Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P.S.P.K.Maragathrajaapandian vs The Reserve Bank Of India
2021 Latest Caselaw 1917 Mad

Citation : 2021 Latest Caselaw 1917 Mad
Judgement Date : 29 January, 2021

Madras High Court
P.S.P.K.Maragathrajaapandian vs The Reserve Bank Of India on 29 January, 2021
                                                                                    W.A.No.2 of 2016

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 DATED : 29.01.2021

                                                       CORAM :

                       THE HONOURABLE MR. JUSTICE M. SATHYANARAYANAN
                                                         AND
                              THE HONOURABLE MR. JUSTICE N. KIRUBAKARAN


                                                   W.A.No.2 of 2016
                                                          and
                                           C.M.P.Nos.824, 6033, 21 of 2016,
                                                 1618 to 1620 of 2017,
                                       10145, 16385, 16389, 16388, 16419 of 2019,
                                        7089, 7094, 12137, 12139, 12141, 12225,
                                             12133, 12134 & 12144 of 2020


                     P.S.P.K.Maragathrajaapandian                              ... Appellant

                                                          Vs.

                     1.The Reserve Bank of India,
                       constituted under the Reserve
                       Bank of India Act, 1934
                       having its Head Office at
                       Reserve Bank of India Building,
                       Fort, Mumbai 400 001,
                       through its Governor

                     2.The Deputy Governor,
                       Reserve Bank of India,
                       Central Office Building,
                       Shahid Bhagad Singh Marg,
                       Mumbai – 400 001.

https://www.mhc.tn.gov.in/judis/
                     Page 1 of 12
                                                             W.A.No.2 of 2016



                     3.Tamilnadu Mercantile Bank Ltd.,
                       a Banking Company incorporated
                       under the Companies Act, 1913,
                       having its registered office at 57,
                       V.E. Road, Tuticorin – 628 002,
                       State of Tamil Nadu, through its
                       Managing Director & CEO

                     4.M/s.R.S.T. Ltd.,
                       C/o. Walkers S.P.V.Ltd.,
                       Wakers House,
                       No.87, Marry Street,
                       George Town,
                       Grand Cayman Kyl 9002,
                       Cayman Islands

                     5.M/s.G.H.I.Ltd.,
                       No.59, Beachside Avenue,
                       West Port,
                       Connecticut 06880,
                       Connecticut,
                       United States of America.

                     6.M/s.Katra Holdings Ltd.,
                       608, ST. James Court,
                       St. Dennis Street,
                       Port Louis, Maritius.

                     7.M/s.Gokul Patnaik,
                       T-9 (FF), Green Park Extn.,
                       Delhi.

                     8.M/s.Vector Program Pvt. Ltd.,
                       313-314, Richmond Towers,
                       Richmond Road,
                       Bangalore – 560 025.


https://www.mhc.tn.gov.in/judis/
                     Page 2 of 12
                                                                        W.A.No.2 of 2016



                     9.Hemangani Finance and Leasing Private Limited,
                       Sterling Tower,
                       327, Anna Salai,
                       Teynampet,
                       Chennai – 600 006.

                     10.M/s.Shanmuga Financial Services P. Ltd.,
                        2F, Apex Plaza, II Floor,
                        3, Nungambakkam High Road,
                        Chennai – 600 034.

                     11.R.Chinnakannan

                     12.C.Chandrammal

                     13.M.G.M.Maran

                     14.M.G.Muthu

                     15.L.Sridhar

                     16.N.Ganesan

                     17.P.S.Sathiya Seelan

                     18.M/s.Kamehameha Mauritius Ltd.,
                        608, St. James Court,
                        St. Denis Street,
                        Port Louis, Mauritius.

                     19.M/s.FI Investments (Mauritius) Limited,
                        608, St. James Court,
                        St.Denis Street,
                        Port Louis, Mauritius.




https://www.mhc.tn.gov.in/judis/
                     Page 3 of 12
                                                                                  W.A.No.2 of 2016

                     20.M/s.Cuna Group (Mauritius) Ltd.,
                        608, St. James Court,
                        St.Denis Street,
                        Port Louis, Mauritius.

                     21.M/s.Swiss RE Investors (Mauritius) Limited,
                        608, St. James Court,
                        St.Denis Street,
                        Port Louis, Mauritius.                           ... Respondents

                     Prayer:- Writ Appeal filed under Clause 15 of the Letters Patent to set
                     aside the order dated 26.11.2015 made in M.P.No.2 of 2013 in
                     W.P.(MD) No.12543 of 2013 passed by this Court.

