Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manjeshwar Koppala Moose Kunhi vs The Secretary
2023 Latest Caselaw 5396 Mad

Citation : 2023 Latest Caselaw 5396 Mad
Judgement Date : 5 June, 2023

Madras High Court
Manjeshwar Koppala Moose Kunhi vs The Secretary on 5 June, 2023
                                                                          W.P.No.11275 of 2020

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED: 05.06.2023

                                                        CORAM:

                                  THE HONOURABLE MR.JUSTICE M.DHANDAPANI

                                             W.P.No. 11275 of 2020
                                      W.M.P.Nos.13742, 13745 & 13747 of 2020


                     1. Manjeshwar Koppala Moose Kunhi
                     2. Marakkarakath Nachet Mohamed Abdurahiman
                     3. Ibrahim Farseen

                                                                     ... petitioners
                                                vs

                     1.The Secretary,
                       Ministry of Corporate Affairs,
                       Shastri Bhavan,
                       Dr. Rajendra Prasad Road,
                       New Delhi – 110 001.

                     2. The Registrar of Companies,
                        2nd Floor, No.6, Haddows Road,
                        Shastri Bhawan,
                        Chennai – 600034.
                                                                      ... Respondents




                     1/6


https://www.mhc.tn.gov.in/judis
                                                                               W.P.No.11275 of 2020

                     Prayer: Writ petition filed under Article 226 of the Constitution of India,
                     for the issuance of a Writ of Certiorarified Mandamus, calling for the
                     records of the 2nd respondent relating to the impugned order undated
                     published on December/2019 uploaded in the website of the 1st Respondent
                     in so far as the Petitioners herein are concerned, quash the same as illegal
                     arbitrary and devoid of merit and restore back the Directors Identification
                     Numbers (having DIN No.01881253, 00242575 and 06818933) as active
                     and consequently direct the respondents herein to permit the petitioners
                     (having DIN No.01881253, 00242575 and 06818933) to get reappointed as
                     director in the Company or appointed in any other Company without any
                     hindrance or comply with the Companies Act 2013 to obtain Dormant
                     Status as per law.



                     For the Petitioner       : M/s. B.C.Balasubramanian
                                                for M/s.Aiyar and Dolia


                     For the Respondents      : Mr. M. Stahyan
                                                Additional Central Government Standing
                                                Counsel for R1 and R2




                     2/6


https://www.mhc.tn.gov.in/judis
                                                                                     W.P.No.11275 of 2020




                                                          ORDER

The writ petition has been filed in the nature of a Writ of

certiorarified mandamus seeking interference with an order of the second

respondent/Registrar of Companies at Chennai which had been issued under

Section 164(2)(a) of Companies Act, 2013.

2. According to the petitioners, 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

01.11.2018 in which, their name was also mentioned. (DIN Nos:01881253,

00242575 and 06818933). In other words, the second respondent, by

including the names of the petitioners, has disqualified them as Directors

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 petitioners

are also the directors, due to which, they are prohibited from being

appointed or reappointed as directors in any other company for a period of

https://www.mhc.tn.gov.in/judis W.P.No.11275 of 2020

5 years. Stating that the action so taken by the second respondent is

arbitrary and unreasonable, the petitioners have filed the present writ

petition with the aforesaid prayer.

3. The issue is no longer resintegra as judgments have been passed by

learned Single Judges of this Court interfering with such orders. I can cite

one, namely the order dated 18.01.2021 in W.P.Nos. 584, 588 and 592 of

2021, Pandy Athipathy and two others vs Union of India represented by

its Secretary, Ministry of Corporate Affairs, New Delhi and another.

4. The learned Single Judge in that particular common order relating

to three writ petitions had placed reliance on a Division Bench order of this

Court in W.A.No. 569 of 2020 batch, Meetgelaveetil Kaitheri

Muralidharan vs Union of India and another, wherein it had been held as

follows:

“ 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

https://www.mhc.tn.gov.in/judis W.P.No.11275 of 2020

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. ”

5. The same order enures to the petitioner herein.

6. Another ground taken by the petitioners was that notice was not

issued prior to the impugned orders being passed.

7. In view of the above pronouncement of the Division Bench, the

impugned order is set aside and the writ petition stands allowed. There shall

be no order as to costs. Consequently, connected Miscellaneous Petitions

are closed.

05.06.2023

Index: Yes/no nhs

https://www.mhc.tn.gov.in/judis W.P.No.11275 of 2020

M.DHANDAPANI, J nhs

To

1.The Secretary, Ministry of Corporate Affairs, Shastri Bhavan, Dr. Rajendra Prasad Road, New Delhi – 110 001.

2. The Registrar of Companies, 2nd Floor, No.6, Haddows Road, Shastri Bhawan, Chennai – 600034.

W.P.No. 11275 of 2020

05.06.2023

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter