THE PROFIT AND LOSS ACCOUNT OF M/S. MOOPAKUDI HOTELS W.P.(C) Nos.21628/2020 & Connected cases
PRIVATE LIMITED FOR THE PERIOD FROM 31ST MARCH, 2016.
EXHIBIT P4(F) TRUE COPY OF AUDITORS REPORT IN CONNECTION WITH THE PROFIT AND LOSS ACCOUNT OF M/S. MOOPAKUDI HOTELS PRIVATE LIMITED FOR THE PERIOD FROM 31ST MARCH, 2017.
EXHIBIT P5 TRUE COPY OF INTERIM ORDER DATED 6.2.2019 IN WPC NO. 3242/2019 OF THIS HONBLE COURT.
RESPONDENTS' EXHIBITS:
ANNEXURE R2(A) TRUE COPY OF THE STK-1 NOTICE DATED 17/05/2018 ANNEXURE R2(B) TRUE COPY OF THE NOTICE ISSUED TO THE PETITIONER DATED 21.05.2018 ANNEXURE R2(C) TRUE COPY OF THE FORM STK-5 PUBLISHED ON 28.07.2018 ANNEXURE R2(E) TRUE COPY OF THE PUBLICATION IN THE NEW INDIA EXPRESS DAILY DATED 23.06.2018 ANNEXURE R2(F) TRUE COPY OF THE FORM STK-7 GAZETTE PUBLICATION DATED 29.09.2018 ANNEXURE R2(G) TRUE COPY OF HTE COMPANY LAW SETTLEMENT SCHEME, 2014 ANNEXURE R2(H) TRUE COPY OF THE ORDER IN SLP NOS.18693 TO 18703 OF 2018 DATED 06.08.2018. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 23327/2018
PETITIONER'S EXHIBITS:
EXHIBIT P1: THE TRUE COPY OF THE CERTIFICATE OF REGISTRATION OF THE COMPANY EXHIBIT P2: THE TRUE COPY OF THE MEMORANDUM OF ASSOCIATION AND ARTICLES OF ASSOCIATION OF THE COMPANY, POORNASREE SALES PRIVATE LIMITED EXHIBIT P3: THE TRUE COPY OF THE STRUCK OF INFORMAITON OF POORNASREE SALES PRIVATE LIMITED
RESPONDENTS' EXHIBITS:
ANNEXURE R2(A) TRUE COPY OF THE NOTICE ALONG WITH ACKNOWLEDGEMENT ANNEXURE R2(B) TRUE COPY OF THE GAZETTE NOTIFICATION DATED 03.03.2017 ANNEXURE R2(C) TRUE COPY OF THE GAZETTE NOTIFICATION DATED 16.06.2017 ANNEXURE R2(D) TRUE COPY OF THE CIRCULAR NO.5/2018 DATED 17.05.2018 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 21620/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF DIN STATUE OF THE PETITIONERS DOWNLOADED FROM THE WEBSITE OF THE RESPONDENTS.
EXHIBIT P2 TRUE COPY OF THE ORDER OF RBI REJECTING THE APPLICATION PERTAINING TO DAANASHREE FINANCE LIMITED, EXHIBIT P3 TRUE COPY OF COMPANY MASTER DATA DOWNLOADED FROM THE WEBSITE OF THE RESPONDENTS, PERTAINING TO DAANASHREE FINANCE LIMITED.
EXHIBIT P4 TRUE COPY OF DIRECTORS MASTER DATA DOWNLOADED FROM THE WEBSITE OF THE 1ST RESPONDENT, PERTAINING TO THE 1ST PETITIONER.
EXHIBIT P5 TRUE COPY OF DIRECTORS MASTER DATE DOWNLOADED FROM THE WEBSITE OF THE 1ST RESPONDENT, PERTAINING TO THE 2ND PETITIONER.
EXHIBIT P6 TRUE COPY OF COMPANIES MASTER DATA DOWNLOADED FROM THE WEBSITE OF THE 1ST RESPONDENT, PERTAINING TO COMPANIES IN WHICH PETITIONERS ARE DIRECTORS. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 21875/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE LOOKOUT NOTICE ISSUED BY THE CENTRAL POLICE STATION, ERNAKULAM AGAINST MR.UNNIKRISHNAN AND MS.MINI UNNIKRISHNAN.
EXHIBIT P2 TRUE COPY OF THE LETTER DATED 13/03/2018 ISSUED BY THE PETITIONER TO THE BOARD OF DIRECTORS, MOKSHA AYURVEDA PVT.LTD. TENDERING HIS RESIGNATION. EXHIBIT P3 TRUE COPY OF THE FORM NO.DIR II UPLOADED BY THE PETITIONER ON THE MCA WEBSITE.
EXHIBIT P4 TRUE COPY OF THE MASTER DATA OF THE COMPANY M/S.MOKSHA AYURVEDA PVT.LTD.
PRINTED FROM THE WEBSITE OF
WWW.MCA.GOV.IN.
EXHIBIT P5 TRUE COPY OF THE DIRECTOR DETAILS OF
THE PETITIONER PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P6 TRUE COPY OF THE MASTER DATA OF THE COMPANY M/S.INCARE HOUSEKEEPING PVT.LTD. PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P7 TRUE COPY OF THE DIN STATUS OF THE PETITIONER SHOWN ON THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P8 TRUE COPY OF THE SCREEN SHOT OF THE RELEVANT WEB PAGE OF THE MINISTRY OF CORPORATE AFFAIRS CONTAINING THE NOTICE SHOWING THAT THE 'DISQULAIFIED' DIRECTORS WILL NOT BE PERMITTED TO FILE/UPLOAD ANY FORMS/RETURNS. EXHIBIT P9 TRUE COPY OF THE INTERIM ORDER DATED 26/03/2019 PASSED BY THIS HON'BLE COURT IN W.P.(C) NO.8645/2019.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 24426/2018
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF INNATE IT SOLUTIONS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P2 TRUE COPY OF THE RELEVANT WEBPAGE DATED NIL CONTAINING THE NAME OF THE PETITIONERS PUBLISHED IN THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS.
RESPONDENTS' EXHIBITS:
ANNEXURE R2(A) TRUE COPY OF COMPANIES (APPOINTMENT AND QUALIFICATION OF DIRECTORS) RULES, 2014.
ANNEXURE R2(B) TRUE COPY OF THE COMPANY LAW SETTLEMENT SCHEME, 2014 (CLSS 2014) VIDE GENERAL CIRCULAR NO.34/2014 ANNEXURE R2(C) TRUE COPY OF THE CONDONATION OF DELAY SCHEME 2018 (CODS-2018) VIDE GENERAL CIRCULAR NO.16/2017 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 24984/2018
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF CERTIFICATE OF INCORPORATION DATED 26.8.2010 ISSUED BY THE 2ND RESPONDENT.
EXHIBIT P2 TRUE COPY OF THE MEMORANDUM AND ARTICLES OF ASSOCIATION OF THE 3RD RESPONDENT.
EXHIBIT P3 TRUE COPY OF THE ANNUAL RETURN FOR 2011-12 FIELD WITH THE 2ND RESPONDENT, WHICH IS DOWNLOADED FROM THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS. EXHIBIT P4 TRUE COPY OF NOTIFICATION DATED 6.10.2017 CONTAINING THE NAMES OF THE PETITIONERS AMONGST OTHERS VIDE PAGES 42 AND 100.
EXHIBIT P5 TRUE COPY OF GENERAL CIRCULAR NO.05/2018 DATED 17.5.2018 ISSUED BY THE 1ST RESPONDENT.
EXHIBIT P6 TRUE COPY OF INTERIM ORDER DATED 22.3.2018 OF THE HIGH COURT OF DELHI IN W.P.(C) NO.9439/2017 & CM NO.38418/2017 AND CONNECTED CASES.