                                          For Appellant      : No appearance

                                          For R1 and R2      : Mr.C.Mohan
                                                               for M/s.King and Partridge

                                          For R3             : Mr.R.Sankaranarayanan
                                                               Senior Counsel
                                                               for Mr.Kuberan
                                                               for M/s.Rank Associates

                                          For R18 to R21     : Mr.M.S.Krishnan
                                                               Senior Counsel
                                                               for Mr.Aniruth Krishnan

                                                   JUDGMENT

The present Writ Appeal is preferred by the appellant, namely,

P.S.P.K.Maragathrajaapandian, S/o.P.S.P.Kandasamy Nadar, 488,

V.E.Road, Tuticorin, against the dismissal of M.P.No.2 of 2013 in

W.P.(MD) No.12543 of 2013.

https://www.mhc.tn.gov.in/judis/

W.A.No.2 of 2016

2.The said Miscellaneous Petition is filed praying for an order of

injunction restraining the 3rd respondent therein, his men or agents, from

permitting any voting rights based on the acknowledged shares

transferred in contravention to Section 12B(3) of the Banking Regulation

Act as declared by the order of the 2nd respondent, dated 31.03.2011,

pending disposal of the writ petition.

3.A Single Bench of this Court, in the operative portion of the

order dated 26.11.2015, in Para No.23, held as follows :

“23.For the foregoing reasons, W.P.Nos.25256 to 25258 of 2013 are dismissed and consequently, the connected miscellaneous petitions in the said writ petitions are closed and the interim injunction granted on 10.9.2013 is vacated. M. P.No.1 of 2013 in W.P.No.11159 of 2011 is allowed and M.P.No.1 of 2011 in W.P.No.11159 of 2011 is dismissed and the interim order granted on 28.4.2011 is vacated. M.P. (MD) No.1 of 2014 in W.P. (MD) No. 12543 of 2013 is allowed and M.P. No.2 of 2013 in W.P (MD) No. 12543 of 2013 is dismissed and the interim order granted on 29.7.2013 is vacated. In view of the Order passed today, M.P. (MD) No.1 of 2013 in W.P. (MD) No.12543 of 2013 is also dismissed. However, there is no order as to costs.” https://www.mhc.tn.gov.in/judis/

W.A.No.2 of 2016

4.Mr.P.S.P.K.Maragathrajaapandian, aggrieved by the dismissal of

the above cited petition and the consequential vacating of the interim

order, came forward to file the present Writ Appeal, and the appellant did

not have the benefit of any interim order pending disposal of this Writ

Appeal.

5.The Writ Appeal was filed by Mr.N.Manokaran, learned counsel

for the appellant, and vide memo of withdrawal of vakalat, dated

18.12.2019, he has informed this Court that the appellant has taken back

the bundle related to this Writ Appeal on 14.10.2019 and he has

informed the appellant about the listing of this appeal for hearing on

18.12.2019, and hence, prayed for deletion of his name.

6.The Division Bench of this Court, while dealing with W.A.Nos.2

of 2016 and 1752 of 2015, in Para No.23 of the order, dated 29.02.2016,

has observed among other things that they will take a call as to the

reasons for withdrawal later.

https://www.mhc.tn.gov.in/judis/

W.A.No.2 of 2016

7.The name of the appellant is also printed in the cause list,

however, there is no representation on his behalf.

8.This Court, vide order dated 03.11.2020 made in W.A.No.2 of

2016 and C.M.P.Nos.10145, 16385, 16388, 16389 and 16419 of 2019 &

W.P.No.23056 of 2019 and W.M.P.No.22748, 22751 of 2019, has

permitted the elected Directors to assume charge and has also made it

clear that the assumption of charge by the elected Directors is subject to

the outcome of the pending litigations.

9.W.P.(MD) No.12543 of 2013 is filed by the appellant herein as

the writ petitioner, praying for issuance of a writ of mandamus directing

the respondents 1 and 2, viz., the Reserve Bank of India and the Deputy

Governor of Reserve Bank of India, Mumbai, to direct the 3rd respondent,

viz., the Tamilnadu Mercantile Bank Limited, Tuticorin, not to deal or

transfer the unacknowledged shares and consequently to direct the 3rd

respondent to cancel the transfer of unacknowledged shares transferred

in contravention to Section 12B(3) of the Banking Regulations Act.

https://www.mhc.tn.gov.in/judis/

W.A.No.2 of 2016

10.The learned Single Judge of this Court, pending the writ

petition, after taking note of the arguments and materials placed, granted

an order of ad-interim injunction and the Single Bench of this Court, vide

order dated 26.11.2015, has vacated the said interim order and making a

challenge to the same, the present Writ Appeal is filed.

