Monday, 01, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sethu Lakshmi Narayanan vs Union Of India
2021 Latest Caselaw 50 Mad

Citation : 2021 Latest Caselaw 50 Mad
Judgement Date : 4 January, 2021

Madras High Court
Sethu Lakshmi Narayanan vs Union Of India on 4 January, 2021
                                                                                  W.P. No.19863 of 2020

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED : 04.01.2021

                                                       CORAM

                               THE HONOURABLE MR.JUSTICE ABDUL QUDDHOSE

                                              W.P. No.19863 of 2020
                                                       and
                                          WMP Nos.24534 and 24535 of 2020


                     Sethu Lakshmi Narayanan                        ...   Petitioner

                                                          Vs

                     1. Union of India
                        rep. By its Ministry of Corporate Affairs
                        Shastri Bhawan
                        Dr. Rajendra Prasad Road
                        New Delhi - 110 001.

                     2. Registrar of Companies
                        Tamil Nadu, Chennai
                        Block No.6, B Wing, II Floor
                        Shastri Bhawan
                        26 Haddows Road
                        Chennai 600 006.                   ...      Respondents


                            Petition filed under Article 226 of the Constitution of India praying
                     for the issuance of a writ of certiorarified mandamus to call for the records
                     of the second respondent relating to the impugned order dated 13.12.2019
                     uploaded and hosted on the website of the first respondent in so far as the
                     petitioner herein is concerned, quash the status "Disqualified under Section

                     1/7


https://www.mhc.tn.gov.in/judis/
                                                                                    W.P. No.19863 of 2020

                     164(2)" against his Director Identification Number (DIN No.02271714) as
                     illegal, arbitrary and devoid of merit and consequently, direct the
                     respondents to permit the petitioner to get reappointed as Director in any
                     company without any hindrance.


                               For petitioner         ...      Mr.P.Raj Kumar Jhabakh
                               For respondents        ...      Mr.Paresh Kannan, CGSC
                                                  ORDER

Mr.Paresh Kannan, learned CGSC takes notice for the respondents.

2. This writ petition has been filed challenging the disqualification of

the petitioner as Director under Section 164(2) of the Companies Act, 2013

on the ground that he has not submitted his financial statements for three

consecutive financial years. The petitioner has challenged the impugned

order dated 13.12.2019 passed by the second respondent on the ground that

without affording opportunity to the petitioner, the said order has been

passed.

3. Heard Mr.P.Raj Kumar Jhabakh, learned counsel for the petitioner

and Mr.Paresh Kannan, learned CGSC for the respondents.

https://www.mhc.tn.gov.in/judis/ W.P. No.19863 of 2020

4. It is also contended by the learned counsel for the petitioner that

the impugned order has been passed in violation of the provisions of the

Companies Act, 2013 and therefore the said order is bad in law.

5. The issue raised in this writ petition was considered by the Hon'ble

Division Bench of this Court by its order dated 09.10.2020 in W.A. No.569

& Ors. of 2020 in the case of Meetgelaveetil Kaitheri Muralidharan

Versus Union of India & Another and in paragraphs 36 and 38, it has

been held as follows :

36. As is evident from the above, Rules 9 and 10 deals with the application for allotment of DIN. Rule 10 (6) specifies that the DIN is valid for the life time of the applicant and shall not be allotted to any other person. Rule 11 provides for the cancellation or surrender or deactivation of the DIN. It is very clear upon examining Rule 11 that neither cancellation nor deactivation is provided for upon disqualification under Section 164(2) of CA 2013. In this connection, it is also pertinent to refer to Section 167(1) of CA 2013 which provides for vacating the office of director by a director of a Defaulting Company. As a corollary, it follows that if a person is a director of five companies, which may be referred to as companies A to E, if the default is committed by company A by not filing financial statements or annual returns, the said director of company A would incur disqualification and would vacate office as director of companies B to E. However, the said person

https://www.mhc.tn.gov.in/judis/ W.P. No.19863 of 2020

would not vacate office as director of company A. If such person does not vacate office and continues to be a director of company A, it is necessary that such person continues to retain the DIN. In this connection, it is also pertinent to point out that it is not possible to file either the financial statements or the annual returns without a DIN. Consequently, the director of Defaulting Company A, in the above example, would be required to retain the DIN so as to make good the deficiency by filing the respective documents. Thus, apart from the fact that the AQD Rules do not empower the ROC to deactivate the DIN, we find that such deactivation would also be contrary to Section 164(2) read with 167(1) of CA 2013 inasmuch as the person concerned would continue to be a director of the Defaulting Company.

38. In the result, these appeals are allowed by setting aside the impugned order dated 27.01.2020. Consequently, the publication of the list of disqualified directors by the ROC and the deactivation of the DIN of the Appellants is hereby quashed. As a corollary to our conclusion on the deactivation of DIN, the DIN of the respective directors shall be reactivated within 30 days of the date of receipt of a copy of this order. Nonetheless, we make it clear that it is open to the ROC concerned to initiate action with regard to disqualification subject to an enquiry to decide the question of attribution of default to specific directors by taking into account the observations and conclusions herein. No costs. Consequently, connected miscellaneous petitions are closed.

https://www.mhc.tn.gov.in/judis/ W.P. No.19863 of 2020

6. The case on hand stands on the same footing. In the instant case,

also, no notice was given to the petitioner before disqualifying him as a

Director of the subject Company.

7. For the foregoing reasons, the ratio laid down by the Hon'ble

Division Bench of this Court, dated 09.10.2020 in W.A. No.569 & batch

applies to the facts of the instant case also.

8. Accordingly, the impugned order dated 13.12.2019 passed by the

second respondent disqualifying the petitioner as a Director of the subject

Company under Section 164(2) of the Companies Act, 2013 is hereby set

aside in the terms indicated in the aforesaid judgment and the writ petition

is allowed. No costs. Consequently, connected Miscellaneous Petitions are

closed.

04.01.2021

Index: Yes/ No Internet: Yes/No Speaking Order/Non-speaking Order vsi2

https://www.mhc.tn.gov.in/judis/ W.P. No.19863 of 2020

To

1. The Ministry of Corporate Affairs Union of India Shastri Bhawan Dr. Rajendra Prasad Road New Delhi - 110 001.

2. The Registrar of Companies Tamil Nadu, Chennai Block No.6, B Wing, II Floor Shastri Bhawan 26 Haddows Road Chennai 600 006.

https://www.mhc.tn.gov.in/judis/ W.P. No.19863 of 2020

ABDUL QUDDHOSE, J.

vsi2

W.P. No.19863 of 2020

04.01.2021

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 : MAIMS

 
 
Latestlaws Newsletter