RESPONDENTS' EXHIBITS:
ANNEXURE R2(A) TRUE COPY OF COMPANIES (APPOINTMENT AND QUALIFICATION OF DIRECTORS) RULES, 2014, FILE NO.1/22/2013, DATED 27/03/2014.
ANNEXURE R2(B) TRUE COPY OF THE COMPANY LAW SETTLEMENT SCHEME, 2014 (CLSS 2014) VIDE GENERAL CIRCULAR NO.34/2014, DATED 12/8/2014 ANNEXURE R2(C) TRUE COPY OF THE CONDONATION OF DELAY SCHEME 2018 (CODS-2018) VIDE GENERAL CIRCULAR NO.16/2017, DATED 29/12/2017 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 26401/2018
PETITIONER'S EXHIBITS:
EXHIBIT P1 : TRUE COPY OF THE MASTERDATA DATED NIL OF JS MANAGEMENT SOLUTIONS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P2 : TRUE COPY OF THE G.A.R. 7 RECEIPT ISSUED BY THE 1ST RESPONDNET DATED 29- 4-2017.
EXHIBIT P3 : TRUE COPY OF THE RELEVANT WEBPAGE DATED NIL CONTAINING THE NAME OF THE PETITIONER PUBLISHED IN THE WEBSITE OF THE 1ST RESPONDENT DISQUALIFYING THE PETITIONER FROM 1-11-2014 TO 31-10- 2019.
EXHIBIT P4 : TRUE COPY OF THE RELEVANT WEBPAGE DATED NIL CONTAINING THE NAME OF THE PETITIONER PUBLISHED IN THE WEBSITE OF THE 1ST RESPONDENT DISQUALIFYING THE PETITIONER FROM 1-11-2016 TO 31-10- 2021.
EXHIBIT P5 : TRUE COPY OF THE RESOLUTION OF THE BOARD OF DIRECTORS OF M/S.KERALA TRAVELS INTERSERVE LIMITED DATED 24-3- 2018 APPOINTING THE PETITIONER AS ADDITIONAL DIRECTOR.
EXHIBIT P6 : TRUE COPY OF THE LETTER ISSUED BY THE PETITIONER TO THE 2ND RESPONDENT. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 22535/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 COPY OF THE CERTIFICATE OF INCORPORATION DATED 15TH MAY 1991. EXHIBIT P2 THE TRUE COPY OF THE MEMORANDUM OF ASSOCIATION AND ARTICLE OF ASSOCIATION OF THE 3RD RESPONDENT COMPANY. EXHIBIT P3 TRUE COPY OF THE FROM MGT 7-ANNUAL REPORT FILED FOR THE YEAR 2016-17 FOR THE 3RD RESPONDENT COMPANY.
EXHIBIT P4 TRUE COPY OF FORM 23AC FINANCIAL STATEMENT FILED FOR THE YEAR 2012-13. EXHIBIT P5 SCREENSHOT OF THE WEBPAGE OF MINISTRY OF CORPORATE AFFAIRS SHOWING THE STATUS OF THE PETITIONERS DIN AS DISQUALIFIED WITH EFFECT FROM 01.11.2017. EXHIBIT P6 COPY OF GENERAL CIRCULAR NO.13 DATED 26.10.2017 ISSUED BY THE MINISTRY OF CORPORATE AFFAIRS.
EXHIBIT P6(A) COPY OF GENERAL CIRCULAR NO.14 DATED 27.10.2017 ISSUED BY THE MINISTRY OF CORPORATE AFFAIRS.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 23010/2019
PETITIONERS' EXHIBITS:
EXHIBIT P1 TRUE COPY OF DIN STATUS OF THE PETITIONER DOWNLOADED FROM THE WEBSITE OF THE RESPONDENTS.
EXHIBIT P2 TRUE COPY OF COMPANY MASTER DATA DOWNLOADED FROM THE WEBSITE OF THE RESPONDENTS, PERTAINING TO BIO AYUR INDIA PRIVATE LIMITED.
EXHIBIT P3 TRUE COPY OF "DIRECTORS" MASTER DATA"
DOWNLOADED FROM THE WEBSITE OF THE 1ST RESPONDENT, PERTAINING TO THE PETITIONER.
EXHIBIT P4 TRUE COPY OF "COMPANY MASTER DATA"
DOWNLOADED FROM THE WEBSITE OF THE RESPONDENTS, PERTAINING TO OTHER COMPANIES IN WHICH PETITIONER IS A DIRECTOR.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 23780/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 THE TRUE COPY OF THE LETTER ISSUED BY THE OFFICE OF THE 2ND RESPONDENT DATED 14.06.2019 HAVING NO.ROC (K) LC/3052
EXHIBIT P2 THE TRUE COPY OF THE MASTER DATA OF THE TRICHUR URO LITHO CENTRE LTD, COMPANY DOWNLOADED FROM THE WEBSITE EXHIBIT P3 THE TRUE COPY OF THE DIN STATUS UPLOADED FROM THE WEBSITE OF THE 1ST RESPONDENT EXHIBIT P4 TRUE COPY OF PETITIONERS DIRECTOR MASTER DATA EXHIBIT P5 TRUE COPY OF THE G.S.R.(435-E) DATED 07.05.2018 EXHIBIT P6 TRUE COPY OF THE G.S.R. (144-E) DATED 21.02.2019 EXHIBIT P7 THE TRUE COPY OF THE INTERIM ORDER IN WP(C) -8193/2019(Y) DATED 19.03.019 EXHIBIT P7(A) THE TRUE COPY OF THE INTERIM ORDER IN WP(C)-7292/2019/J DATED 22.03.2019 EXHIBIT P7(B) THE TRUE COPY OF THE INTERIM ORDER IN WP(C)-12664/2019/ DATED 26.04.2019 EXHIBIT P7(C) THE TRUE COPY OF THE INTERIM ORDER IN WP(C)-13330/2019 DATED 07.05.2019 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 25131/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 COPY OF THE CERTIFICATE OF INCORPORATION DATED 18TH JULY 2014 EXHIBIT P2 COPY OF THE RELEVANT PAGES OF STRIKE OFF ORDER DATED 19.10.2019 ISSUED BY THE SECOND RESPONDENT.
EXHIBIT P3 COPY OF THE MASTER DATA OF FADAK GARDEN PROPERTIES PRIVATE LIMITED AND FITCO INFRA LLP.
EXHIBIT P4 COPY OF THE RELEVANT PAGES OF THE DISQUALIFICATION LIST DATED PUBLISHED IN THE MCA WEBSITE SHOWING THE NAME OF THE PETITIONER AS DISQUALIFIED.
RESPONDENTS' EXHIBITS:
EXHIBIT R2(A) THE TRUE COPY OF THE COMPANIES (APPOINTMENT AND QUALIFICATION OF DIRECTORS) RULES, 2014 AND ENFORCED IT WITH EFFECT FROM 01.04.2014. EXHIBIT R2(B) THE TRUE COPY OF THE COMPANY LAW SETTLEMENT 2014 (CLSS 2014) AS PER GENERAL CIRCULAR NO.34/2014 EXHIBIT R2(C) THE TRUE COPY OF THE ORDER IN SLP NOS.18693 TO 18703 OF 2018 DATED 06.08.2018, HON'BLE SUPREME COURT, NEW DELHI.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 25538/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 THE TRUE COPY OF THE MASTER DATA OF THE COMPANY FROM THE PORTAL OF MCA REFLECTING THE COMPANY MASTER DATA. EXHIBIT P2 THE TRUE COPY OF THE PRINTOUT OF THE RELEVANT PAGE OF THE ORDER OF THE 2ND RESPONDENT PUBLISHED IN THE PORTAL OF MCA REFLECTING THE DISQUALIFICATION OF 1ST PETITIONER AGAINST SL. NO. 1553. EXHIBIT P3 THE TRUE COPY OF DIN STATUS FROM THE PORTAL OF MCA REFLECTING THE DIN DEACTIVATION DETAILS OF 1ST PETITIONER. EXHIBIT P4 THE TRUE COPY OF THE PRINTOUT OF THE RELEVANT PAGE OF THE ORDER OF THE 2ND RESPONDENT PUBLISHED IN THE PORTAL OF MCA REFLECTING THE DISQUALIFICATION OF 2ND PETITIONER AGAINST SL NO. 1890. EXHIBIT P5 THE TRUE COPY OF DIN STATUS FROM THE PORTAL OF MCA REFLECTING THE DIN DEACTIVATION DETAILS OF 2ND PETITIONER. EXHIBIT P6 THE TRUE COPY OF THE PRINTOUT OF THE COMPANY FRESH START SCHEME, 2020 VIDE CIRCULAR DATED 30.03.2020.