11.This Court heard the submissions of Mr.M.S.Krishnan, learned

Senior Counsel, assisted by Mr.Aniruth Krishnan, learned counsel

appearing for the foreign investors, viz., private respondents 18 to 21,

who would submit that, in the light of the observations made by this

Court in Para No.12 of the order, dated 03.11.2020, nothing remains for

further adjudication in this Writ Appeal.

12.This Court heard the submissions of Mr.C.Mohan for M/s.King

and Partridge, learned Standing Counsel for Reserve Bank of India, and

Mr.R.Sankaranarayanan, learned Senior Counsel, assisted by

Mr.Kuberan, for M/s.Rank Associates, learned counsel appearing for the

3rd respondent/Tamilnadu Mercantile Bank Limited, who would submit

that all necessary resolutions have also been passed, referred to in the

Status Report.

https://www.mhc.tn.gov.in/judis/

W.A.No.2 of 2016

13.Mr.Karthik Seshadri, learned counsel appearing for the

petitioner in C.M.P.No.12139 of 2020 in W.A.No.2 of 2016, filed by

Mr.R.Kannan Adityan, would submit that, in the event of this Court

holding that nothing remains for further adjudication in this Writ Appeal

and passes appropriate orders, the petitioner may be granted liberty to

work out his remedy in the pending writ petition, however, according to

Mr.M.S.Krishnan, learned Senior Counsel appearing for the private

respondents 18 to 21, even in the writ petition, no adjudication is

necessary.

14.This Court has carefully considered the rival submissions and

also perused the materials placed before it.

15.The present Writ Appeal is preferred against the vacating of the

interim order and dismissal of M.P.No.2 of 2013 in W.P.(MD) No.12543

of 2013, and pending the Writ Appeal, the appellant did not have the

benefit of any interim order.

https://www.mhc.tn.gov.in/judis/

W.A.No.2 of 2016

16.This Court, vide order dated 03.11.2020, made in W.A.No.2 of

2016, etc., has permitted the elected Directors to assume charge and

further made it clear that the assumption of charge by the elected

Directors is subject to the outcome of the pending litigations.

17.The learned counsel for the appellant has withdrawn his memo

of appearance, and despite the name of the appellant appears in the cause

list, there is no representation on his behalf.

18.In the light of the above facts and circumstances, especially in

the light of the fact that the Writ Appeal is preferred against the vacating

of the interim order and dismissal of the said petition, this Court is of the

considered view that nothing remains for further adjudication and

therefore, this Writ Appeal is dismissed, confirming the order, dated

26.11.2015, made in M.P.No.2 of 2013 in W.P.(MD) No.12543 of 2013.

No costs. Consequently, connected Miscellaneous Petitions are also

dismissed.

https://www.mhc.tn.gov.in/judis/

W.A.No.2 of 2016

19.Insofar as the plea made by Mr.Karthik Seshadri, learned

counsel appearing for Mr.R.Kannan Adityan, is concerned, if the

petitioner is so advised, and if it is available to him under law, he may be

at liberty to work out his remedy in the pending writ petition in

W.P.(MD) No.12543 of 2013.

20.Parties are at liberty to apply for certified copy of this order on

payment of necessary charges.

                                                                      (M.S.N., J.)    (N.K.K., J.)
                                                                              29.01.2021

                     mkn

                     Internet : Yes
                     Index    : No
                     Speaking order

                     To

                     1.The Reserve Bank of India,
                       having its Head Office at
                       Reserve Bank of India Building,
                       Fort, Mumbai 400 001,
                       through its Governor




https://www.mhc.tn.gov.in/judis/

                                                                           W.A.No.2 of 2016



                                                             M. SATHYANARAYANAN, J.
                                                                                and
                                                                   N. KIRUBAKARAN, J.

                                                                                     mkn

                     2.The Deputy Governor,
                       Reserve Bank of India,
                       Central Office Building,
                       Shahid Bhagad Singh Marg,
                       Mumbai – 400 001.

                     3.The Managing Director & CEO,
                       Tamil Nadu Mercantile Bank Ltd.,
                       having its registered office at 57,
                       V.E. Road, Tuticorin – 628 002,
                       State of Tamil Nadu.

                                                                       W.A.No.2 of 2016




                                                                             29.01.2021


https://www.mhc.tn.gov.in/judis/

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter