Citation : 2021 Latest Caselaw 12140 Mad
Judgement Date : 22 June, 2021
W.A.Nos.1414 to 1416 of 2021
THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 22.06.2021
CORAM :
THE HONOURABLE MR. JUSTICE M.M.SUNDRESH
AND
THE HONOURABLE MS. JUSTICE R.N.MANJULA
W.A.Nos.1414 to 1416 of 2021
& CMP Nos.8743, 8748 & 8754 of 2021
Pondicherry Non-Banking Investors,
Protection Association for PNL Nidhi Limited,
Rep., by its President Govindasamy,
No.159, Ambedkar Salai,
Pondicherry-1. ..Appellant in all W.As.
Vs
1.The Union of India,
Represented by its Secretary(Home),
Government of Pondicherry, Pondicherry.
2.The Deputy Collector(North),
O/o The Collectorate,(Competent Authority under PPIDFE Act)
Pondicherry.
3.PNL Nidhi Ltd.,
Mission Street,Pondicherry.
4.V.Kannan,
Promoter-PNL Nidhi Ltd.,
5.V.Baskaran
Promoter-PNL Nidhi Ltd.,
Both respondents 4 and 5 are
residing at No.1/39, Agraharam Street, Kumbakonam.
6.The Superintendent of Police (CID), O/o of the CBCID of Police, Pondicherry.
7.The Government of Tamil Nadu, Represented by its Secretary, Home Department, Fort St. George, Chennai-9.
https://www.mhc.tn.gov.in/judis/ W.A.Nos.1414 to 1416 of 2021
8.State Represented by The Superintendent of Police, Economic Offences Wing II, Cuddalore.
9.The District Revenue Officer, (Competent Authority under TNPID Act), Cuddalore.
10.PNL Ltd., Cuddalore Branch Depositors Welfare Association, Govindasamy Nagar, Cuddalore. Rep., by its President S.Ramachandran
11.Regina Fatima Marie Saint Jacques, W/o Merian Jean – Pierce, No.34, Ramanar Street, Mudaliarpet, Pondicherry-4. ..Respondents in W.A.No.1414/2021
1.The Union Territory of Puducherry, Represented by Special Secretary(Revenue), Department of Revenue & Disaster Management, Puducherry.
2.The Superintendent of Police (CID), Puducherry.
3.The Competent Authority, Appointed under Puducherry Protection of Interests of Depositors in Financial Establishments Act, 2004, Puducherry-605 001.
4.PNL Nidhi Limited, 189, Mission Street, Puducherry-605 001.
5.N.Rajalakshmi
6.M/s.Calcom Credit and Holdings Private Limited, Regd. Office: Flat No.J-62, T1 (Top Floor), Dilshad Extension No.I, Dilshad Colony, Shahdara, New Delhi - 110 095.
7.M/s.Rajat Chakra Credit and Holdings Private Limited, Regd. Office: Flat No.J-62, T1 (Top Floor), Dilshad Extension No.I, Dilshad Colony, Shahdara,New Delhi - 110 095.
https://www.mhc.tn.gov.in/judis/ W.A.Nos.1414 to 1416 of 2021
8.M/s.Satluj Credit and Holdings Private Limited, Regd. Office: Flat No.J-62, T1 (Top Floor), Dilshad Extension No.I, Dilshad Colony, Shahdara, New Delhi - 110 095.
9.M/s.Sheetala Credit and Holdings Private Limited, Regd. Office: Flat No.J-62, T1 (Top Floor), Dilshad Extension No.I, Dilshad Colony, Shahdara, New Delhi - 110 095.
10.M/s.Twentieth Century Apco Leasing Private Limited, Regd. Office: CK 5, Sector 2, Salt Lake, IInd Floor, Kolkatta - 700 091. .. Respondents in W.A.
No.1415 of 2021
1.The Union Territory of Puducherry, Represented by Special Secretary(Revenue), Department of Revenue & Disaster Management, Puducherry.
2.The Superintendent of Police (CID), Puducherry.
3.The Competent Authority, Appointed under Puducherry Protection of Interests of Depositors in Financial Establishments Act, 2004, Puducherry-605 001.
4.PNL Nidhi Limited, 189, Mission Street, Puducherry-605 001.
S.Natarajan .. Respondents in W.A.
No.1416 of 2021 Prayer: Appeals filed under Clause 15 of the Letters Patent against the common order dated 18.03.2021 passed in W.P.Nos.4722 of 2016, 18681 and 18683 of 2020.
For Appellant : Mr.M.Devaraj in all WAs.
For Respondents : Mrs.N.Mala, in WA.1414/2021 Government Pleader(Pondy) for R1 & R2
https://www.mhc.tn.gov.in/judis/ W.A.Nos.1414 to 1416 of 2021
Mr.S.Ravi for R3 to R5 Mr.Bharadhachakravarthy for R6 to R9
For Respondents : Mrs.N.Mala, in WA.1415/2021 Government Pleader(Pondy) for R1 Mr.Bharadhachakravarthy for R2 & R3 Mr.S.Ravi for R4 Mr.AR.L.Sundaresan, Sr.Counsel, for Ms.AL.Ganthimathi for R5 to R10
For Respondents : Mrs.N.Mala, in WA.1416/2021 Government Pleader(Pondy) for R1 Mr.Bharadhachakravarthy for R2 & R3 Mr.S.Ravi for R4 Mr.AR.L.Sundaresan, Sr.Counsel, for Ms.AL.Ganthimathi for R5 COMMON JUDGMENT (Delivered by M.M.SUNDRESH, J.)
These appeals have been preferred by the appellant, who
was the writ petitioner in W.P.Nos.4722 of 2016. The primary
challenge to the order passed by the learned single Judge is that the
recording made in the order under challenge with respect to the
consent is factually incorrect. On a similar appeal filed laying a
challenge to the very same order impugned before us in C.M.P.No.
7889 of 2021 in W.A.SR.No.37608 of 2021 dated 26.04.2021, we
have held that if a wrong recording has been made by the learned
single Judge before the Court of Record, the remedy open is to
approach the very same Court to rectify the mistake committed. On
https://www.mhc.tn.gov.in/judis/ W.A.Nos.1414 to 1416 of 2021
this settled principle of law, we have passed the aforesaid order. For
the better appreciation, the operative portion of the order is recorded
hereunder.
“Though this petition has been filed seeking leave,
after going through the order passed by the
learned single Judge, this Court is of the view that
the remedy open to the petitioners is to approach
the learned single Judge, contending that the
order has been passed wrongly recording the
submission made as if it is a consent order. We
are also of the view that this being the Court of
record, it is the proper remedy instead of filing an
appeal.
2.In such view of the matter, without
expressing anything on the merits of the case, this
miscellaneous petition stands closed, giving liberty
to the petitioners to approach the learned single
Judge. Consequently, W.A.SR.No.37608 of 2021
stands closed.”
https://www.mhc.tn.gov.in/judis/ W.A.Nos.1414 to 1416 of 2021
2. Pursuant to the said order, the other aggrieved party has
already filed a review. Now the present appeals have been filed by the
appellant challenging the very same set of orders passed by the
learned single Judge.
3.It is not in dispute that the recording of the learned single
Judge includes the appellant also. According to the appellant, it has
been wrongly recorded, as if, the appellant has given consent. If that
is the case, the order passed earlier will have to be applied to the case
of the appellant also. As we have granted four weeks time to file the
review without the need for an application for condonation of delay,
keeping in mind Section 14 of the Limitation Act, 1963, we are not
inclined to entertain these appeals. We permit the appellant to file
review petitions, if so advised, within a period of four weeks from the
date of receipt of a copy of this judgment.
4.Registry is directed to give a copy of the order in these
appeals on or before Friday i.e., on 25.06.2021. We make it clear that
the review petition aforesaid will have to be considered by the Registry
https://www.mhc.tn.gov.in/judis/ W.A.Nos.1414 to 1416 of 2021
within the time mentioned without insisting upon the application for
condonation of delay.
5.These writ appeals stand disposed of accordingly. No costs.
Consequently, connected miscellaneous petitions are closed.
(M.M.S., J.) (R.N.M., J.) 22.06.2021
Note: Issue Order Copy on or before 25.06.2021
Internet : Yes/No raa/mmi
To
1.The Union of India, Represented by its Secretary(Home), Government of Pondicherry, Pondicherry.
2.The Union Territory of Puducherry, Represented by Special Secretary(Revenue), Department of Revenue & Disaster Management, Puducherry.
3.The Deputy Collector(North), O/o The Collectorate, (Competent Authority under PPIDFE Act) Pondicherry.
https://www.mhc.tn.gov.in/judis/ W.A.Nos.1414 to 1416 of 2021
4.The Superintendent of Police (CID), O/o of the CBCID of Police, Pondicherry.
5.The Government of Tamil Nadu, Represented by its Secretary, Home Department, Fort St. George, Chennai-9.
6.State Represented by The Superintendent of Police, Economic Offences Wing II, Cuddalore.
7.The District Revenue Officer, (Competent Authority under TNPID Act), Cuddalore.
https://www.mhc.tn.gov.in/judis/ W.A.Nos.1414 to 1416 of 2021
M.M.SUNDRESH,J.
and R.N.MANJULA,J.
(mmi)
W.A.Nos.1414 to 1416 of 2021
22.06.2021
https://www.mhc.tn.gov.in/judis/
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!