Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Amudha vs Union Of India
2021 Latest Caselaw 14685 Mad

Citation : 2021 Latest Caselaw 14685 Mad
Judgement Date : 22 July, 2021

Madras High Court
Amudha vs Union Of India on 22 July, 2021
                                                                                    W.P.No.15042 of 2021


                                IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED : 22.07.2021

                                                       CORAM

                                THE HONOURABLE MR.JUSTICE R.MAHADEVAN

                                             W.P.No.15042 of 2021
                                                     and
                                          WMP.Nos.15936 &15938 of 2021

                      Amudha                                                        .. Petitioner

                                                         Vs.

                      1. Union of India,
                         Represented by its Secretary,
                         Ministry of Corporate Affairs,
                         Shastri Bhawan, Dr.Rajendra Prasad Road,
                         New Delhi - 110 001.
                      2. The Registrar of Companies,
                         Tamil Nadu, Chennai.
                         Block No.6, B Wing, 2nd Floor, Shastri Bhawan
                         26, Haddows Road,
                         Chennai - 600 034.                                     .. Respondents

                      Prayer:   Writ Petition filed under Article 226 of Constitution of India,
                      praying for issuance of Writ of Certiorarified Mandamus calling for the
                      records of the 2nd respondent relating to the impugned order dated
                      01.11.2017 uploaded in the website of the 1st respondent in so far as the
                      petitioner concerned (DIN No.05322794) quash the same as illegal,
                      arbitrary and devoid of merit and consequentially direct the 2nd respondent


                      1/8


http://www.judis.nic.in
                                                                                     W.P.No.15042 of 2021


                      herein to permit the petitioner to get reappointed as Director of struck Off
                      Company without any hindrance.


                                   For Petitioner       : Mr.A.R.Palanisaamy
                                   For Respondent No.1 : Mr.R.Subramanian,
                                                         CGSC
                                   For Respondent No.2 :Mr.Stalin Abhimanyu
                                                         Govt. Advocate
                                   :

                                                        ORDER

The prayer made in this writ petition is to issue a Certiorarified

Mandamus, calling for the records of the second respondent relating to the

order dated 01.11.2017, which was uploaded in the website of the first

respondent, insofar as the petitioner is concerned and quash the same and

for consequential relief.

2.According to the petitioner, the second respondent released a list of

disqualified directors, who have been disqualified under Section 164(2)(a) of

the Companies Act, 2013, as directors with effect from 01.11.2016, in

which, her name was also mentioned under Item No.25906 (DIN No:

05322794). In other words, the second respondent, by including the name of

http://www.judis.nic.in W.P.No.15042 of 2021

the petitioner, has disqualified him as Director under Section 164(2)(a) of

the Companies Act, 2013 for non-filing of financial statements or annual

returns for continuous period of three financial years by the defaulting

companies on whose board, the petitioner is also a Director, due to which,

he is prohibited from being appointed or reappointed as director in any other

company for a period of 5 years. Stating that the action so taken by the

second respondent is arbitrary and unreasonable, the petitioner has filed the

present writ petition with the aforesaid prayer.

3.Today, when the matter was taken up for consideration, the learned

counsel appearing for the parties jointly submitted that the issue involved

herein is no longer res integra. Earlier, this Court by order dated

03.08.2018 in WP.No.25455 of 2017 etc. batch, in Bhagavan Das

Dhananjaya Das case reported in (2018) 6 MLJ 704, allowed those writ

petitions and set aside the orders dated 08.09.2017, 01.11.2017,

17.12.2018, etc. passed by the Registrar of Companies, disqualifying the

petitioners therein to hold the office of directorship of the companies under

Section 164(2)(a) of the Companies Act, which came into effect from

http://www.judis.nic.in W.P.No.15042 of 2021

01.04.2014. Thereafter, yet another set of disqualified directors approached

this court by filing WP.No.13616 of 2018 etc. batch (Khushru Dorab

Madan v. Union of India) which were dismissed by order dated

27.01.2020. The said order of the learned single judge was challenged by

some of the petitioners therein before the Division Bench of this Court in

W.A.No.569 of 2020, etc. batch (Meethelaveetil Kaitheri Muralidharan

v. Union of India, 2020 SCC OnLine Mad 2958 : (2020) 6 CTC 113),

which after elaborately dealt with the issue as to whether the RoC is entitled

to deactivate the Director Identification Number (DIN), allowed those writ

appeals on 09.10.2020, the relevant passage of which, are profitably,

extracted below:

"41. 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

http://www.judis.nic.in W.P.No.15042 of 2021

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 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.

42. In light of the above analysis, we concur with the

http://www.judis.nic.in W.P.No.15042 of 2021

views of the Delhi High Court in Mukut Pathak, the Allahabad High Court in Jai Shankar Agrahari and the Gujarat High Court in Gaurang Balvantlal Shah to the effect that the ROC is not empowered to deactivate the DIN under the relevant rules. In Yashodhara Shroff, the Karnataka High Court upheld the constitutionality of Section 164(2) and proceeded to hold that a prior or post decisional hearing is not necessary. For reasons detailed in preceding paragraphs, we disagree with the view of the Karnataka High Court that prior notice is not required under Section 164(2) of CA 2013.

43. 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.

http://www.judis.nic.in W.P.No.15042 of 2021

Consequently, connected miscellaneous petitions are closed."

4.Therefore, following the aforesaid decision, the writ petition stands

allowed, in the terms as indicated in the judgment in Meethelaveetil

Kaitheri Muralidharan's case. No costs. Consequently, connected

miscellaneous petitions are closed.

22.07.2021 msr Index:yes/no Internet:yes/no

To

1. The Registrar of Companies, Tamil Nadu, Chennai.

Block No.6, B Wing, 2nd Floor, Shastri Bhawan 26, Haddows Road, Chennai - 600 034.

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

http://www.judis.nic.in W.P.No.15042 of 2021

R.MAHADEVAN, J.

msr

W.P.No.15042 of 2021 and WMP.Nos.15936 &15938 of 2021

22.07.2021

http://www.judis.nic.in

 
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