Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Priya Johnson ... vs The Union Of India
2021 Latest Caselaw 546 Mad

Citation : 2021 Latest Caselaw 546 Mad
Judgement Date : 7 January, 2021

Madras High Court
Priya Johnson ... vs The Union Of India on 7 January, 2021
                                                                                      W.P.No.104 of 2021

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                     DATED: 07.01.2021

                                                           CORAM:

                             THE HONOURABLE MR. JUSTICE ABDUL QUDDHOSE

                                                    W.P.No.104 of 2021
                                              and W.M.P.Nos.157 & 159 of 2021

                Priya Johnson (D.I.N.No.05297466)                                           ... Petitioner

                                                              Vs.
                1.The Union of India,
                  Represented by its
                  Ministry of Corporate Affairs,
                  Shastri Bhawan, Dr.Rajendra Prasad Road,
                  New Delhi – 110 001.

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

                PRAYER: Writ Petition filed under Article 226 of the Constitution of India,
                for issuance of a Writ of Certiorarified Mandamus to call for the records of the
                2nd respondent relating to the impugned order dated 01.11.2017 uploaded in the
                website of the 1st respondent and quash the same as being illegal, arbitrary and
                devoid of merits and consequentially direct both the respondents herein to
                permit petitioner to be reappointed as director of any company or appointed as
                director in any company without any hindrance.

                                   For Petitioner   : M/s.Nathan and Associates
                                                      for M/s.Nathan and Associates

                                   For Respondents : Ms.Anuradha
                                                     ACGSC

https://www.mhc.tn.gov.in/judis/
                1/6
                                                                                 W.P.No.104 of 2021

                                                    ORDER

This writ petition has been filed challenging the disqualification of the

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

the ground that she has not submitted her financial statements or annual returns

for three financial years consecutively. The petitioner has challenged the

impugned order dated 01.11.2017 passed by the second respondent on the

ground that without affording opportunity to the petitioner, the said order has

been passed.

2.Ms.Anuradha, learned ACGSC for the respondents accepts notice on

behalf of the respondents. By consent of both parties, this Writ Petition is

taken up for final disposal at the admission stage itself.

3.Heard M/s.Nathan and Associates, learned counsel for the petitioner

and Ms.Anuradha, learned ACGSC for the respondents.

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.

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

W.P.No.104 of 2021

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 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

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

W.P.No.104 of 2021

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.104 of 2021

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

no notice was given to the petitioner before disqualifying her as a Director of

M/s.Addo Goodwill Biomedics Limited.

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 01.11.2017 passed by the

second respondent disqualifying the petitioner as a Director of M/s.Addo

Goodwill Biomedics Limited under Section 164(2)(a) 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.

                                                                                       07.01.2021

                Index         : Yes / No
                Internet    : Yes / No
                Speaking/Non-speaking order
                pam/nl

Note:In view of the present lock down owing to COVID-19 pandemic, a web copy of the order may be utilized for official purposes, but, ensuring that the copy of the order that is presented is the correct copy, shall be the responsibility of the Advocate/litigant concerned. https://www.mhc.tn.gov.in/judis/

W.P.No.104 of 2021

ABDUL QUDDHOSE, J.

pam/nl

To

1.The Union of India, 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, 2nd Floor, Shastri Bhawan 26, Haddows Road, Chennai – 600 006.

W.P.No.104 of 2021

07.01.2021

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