EXHIBIT P7 THE TRUE COPY OF THE PRINTOUT OF THE EXTENSION NOTIFICATION TO THE EXHIBIT P6 SCHEME FROM THE MCA VIDE CIRCULAR DATED 28.09.2020.
EXHIBIT P8 THE TRUE COPY OF THE JUDGMENT OF HON'BLE HIGH COURT OF KERALA IN WPC 6863 OF 2019 DATED 28.09.2020. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 27379/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 THE TRUE COPY OF THE MASTER DATA OF THE COMPANY FROM THE PORTAL OF MCA REFLECTING THE COMPANY MASTER DATA. EXHIBIT P2 THE TRUE COPY OF THE PRINTOUT OF THE COMPANY FRESH START SCHEME, 2020 VIDE CIRCULAR DATED 30/03/2020.
EXHIBIT P3 THE TRUE COPY OF THE PRINTOUT OF THE EXTENSION NOTIFICATION TO THE EXHIBIT P6 SCHEME FROM THE MCA VIDE CIRCULAR DATED 28/09/2020.
EXHIBIT P4 THE TRUE COPY OF THE JUDGMENT OF HONOURABLE HIGH COURT OF KERALA IN WP(C) No.6863 OF 2019 DATED 28/09/2020. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 30296/2018
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE PRINTOUT OF THE MASTER DATA OF M/S.PERIYAR SHARE TRADING SOLUTIONS PRIVATE LIMITED DATED NIL PRINTED FOR THE WEBSITE OF THE WWW.MCA.GOV.IN EXHIBIT P2 TRUE COPY OF THE PRINTOUT OF THE MASTER DATA OF M/S.SVA STEEL & ALLIED FABRICATION PRIVATE LIMITED DATED NIL PRINTED FOR THE WEBSITE OF THE WWW.MCA.GOV.IN EXHIBIT P3 TRUE COPY OF THE PRINTOUT OF THE RELEVANT PAGE PUBLISHED IN THE WEBSITE WWW.MCA.GOV.IN CONTAINING THE NAME OF THE PETITIONER AGAINST M/S.PERIYAR SHARE TRADING SOLUTIONS PRIVATE LIMITED DATED NIL PRINTED FOR THE WEBSITE OF THE WWW.MCA.GOV.IN EXHIBIT P4 TRUE COPY OF THE PRINTOUT OF THE RELEVANT PAGE PUBLISHED IN THE WEBSITE WWW.MCA.GOV.IN CONTAINING THE NAME OF THE PETITIONER AGAINST M/S.SVA STEEL & ALLIED FABRICATION PRIVATE LIMITED DATED NIL PRINTED FOR THE WEBSITE OF THE WWW.MCA.GOV.IN EXHIBIT P5 TRUE COPY OF THE PRINTOUT OF THE RELEVANT PAGE PUBLISHED IN THE WEBSITE WWW.MCA.GOV.IN DATED NIL CONTAINING THE NAME OF THE PETITIONER AGAINST THE INDIAN RUBBER DEALERS FEDERATION EXHIBIT P6 TRUE COPY OF THE G.A.R.7 RECEIPT DATED 19.03.2018 ISSUED BY THE 1ST RESPONDENT EXHIBIT P7 TRUE COPY OF THE LETTER ISSUED BY THE PETITIONER DATED 11.05.2018 TO THE 2ND RESPONDENT EXHIBIT P8 TRUE COPY OF THE LETTER ISSUED BY THE 2ND RESPONDENT DATED 20.08.2018 TO THE PETITIONER W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 30284/2018
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE PRINTOUT OF THE MASTER DATA OF M/S.AUGUST CINEMA(INDIA) PVT.LIMITED DATED NIL PRINTED FORM THE WEBSITE OF THE WWW.MCA.GOV,IN EXHIBIT P2 TRUE COPY OF THE RELEVANT WEBPAGE DATED NIL CONTAINING THE NAME OF THE M/S.AUGUST CINEMA(INDIA) PVT.LIMITED PUBLISHED IN THE LIST OF STRUCK OFF COMPANIES IN THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS. EXHIBIT P3 TRUE COPY OF THE RELEVANT WEBPAGE DATED NIL CONTAINING THE NAME OF THE PETITIONERS PUBLISHED IN THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS. EXHIBIT P4 TRUE COPY OF THE PRINTOUT OF THE MASTER DATA OF M/S.SANTHOSH SIVAN FILMS PRIVATE LIMITED PRINTED FROM THE WEBSITE WWW.MCA.GOV.IN DATED NIL. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 30374/2018
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF BIO CURE HEALTH SCIENCES LIMITED PRINTED FROM THE WEBWSITE OF WWW.MCA.GOV.IN EXHIBIT P2 TRUE COPY OF THE MASTERDATA DATED NIL OF MIR LIFESCIENCE PRIVATE LIMITED,PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P3 TRUE COPY OF THE MASTERDATA DATED NIL OF RUBBER-O-DYNAT INDIA PVT LTD,PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P4 TRUE COPY OF THE MASTERDATA DATED NIL OF MIR IFCR CLINICAL RESEARCH INSTITUTE PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P5 TRUE COPY OF THE RELEVANT WEBPAGE DATED NIL COINTAINING THE NAMNE OF THE PETITONER PUBLISHED IN THE WEBSITE OF THE 1ST RESPONDENT DISQUALIFYING THE PETITIONER FROM 01.11.2014 TO 31.10.2019.
EXHIBIT P6 TREU COPY OF THE RELAVANT WEBPAGE DATED NIL CONTAINING THE NAME OF THE PETITIONER PUBLISHED IN THE WEBSITE OF THE 1ST RESPONDENTCISQUALIFYING THE PETITIONER FROM 01.11.2015 TO 31.10.2020 EXHIBIT P7 TRUE COPY OF THE RELEVANT WEBPAGE DATED NIL CONTAINING THE NAME OF THE PETITOINER PUBLISHED IN THE WEBSITE OF THE 1ST RESPONDENT DISQUALIFYING THE PETITIONER FROM 01.11.2016 TO 31.10.2021 EXHIBIT P8 TREU COPY OF THE STK-1 DATED 21.05.2018 ISSUED BY THE 3RD RESPONDENT TO THE PETITIONER.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 28116/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 THE TRUE COPY OF THE MASTER DATA OF THE COMPANY FROM THE PORTAL OF MCA REFLECTING THE COMPANY MASTER DATA. EXHIBIT P2 THE TRUE COPY OF THE PRINTOUT OF THE COMPANY FRESH START SCHEME, 2020 VIDE CIRCULAR DATED 30.3.2020.
EXHIBIT P3 THE TRUE COPY OF THE PRINTOUT OF THE EXTENSION NOTIFICATION TO THE EXHIBIT P2 SCHEME FROM THE MCA VIDE CIRCULAR DATED 28.9.2020.
