Citation : 2021 Latest Caselaw 12268 Mad
Judgement Date : 23 June, 2021
W.A.No.319 of 2021
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 23.06.2021
CORAM
THE HON'BLE MR.JUSTICE M.M.SUNDRESH
and
THE HON'BLE MS.JUSTICE R.N.MANJULA
W.A.No.319 of 2021
and C.M.P.No.1313 of 2021
Rasheed Abdul Gaffar .. Appellant
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,
Tamilnadu, Chennai.
Block No.6, B Wing, 2nd Floor,
Haddows Road,
Nungambakkam,
Chennai - 600 034. .. Respondents
Appeal filed under Clause 15 of the Letters Patent against the
order dated 27.01.2020 made in W.P.No.34354 of 2019.
For Appellant : Mr.M.Narayanaswamy
For Respondents : Mr.S.Janarthanam
Page 1 of 4
https://www.mhc.tn.gov.in/judis/
W.A.No.319 of 2021
JUDGMENT
(Delivered by M.M.SUNDRESH, J.)
Challenging the order dated 27.01.2020 made in W.P.No.34354
of 2019, the present writ appeal has been filed.
2.The issue involved is no longer res integra. Learned counsel
appearing for the appellant and the learned counsel appearing for the
first respondent submitted that the question of invoking disqualification
has already been considered by a Division Bench of this Court, holding
in favour of the similarly placed person like the appellant. Reliance has
been made on the recent judgment of the Division Bench dated
26.03.2021 in W.A.No.908 of 2021 (Durairaj Dhanasekaran Vs. Union
of India and another), which took into consideration the earlier
judgment passed by this Court. The operative portion of the judgment
dated 26.03.2021 reads as under:
2. A Division Bench of this Court, in a batch of writ appeals, decided on October 9, 2020, in Meethelaveetil Kaitheri Muralidharan and others v. Union of India and another, reported in (2020) 6 CTC 113 : (2020) 7 MLJ 641 : 2020 SCC OnLine Mad 2958, allowed all the writ appeals
https://www.mhc.tn.gov.in/judis/ W.A.No.319 of 2021
and held that prior notice is necessary before disqualifying Directors under Section 164(2) of the Companies Act, 2013 and that the Registrar of Companies is not entitled to deactivate the Director Identification Number (DIN) for failure to file financial statements under applicable law and rules framed thereunder. The present writ appeal is squarely covered by the said judgment.
3.In view of the above, this writ appeal is allowed. No costs.
(M.M.S., J.) (R.N.M., J.)
23.06.2021
Index:Yes/No
mmi/ssm
Note: Issue copy of the judgment on 30.06.2021
To
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, Tamilnadu, Chennai.
Block No.6, B Wing, 2nd Floor, Haddows Road, Nungambakkam, Chennai - 600 034.
https://www.mhc.tn.gov.in/judis/ W.A.No.319 of 2021
M.M.SUNDRESH, J.
and R.N.MANJULA,J.
mmi
W.A.No.319 of 2021
23.06.2021
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!