EXHIBIT P4 THE TRUE COPY OF THE JUDGEMENT OF HONOURABLE HIGH COURT OF KERALA IN WPC 6863 OF 2019 DATED 28.9.2020. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 31541/2018
PETITIONER'S EXHIBITS:
EXHIBIT P1 A TRUE COPY FROM THE RELEVANT PAGES FORM NO. STK -5 PUBLIC NOTICE DATED 05.04.2017 ISSUED AND PUBLISHED BY THE 2ND RESPONDENT ON THE MCA WEBSITE IN PURSUANT TO SUB- SECTION (1) AND SUB SECTION (4) OF SECTION 248 OF THE ACT READ WITH RULE 7 OF THE COMPANY RULES EXHIBIT P2 A TRUE COPY FROM THE RELEVANT PAGES FORM NO. STK -5 PUBLIC NOTICE DATED 16.06.2017 ISSUED AND PUBLISHED BY THE 2ND RESPONDENT ON THE MCA WEBSITE UNDER SUB- SECTION 5 OF SECTION 248 OF THE ACT READ WITH RULE 9 OF THE COMPANY RULES EXHIBIT P3 A TRUE COPY FROM THE RELEVANT PAGES OF THE LIST OF DIRECTORS ASSOCIATED WITH STRUCK OFF COMPANIES DRAWN UP BY THE 2ND RESPONDENT AND PUBLISHED ON THE MCA WEBSITE EXHIBIT P4 A TRUE COPY OF THE PRESS RELEASE ISSUED BY THE 1ST RESPONDENT ON 06.09.2017 EXHIBIT P5 A TRUE COPY OF THE SCREEN SHOT OF THE WEB PAGE OF THE MINISTRY OF CORPORATE AFFAIRS CONTAINING THE NOTICE SHOWING THE DISQUALIFIED DIRECTORS WILL BE NOT PERMITTED TO FILE/UPLOAD ANY FORMS/RETURNS EXHIBIT P6 A TRUE COPY OF THE GENERAL CIRCULAR NO.
08/2014 DATED 04.04.2014 ISSUED BY THE 1ST RESPONDENT W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 27696/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.PONNANAGATHDOI BUILDERS AND DEVELOPERS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN. EXHIBIT P2 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.DARSHANA COMMUNICATIONS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P3 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 1ST PETITIONER FOR A CUMULATIVE PERIOD FROM 1.11.2017 TO 31.10.2022. EXHIBIT P4 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 2ND PETITIONER FOR A CUMULATIVE PERIOD FROM 1.11.2017 TO 31.10.2022. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 27686/2019
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. METRO KURIES AND LOANS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW. MCA. GOV.IN.
EXHIBIT P2 TRUE PINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 1ST PETITIONER FOR A CUMULATIVE PERIOD FROM O1.11.2017 TO 31.10.2022. EXHIBIT P3 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 2ND PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2017 TO 31.10.2022. EXHIBIT P4 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 3RD PETITIONER FOR A CUMULATIVE PERIOD FROM O1.11.2017 TO 31.10.2022. EXHIBIT P5 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 4TH PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2017 TO 31.10.2022. EXHIBIT P6 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 5TH PETITIONER FOR A CUMULATIVE PERIOD FROM O1.11.2017 TO 31.10.2022. EXHIBIT P7 TRUE PRINTOUT OF THE WEBPAGE OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 6TH PETITIONER FOR A CUMULATIVE PERIOD FROM O1.11.2017 TO 31.10.2022.
EXHIBIT P8 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 7TH PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2017 TO 31.10.2022. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 27693/2019
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE PRINTOUT OF THE WEBPAGE PRINTED FORM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2017 TO 31.10.2022.
EXHIBIT P2 TRUE COPY OF THE MASTER DATA NIL OF M/A. BROOKDALE HOLIDAYS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 28774/2020
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S KANJOOR KURIES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P2 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S LOVE TELE CASTING COMPANY PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P3 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S DIGITAL NUCLEUS NETWORK COMMUNICATIONS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P4 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S DIGITALNUCLEUS NETWROK COMMUNICATIONS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 29010/2020
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.DWELLCON BUILDERS AND DEVELOPERS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P2 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 1ST PETITIONER FOR A CUMULATIVE PERIOD FROM 1.11.2018 TO 31.10.2023. EXHIBIT P3 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE 2ND PETITIONER FOR A CUMULATIVE PERIOD FROM 1.11.2018 TO 31.10.2023. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 28590/2019
PETITIONERS' EXHIBITS:
EXHIBIT P1 TRUE PRINTOUT OF THE WEBPAGE PRINTED FROM THE WEBSITE OF THE 2ND RESPONDENT REFLECTING THE DISQUALIFICATION OF THE PETITIONER FOR A CUMULATIVE PERIOD FROM 01.11.2017 TO 31.10.2022.
EXHIBIT P2 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.AGAPPE SOFTWARE TECHNOLOGIES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P3 TRUE COPY OF THE MASTER DATA DATED NIL OF M/S.RBT METAL FORMING PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
RESPONDENTS' EXHIBITS:
EXHIBIT R3 A TRUE PHOTOCOPY OF THE NOTICE ISSUED TO M/S. AGAPPE SOFTWARE TECHNOLOGIES PRIVATE LIMITED EXHIBIT R3 B TRUE PHOTOCOPY OF THE NOTICE ISSUED TO THE PETITIONER EXHIBIT R3 C TRUE PHOTOCOPY OF THE FORM STK-5 PUBLISHED IN OFFICIAL GAZETTE ON 28.07.2018 EXHIBIT R3 D TRUE PHOTOCOPY OF THE FORM STK-5A PUBLISHED IN VEW INDIAN EXPRESS DAILY EXHIBIT R3 E TRUE PHOTOCOPY OF THE STK-5A PUBISHED IN MATHRUBHUMI DAILY EXHIBIT R3 F TRUE PHOTOCOPY OF THE FORM STK-7 PUBLISHED IN THE OFFICIAL GAZETTE DATED 29.09.2018 EXHIBIT R3 G TRUE PHOTOCOPY OF THE COMPANIES (APPOINTMENT & QUALIFICATION OF DIRECTORS) RULES,2014 EXHIBIT R3 H TRUE PHOTOCOPY OF THE COMPANY LAW SETTLEMENT SCHEME, 2014 (CLSS 2014) EXHIBIT R3 I TRUE PHOTOCOPY OF THE ORDER PASSED BY THE HON'BLE SUPREME COURT IN SLP NOS. 18693 TO 18703 OF 2018 DATED 06.08.2018 W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 32719/2018
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF JOBSOMEGA TECHNICAL SERVICES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P2 TRUE COPY OF THE MASTERDATA DATED NIL OF OMEGA SERVICES AND CONSULTANTS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P3 TRUE COPY OF THE MASTERDATA DATED NIL OF OSCON INDUSTRIAL SUPPLIES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P4 TRUE COPY OF THE RELEVANT WEBPAGE DATED NIL CONTAINING THE NAME OF THE PETITIONER PUBLISHED IN THE WEBSITE OF THE IST RESPONDENT.
EXHIBIT P5 TRUE COPY OF THE RELEVANT WEBPAGE DATED NIL CONTAINING THE NAME OF THE PETITIONER PUBLISHED IN THE WEBSITE OF THE IST RESPONDENT DISQUALIFYING THE PETITIONER FROM 01.11.2015 TO 31.10.2020.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 32916/2018
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE REPRESENTATION DATED 22.2.2018.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 30533/2019
PETITIONER'S EXHIBIT:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION DATED 05 MARCH 2010. EXHIBIT P2 TRUE COPY OF THE MEMORANDUM OF ASSOCIATION AND ARTICLE OF ASSOCIATION OF THE 3RD RESPONDENT COMPANY.
EXHIBIT P3 COPY OF THE STRIKE OFF NOTICE DATED
25/04/2017 ISSUED BY THE 2ND
RESPONDENT.
EXHIBIT P4 COPY OF THE RELEVANT PAGES OF THE
STRIKE OFF ORDER DATED 16 JUNE 2017 SHOWING THE NAME OF THE 3RD RESPONDENT COMPANY AMONG OTHERS.
EXHIBIT P5 SCREENSHOT OF THE WEBPAGE OF MINISTRY OF CORPORATE AFFAIRS SHOWING THE LIST OF DISQUALIFIED DIRECTORS AND THE RELEVANT PAGES CONTAINING THE NAME OF THE PETITIONER AMONG OTHERS. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 31949/2017
PETITIONERS' EXHIBITS:
EXHIBIT P1 COPY OF THE CERTIFICATE OF INCORPORATION OF THIRD RESPONDENT. EXHIBIT P2. COPY OF THE NOTIFICATION IN GAZETTE OF INDIA [EXTRA ORDINARY] PART II, SECTION 3 SUB SECTION [II] NO.2138, DATED 12.09.13.
EXHIBIT P3. COPY OF THE NOTIFICATION BEARING NO.1213 DATED 6.6.14 PUBLISHED UNDER SECTION 1 THE COMPANIES ACT.
EXHIBIT P4. COPY OF THE NOTIFICATION AS PER GAZETTE OF INDIA [EXTRA ORDINARY] PART II SECTION 3 SUB SECTION [II] NO.774 DATED 27.3.14.
EXHIBIT P5. COPY OF THE NOTIFICATION BEARING NO.2690 DATED 15.12.15 PUBLISHED UNDER SECTION 1 THE COMPANIES ACT 2013. EXHIBIT P6. COPY OF THE NOTIFICATION BEARING NO.
109 DATED 14.1.16 PUBLISHED UNDER SECTION 1 THE COMPANIES ACT 2013. EXHIBIT P7. COPY OF THE NOTIFICATION BEARING NO.
1220 DATED 18.5.16 PUBLISHED UNDER SECTION 1 THE COMPANIES ACT 2013. EXHIBIT P8. COPY OF THE NOTIFICATION BEARING NO.
1340 DATED 1.6.16 PUBLISHED UNDER SECTION 1 THE COMPANIES ACT 2013. EXHIBIT P9. COPY OF THE NOTIFICATION BEARING NO.
2213 DATED 9.9.16 PUBLISHED UNDER SECTION 1 THE COMPANIES ACT 2013. EXHIBIT P10. COPY OF THE NOTIFICATION BEARING NO.
2889 DATED 07.12.16 PUBLISHED UNDER SECTION 1 THE COMPANIES ACT 2013. EXHIBIT P11. COPY OF THE NOTIFICATION BEARING NO.
3051 DATED 27.12.16 PUBLISHED UNDER SECTION 1 THE COMPANIES ACT 2013. EXHIBIT P12. COPY OF THE NOTIFICATION BEARING NO.
1050 DATED 13.4.17 PUBLISHED UNDER SECTION 1 THE COMPANIES ACT 2013. EXHIBIT P13. COPY OF THE NOTIFICATION BEARING NO.2408 DATED 24.8.17.
EXHIBIT P14. COPY OF THE PRINTOUT OF THE DRAFT OF THE NOTIFICATION DATED 20.09.17 W.P.(C) Nos.21628/2020 & Connected cases
PUBLISHED UNDER SECTION 1 THE COMPANIES ACT 2013 BY THE IST RESPONDENT. EXHIBIT P15. COPY OF THE CHART SHOWING THE DATES OF APPOINTED DATES OF ENFORCEMENT OF THE PROVISIONS THEREIN IN THE ORDER OF SECTIONS OF THE COMPANIES ACT 2013. EXHIBIT P16. COPY OF THE PRINT OUT OF THE
WITH 2ND RESPONDENT BY THE PETITIONERS. EXHIBIT P17. COPY OF THE RECEIPT FOR ACCEPTANCE OF EXHIBIT P16 APPLICATION BY THE 2ND RESPONDENT.
EXHIBIT P18. COPY OF THE NOTICE DATED 30.3.17 ISSUED BY THE 2ND RESPONDENT.
EXHIBIT P19. COPY OF THE RELEVANT PAGES OF THE ORDER APPEARED IN THE WEBSITE OF THE 2ND RESPONDENT BY WHICH THE PETITIONERS ARE DISQUALIFIED.
EXHIBIT P20. COPY OF THE PRINT OUT OF PRESENT STATUS OF THE COMPANY AND ITS REQUEST AS PER EXHIBIT P16 AS PER THE WESITE OF THE 2ND RESPONDENT.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 33126/2017
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION OF THIRD RESPONDENT EXHIBIT P2 THE CHART SHOWING THE DATES OF APPOINTED DATES OF ENFORCEMENT OF THE PROVISIONS THEREIN IN THE ORDER OF SECTIONS OF THE COMPANIES ACT,2013 EXHIBIT P3 TRUE COPY OF APPLICATION FILED BY THE PETITIONERS WITH THE 2ND RESPONDENT TO REMOVE THE COMPANY FROM ITS REGISTER UNDER SECTION 248(2) OF THE COMPANIES ACT, 2013 EXHIBIT P4 TRUE COPY OF THE RELEVANT PAGES OF DISQUALIFICATION ORDER PASSED AGANIST THE PETITIONERS BY THE 2ND RESPONDENT UNDER SECTION 164(2) OF THE COMPANIES ACT, 2013
ANNEXURE A TRUE COPY OF THE ORDER DATED 6.8.2018 IN SLP (C) NO.18693-18703/18 OF THE APEX COURT.
RESPONDENTS EXHIBITS:
EXHIBIT R2(A) TRUE COPY OF THE FILING POSITION OF THE COMPANY EXHIBIT R2(B) TRUE COPY OF THE COMPANIES (APPOINTMENT AND QUALIFICATION OF DIRECTORS) RULES
EXHIBIT R2(C) TRUE COPY OF THE COMPANY LAW SETTLEMENT SCHEME 2014.
EXHIBIT R2(D) TRUE COPY OF THE CONDONATION OF DELAY SCHEME 2018 (CODS 2018) W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 34847/2017
PETITIONERS' EXHIBITS:
EXHIBIT P1 COPY OF THE FORM STK-2 FILED WITH REGISTRAR OF COMPANIES KERALA IN RESPECT OF VANRUB PRIVATE LIMITED (SRN NO.G43521947) ONLINE SUBMITTED ON 13/5/2017 EXHIBIT P2 COPY OF FORM STK-2 FILED WITH REGISTRAR OF COMPANIES KERALA IN RESPECT OF JAYTEE RUBBER PRIVATE LIMITED (SRN NO. G4072569) ONLINE SUBMITTED ON 12/4/2017.
EXHIBIT P3 A SCREEN SHOT OF THE RELEVANT WEB PAGE OF THE MINISTRY OF CORPORATE AFFAIRS SHOWING THE LIST OF DIRECTORS DISQUALIFIED UNDER SECTION 164(2) (A) TOGETHER WITH THE RELEVANT PAGE CONTAINING THE NAMES OF THE PETITIONERS AMONGST OTHERS EXHIBIT P4 TRUE PHOTOCOPY OF THE LETTER DATED 23/9/2017 ISSUED BY 1ST PETITIONER TO 2ND RESPONDENT EXHIBIT P5 TRUE PHOTOCOPY FO THE LETTER DATED 23/9/2017 ISSUED BY 2ND PETITIONER TO 2ND RESPONDENT.
EXHIBIT P6 TRUE PHOTOCOPY OF SCREEN SHOT OF THE RELEVANT WEB PAGE OF THE MINISTRY OF CORPORATE AFFAIRS CONTAINING THE NOTICE.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 35810/2017
PETITIONER'S EXHIBITS:
EXHIBIT P1 A TRUE COPY OF THE SPECIAL RESOLUTION DATED 29-03-2017 PASSED BY THE COMPANY FOR STRIKING OFF ITS NAME FROM THE RECORDS OF REGISTRAR OF COMPANIES. EXHIBIT P2 A TRUE COPY OF THE BOARD RESOLUTION DATED 30-03-2017 PASSED BY THE COMPANY FOR STRIKING OFF ITS NAME FROM THE RECORDS OF REGISTRAR OF COMPANIES. EXHIBIT P3 A TRUE COPY OF THE APPLICATION IN FORM STK-2 SUBMITTED TO RESPONDENT NO.2 FOR REMOVING THE COMPANY'S NAME FROM REGISTER OF COMPANIES.
EXHIBIT P4 A TRUE COPY OF CHALLAN IN G.A.R.7 FORM DATED 26-04-2017 SHOWING PAYMENT OF FEE PRESCRIBED FOR THE APPLICATION. EXHIBIT P5 A TRUE COPY OF THE SCREEN CAPTURE IMAGE OF THE SEARCH RESULT ON THE WEBSITE MAINTAINED BY THE MINISTRY OF CORPORATE AFFAIRS SHOWING THE STATUS OF EXT.P3 APPLICATION.
EXHIBIT P6 A TRUE COPY OF THE RELEVANT PAGES OF THE LIST OF DIRECTORS QUALIFIED PUBLISHED BY THE 2ND RESPONDENT ON THE MCA WEBSITE FOR THE PERIOD 2014-19. EXHIBIT P7 A TRUE COPY OF THE RELEVANT PAGES OF THE LIST OF DIRECTORS DISQUALIFIED PUBLISHED BY THE 2ND RESPONDENT ON THE MCA WEBSITE FOR THE PERIOD 2015-20. EXHIBIT P8 A TRUE COPY OF THE RELEVANT PAGES OF THE LIST OF DIRECTORS QUALIFIED PUBLISHED BY THE 2ND RESPONDENT ON THE MCA WEBSITE FOR THE PERIOD 2016-21. EXHIBIT P9 A TRUE COPY OF THE SCREEN SHOT OF THE RELEVANT WEB PAGE OF THE MINISTRY OF CORPORATE AFFAIRS CONTAINING THE NOTICE SHOWING THAT THE 'DISQUALIFIED' DIRECTORS WILL NOT BE PERMITTED TO FILE/UPLOAD ANY FORMS/RETURNS. EXHIBIT P10 A TRUE COPY OF THE REPRESENTATION DATED 26-09-2017, DULY ACKNOWLEDGED BY THE OFFICE OF THE 2ND RESPONDENT. W.P.(C) Nos.21628/2020 & Connected cases
RESPONDENTS EXHIBITS:
EXHIBIT R2(A) TRUE COPY OF THE DOCUMENT SHOWING FILING POSTED PETITIONER'S COMPANY DATED NIL.
EXHIBIT R2(B) TRUE COPY OF THE COMPANIES (APPOINTMENT AND QUALIFICATION OF DIRECTORS) RULES 2014 DATED 31.03.2014 EXHIBIT R2(C) TRUE COPY OF THE COMPANY LAW SETTLEMENT SCHEME 2014 DATED 12.08.2014. EXHIBIT R2(D) TRUE COPY OF THE CONDONATION OF DELAY SCHEME 2018 DATED 29.12.2017. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 36410/2017
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF FORM DIR 12 FILED BEFORE THE 2ND RESPONDENT EXHIBIT P2 TRUE EXTRACT OF THE RELEVANT PORTION THE LIST OF DISQUALIFIED DIRECTORS AND COMPANIES PUBLISHED ON THE WEBSITE OF THE 2ND RESPONDENT EXHIBIT P3 TRUE COPY OF A PRESS RELEASE DATED 12-
09-2017 ISSUED BY THE 1ST RESPONDENT W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 36842/2018
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE DETAILS AS REVEALED FROM THE WEBSITE EXHIBIT P2 TRUE COPY OF THE ORDER DATED 20.7.2018 EXHIBIT P3 TRUE COPY OF THE EXTRACT FROM THE WEBSITE AS REGARDS THE 1ST PETITIONER EXHIBIT P4 TRUE COPY OF THE EXTRACT FROM THE WEBSITE AS REGARDS THE 2ND PETITIONER
RESPONDENTS EXHIBITS:
EXHIBIT R2(A) TRUE COPY OF THE NOTICE IN FORM STK-1 AS PER REQUIREMENTS OF SECTION 248(1) READ WITH RULE 3 OF COMPANIES (REMOVAL OF NAMES OF COMPANIES FRIM REGISTER OF COMPANIES) RULES 2016 EXHIBIT R2(B) TRUE COPY OF THE FORM NO.STK-5 SECTION 248 READ WITH RULE 7 OF COMPANIES (REMOVAL OF COMPANIES FROM THE REGISTER OF COMPANIES) RULES 2016 EXHIBIT R2(C) TRUE COPY OF THE NEWSPAPER PUBLICATIONS IN FORM STK-5A WAS MADE IN HINDU ENGLISH DAILY ON 10.05.2017 EXHIBIT R2(D) TRUE COPY OF THE NEWSPAPER PUBLIATIONS IN FORM STK-5A WAS MADE IN MALAYALAM DAILY ON 11.05.2017(MATHRUBHUMI0 EXHIBIT R2(E) TRUE COPY OF THE FORM NO.STK-7 IN THE OFFICIAL GAZETTE DATED 15.07.2017 EXHIBIT R2(F) TRUE COPY OF THE COMPANIES (APPOINTMENT AND QUALIFICATION OF DIRECTORS) RULES,
EXHIBIT R2(G) TRUE COPY OF THE COMPANY LAW SETTLEMENT SCHEME, 2014 (CLSS 2014) VIDE GENERAL CIRCULAR NO.34/2014 EXHIBIT R2(H) TRUE COPY OF THE CONDONATION OF DELAY SCHEME 2018 (CODS-2018) EXHIBIT R2(I) TRUE COPY OF THE SLP NOS.18693 TO 18703 OF 2018 BEFORE THE APEX COURT, VIDE ORDER DATED 06.08.2018.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 38728/2018
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF JOBSOMEGA TECHNICAL SERVICES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF W.W.W MCA.GOV. IN EXHIBIT P2 TRUE COPY OF THE MASTERDATA DATED NIL OF SUUSREE ELECTRICAL SAFETY SYSTEMS COMPANY PRIVATE LIMITED PRINTED FROM THE WEBISTE OF W.W.W MCA.GOV. IN EXHIBIT P3 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. PADIYATH MEDIA (INDIA) LIMITED PRINTED FROM THE WEBSITE OF W.W.W.MCA.GOV. IN EXHIBIT P4 TRUE COPY OF THE MASTEERDATA DATED NIL OF M/S. CARE CONNECTIONS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA. GOV. IN EXHIBIT P5 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S. KERALA LAW JOURNAL PVT LTD PRINTED FROM THE WEBSITE OF W.W.W MCA.GOV. IN EXHIBIT P6 TRUE COPY OF THE PRINTOUT OF THE RELEVANT PAGE PUBLISHED IN THE WEBSITE WWW.MCA.GOV. IN CONTAINING THE NAME OF THE M/S. JOBSOMEGA TECHNICAL SERVICES PRIVATE LIMITED DATED NIL PRINTED FROM THE WEBSITE OF THE W.W.W MCA.GOV. IN EXHIBIT P7 TRUE COPY OF THE PRINTOUT OF THE RELEVANT PAGE PUBLISHED IN THE WEBSITE WWW.MCA.GOV. IN CONTAINING THE NAME OF THE M/S. SUUSREE ELECTRICAL SAFETY SYSTEMS COMPANY PRIVATE LIMITED DATED NIL PRINTED FROM THE WEBSITE OF THE WW.MCA.GOV. IN
EXHIBIT P8 TRUE COPY OF THE RELEVANT WEBPAGE DATED NIL CONTAINING THE NAME OF THE PETITIONER PUBLISHED IN THE WEBSITE OF THE 1ST RESPONDENT DISQUALIFYING THE PETITIONER FROM 01-11-2015 TO 31-10-
W.P.(C) Nos.21628/2020 & Connected cases
EXHIBIT P9 TRUE COPY OF THE RELEVANT WEBPAGE DATED NIL CONTAINING THE NAME OF THE PETITIONER PUBLISHED IN THE WEBSITE OF THE 1ST RESPONDENT DISQUALIFYING THE PETITIONER FROM 01-11-2015 TO 31-10-
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 39365/2018
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF GARDEN RICH HOLIDAY HOMES PVT.LTD.
PRINTED FROM THE WEBSITE OF
WWW.MCA.GOV.IN.
EXHIBIT P2 TRUE COPY OF THE PRINTOUT OF THE
RELEVANT PAGE PUBLISHED IN THE WEBSITE WWW.MCA.GOV.IN CONTAINING THE NAME OF THE M/S.GARDEN RICH HOLIDAY HOMES PVT LTD DATED NIL PRINTED FROM THE WEBSITE OF THE WWW.MCA.GOV.IN.
EXHIBIT P3 TRUE COPY OF THE RELEVANT WEBPAGE DATED NIL CONTAINING THE NAME OF THE PETITIONER PUBLISHED IN THE WEBSITE OF THE 1ST RESPONDENT DISQUALIFYING THE PETITIONER FROM 01.11.2015 TO 31.10.2020.
EXHIBIT P4 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.LINK INDIA HOMES PVT.LID PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN. EXHIBIT P5 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.LINK INDIA INFRASTRUCTURES AND PROJECTS PRIVATE LIMITED PRINTED FROM WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P6 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.IMPERIAL WAREHOUSING PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 39345/2018
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF GARDEN RICH HOLIDAY HOMES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF www.mca.gov.in EXHIBIT P2 TRUE COPY OF THE PRINTOUT OF THE RELEVANT PAGE PUBLISHED IN THE WEBSITE www.mca.gov.in CONTAINING THE NAME OF M/S GARDEN RICH HODIDAY HOMES PRIVATE LIMITED DATED NIL PRINTED FROM THE WEBSITE OF THE www.mca.gov.in EXHIBIT P3 TRUE COPY OF THE RELEVANT WEBPAGE DATED NIL CONTAINING THE NAME OF THE PETITIONER PUBLISHED IN THE WEBSITE OF THE 1ST RESPONDENT DISQUALIFYING THE PETITIONER FROM 1.11.2015 TO 31.10.2020
RESPONDENTS EXHIBITS:
EXHIBIT R2(A) TRUE COPY OF THE NOTICE IN FORM STK-1 AS PER REQUIREMENTS OF SECTION 248(1) ISSUED TO THE COMPANY AND ITS 3 DIRECTORS ON 31.03.2017 EXHIBIT R2(B) TRUE COPY OF THE POSTAL RETURNS COVERS ADDRESSED TO GARDEN RICH HOLIDAY HOMES PVT. LTD. (COMPANY) EXHIBIT R2(C) TRUE COPY OF THE POSTAL RETURNS COVERS TO SASIKALA PARAMESWARAN (DIRECTOR) EXHIBIT R2(D) TRUE COPIES OF THE ACKNOWLEDGEMENT CARD ENDORSED TO BHANU VITTAPPA (PETITIONER) EXHIBIT R2(E) TRUE COPY OF ACKNOWLEDGEMENT CARD TO GEORGE JOSEKUTTAN (OTHER DIRECTOR) EXHIBIT R2(F) TRUE COPY OF FORM STK-5 DATED 13.05.2017 EXHIBIT R2(G) TRUE COPY OF NEWSPAPER PUBLICATIONS IN FORM STK-5A MADE IN ENGLISH DAILY 10.05.2017 EXHIBIT R2(H) TRUE COPY OF NEWSPAPER PUBLICATIONS IN FORM STK-5A MADE AND MALAYALAM DAILY ON 11.05.2017 EXHIBIT R2(I) TRUE COPY OF THE GAZETTE PUBLICATION IN W.P.(C) Nos.21628/2020 & Connected cases
FORM STK-7 DATED 15.07.2017 EXHIBIT R2(J) TRUE COPY OF THE COMPANIES (APPOINTMENT AND QUALIFICATION OF DIRECTORS) RULES, 2014 AND ENFORCED IT WITH EFFECT FROM 01.04.2014.
EXHIBIT R2(K) A TRUE COPY COMPANY LAW SETTLEMENT SCHEME, 2014 (CLSS2014) VIDE GENERAL CIRCULAR NO.34/2014 EXHIBIT R2(L) TRUE COPY OF CODS-2018 SCHEME EXHIBIT R2(M) TRUE COPY OF THE ORDER IN SLP NOS.18693 TO 18703 OF 2018 BEFORE THE APEX COURT. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 39371/2018
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.GARDEN RICH HOLIDAY HOMES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P2 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.MANAKKAKADAVU PROPERTIES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P3 TRUE COPY OF THE MASTERDATA DATED NIL
OF M/S.PINESTA BUILDERS AND
DEVELOPMENTS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN. EXHIBIT P4 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.LINK INDIA HOMES PVT LTD PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN. EXHIBIT P5 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.IMPERIAL HOMES (INDIA) PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P6 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.IMPERIAL FARMS AND RESORTS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P7 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.JOED FARMS AND PROPERTIES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P8 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.HEXA-TECH DEVELOPERS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P9 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.PERFECT SQUARE HOSPITALITY AND REALTY PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P10 TRUE COPY OF THE MASTERDATA DATED NIL OF M.S.HEXA-TECH REALTORS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P11 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.HIGH TIDE FARMS AND PROPERTIES PRIVATE LIMITED PRINTED FROM THE W.P.(C) Nos.21628/2020 & Connected cases
WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P12 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.EAST VENICE PROPERTY DEVELOPERS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P13 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.IDEAL DESIGN AND DISPLAY INDIA PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P14 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.IMPERIAL WAREHOUSING PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P15 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.EAST VENICE BUILDERS AND REALTORS PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN. EXHIBIT P16 TRUE COPY OF THE MASTERDATA DATED NIL OF M/S.MYTHRII SMART VENTURES PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN.
EXHIBIT P17 TRUE COPY OF THE PRINT OUT OF THE RELEVANT PAGE PUBLISHED IN THE WEBSITE WWW.MCA.GOV.IN CONTAINING THE NAME OF THE M/S.GARDEN RICH HOLIDAY HOMES PVT.LTD. DATED NIL PRINTED FROM THE WEBSITE OF THE WWW.MCA.GOV.IN. EXHIBIT P18 TRUE COPY OF THE PRINTOUT OF THE RELEVANT PAGE PUBLISHED IN THE WEBSITE WWW.MCA.GOV.IN CONTAINING THE NAME OF THE M/S.MANAKKAKADAVU PROPERTIES PRIVATE LIMITED DATED NIL PRINTED FROM THE WEBSITE OF THE WWW.MCA.GOV.IN. EXHIBIT P19 TRUE COPY OF THE RELEVANT WEBPAGE DATED NIL CONTAINING THE NAME OF THE PETITIONER PUBLISHED IN THE WEBSITE OF THE 1ST RESPONDENT DISQUALIFYING THE PETITIONER FROM 01/11/2015 TO 31/10/2020.
EXHIBIT P20 TRUE COPY OF THE RELEVANT WEBPAGE DATED NIL CONTAINING THE NAME OF THE PETITIONER PUBLISHED IN THE WEBSITE OF THE 1ST RESPONDENT DISQUALIFYING THE PETITIONER FROM 01/11/2015 TO 31/10/2020.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 39369/2018
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION DATED 6.3.1987 ISSUED BY THE 2ND RESPONDENT.
EXHIBIT P2 TRUE PRINTOUT OF THE MASTER DATA OF M/S. VISAKH PRINTERS AND PUBLISHERS PRIVATE LIMITED DATED NIL PRINTED FROM THE SEBSITE WWW.MCA.GOV.IN. EXHIBIT P3 TRUE COPY OF THE MEMORANDUM OF ASSICIATION DATED 6.2.1987 OF M/S. VISAKH PRINTERS AND PUBLISHERS PRIVATE LIMITED.
EXHIBIT P3 TRUE COPY OF THE ARTICLES OF ASSOCIATION DATED 6.2.1987 OF M/S. VISAKH PRINTERS AND PUBLISHERS PRIVATE LIMITED.
EXHIBIT P4 TRUE COPY OF THE DEATH CERTIFICATE DATED 12.10.2012 ISSUED BY THE THIRUVANANTHAPURAM CORPORATION. EXHIBIT P5 TRUE COPY OF FORM NO.STK 1 NOTICE DATED 17.5.2018 ISSUED BY THE 2ND RESPONDENT TO M/S. VISAKH PRINTERS AND PUBLISHERS PRIVATE LIMITED.
EXHIBIT P6 TRUE COPY OF FORM NO.STK 1 NOTICE DATED 25.6.2018 ISSUED BY THE 2ND RESPONDENT TO LATE MR.M.S.MADHUSOODANAN. EXHIBIT P7 TRUE COPY OF FORM NO.STK 1 NOTICE DATED 25.6.2018 ISSUED BY THE 2ND RESPONDENT TO THE PETITIONER.
EXHIBIT P8 TRUE COPY OF FORM NO.STK 1 NOTICE DATED 25.6.2018 ISSUED BY THE 2ND RESPONDENT TO VISAKH MADHUSOODANAN.
EXHIBIT P9 TRUE COPY OF FORM NO.STK 1 NOTICE DATED 25.6.2018 ISSUED BY THE 2ND RESPONDENT TO JULIE MADHUSOODANAN.
EXHIBIT P10 TRUE COPY OF THE LETTER DATED 17.7.2018 ISSUED BY THE PETITIONER TO THE 2ND RRESPONDENT.
EXHIBIT P11 TRUE COPY OF THE SALE DEED NO.5363/1995 DATED 1.9.1995 REGISTERED BEFORE EDAPALLY S.R.O EXHIBIT P12 TRUE COPY OF THE SALE DEED NO.5147/1995 DATED 8.8.1995 REGISTERED BEFORE W.P.(C) Nos.21628/2020 & Connected cases
EDAPPALLY S.R.O.
EXHIBIT P13 TRUE COPY OF THE SALE DEED NO.5046/1995 DATED 8.8.1995 REGISTERED BEFORE EDAPALLY S.R.O.
EXHIBIT P14 TRUE COPY OF THE SALE DEED NO.5362/1995 DATED 1.9.1995 REGISTERED BEFORE EDAPALLY S.R.O.
RESPONDENTS' EXHIBITS:
EXHIBIT R2(a) TRUE COPY OF THE ANNUAL RETURN DATED
18/7/2004 FOR THE YEAR 2003
EXHIBIT R2(b) TRUE COPY OF THE REPLY DATED 17/7/2018
FILED BY THE PETITIONER BEFORE THE 2ND
RESPONDENT
EXHIBIT R2(c) TRUE COPY OF THE REPLY DATED 15/8/2018
FILED BY THE PETITIONER BEFORE THE 2ND
RESPONDENT
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 40504/2018
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE MASTERDATA DATED NILOF M/ ENNGEE COAL COMPANY PRIVATE LIMITED PRINTED FROM THE WEBSITE OF WWW.MCA.GOV.IN EXHIBIT P2 TRUE COPY OF RELEVANT PAGES OF FORM STK-5 DATED 13.04.2017 CONTAINING THE NAME OF THE M/S ENNGEE COAL COMPANY PRIVATE LIMITED PUBLISHED IN THE WEBSITE OF THE MINISTRY OIF CORPORATE AFFAIRS.
EXHIBIT P3 TRUE COPY OF RELEVANT PAGES OF FORM STK-7 DATED 05.07.2017 CONTAINING THE NAME OF M/S ENNGEE COAL COMPANY PRIVATE LIMITED,PUBLISHED IN THE WEBSITE OF THE MIUNISTRY OF CORPORATE AFFAIRS. EXHIBIT P4 TRUE COPY OF RELEVANT PAGE OF WEBPAGE CONTAINING THE NAME OF THE PETITIONER PUBLISHED IN THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS. EXHIBIT P5 TRUE COPY OF THE SPICE FORM INC-32 DATED NIL EXHIBIT P6 TRUE COPY OF THE JAVASCRIPT WINDOW DISPLAY DATED NIL PRINTED FROM THE WEBSITE OF THE 1ST RESPONDENT.
RESPONDENTS' EXHIBITS:
ANNEXURE R3(A) TRUE COPY DIN DETAILS OF THE PETITIONER.
W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 41201/2018
PETITIONERS'EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE CERTIFIED OF INCORPORATION OF THE DR.THOM'S LABORATORY, PRIVATE LIMITED ISSUED BY THE 2ND RESPONDENT.
EXHIBIT P2 TRUE COPY OF THE RELEVANT PAGE, I.E.
PAGE NO.63 THE LIST OF DISQUALIFIED DIRECTORS PUBLISHED BY THE 2ND RESPONDENT IN THE WEBSITE.
EXHIBIT P3 TRUE COPY OF DIN STATUS OF THE 1ST PETITIONER PUBLISHED BY THE MINISTRY OF CORPORATE AFFAIRS, GOVERNMENT OF INDIA. EXHIBIT P4 TRUE COPY OF DIN STATUS OF THE 2ND PETITIONER PUBLISHED BY THE MINISTRY OF CORPORATE AFFAIRS, GOVERNMENT OF INDIA.
RESPONDENTS EXHIBITS:
EXHIBIT R2(A) TRUE COPY OF THE NOTICE ISSUED TO M/S.HAMILTON RESIDENCY PVT.LTD. EXHIBIT R2(B) TRUE COPY OF THE NOTICE ISSUED TO THE 1ST PETITIONER SRI.GEORGE KURIAKOSE EXHIBIT R2(C) TRUE COPY OF THE A/D CARD RECEIVED FROM THE COMPANY EXHIBIT R2(D) TRUE COPIES OF A/D CARD RECEIVED FROM THE PETITIONER SRI. GEROGE KURIAKOSE EXHIBIT R2(E) TRUE COPY OF THE GAZETTE NOTIFICATION EXHIBIT R2(F) TRUE COPY OF THE NEWSPAPER PUBLICATION IN NEW INDIAN EXPRESS DAILY DATED 23.06.2018 EXHIBIT R2(G) TRUE COPY OF THE NEWSPAPER PUBLICATION MATHRUBHUMI IN MALAYALAM DAILY DATED 24.06.2018 EXHIBIT R2(H) TRUE COPY OF THE GAZETTE PUBLICATION. W.P.(C) Nos.21628/2020 & Connected cases
APPENDIX OF WP(C) 41664/2018
PETITIONERS' EXHIBITS:
EXHIBIT P1 COPY OF RELEVANT WEB PAGES OF MINISTRY OF CORPORATE AFFAIRS SHOWING THAT A LIST OF DIRECTORS DISQUALIFIED INCLUDING THE PETITIONERS
RESPONDENTS' EXHIBITS:
EXHIBIT R2(A) TRUE COPY ORDER DATED 14.12.2018 OF NCLAT, NEW DELHI.
EXHIBIT R2(B) TRUE COPY ORDER OF DATED 18.04.2017 OF NCLT, CHENNAI.
SR
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!