High Court Patna High Court

Hiralal Agrawal And Ors. vs The State Of Bihar And Ors. on 25 May, 1972

Patna High Court
Hiralal Agrawal And Ors. vs The State Of Bihar And Ors. on 25 May, 1972
Equivalent citations: AIR 1972 Pat 507
Bench: N Untwalia, A Hussain


ORDER

1. According to the petitioners’ case in the writ application, petitioners 1 and 2 started carrying on a partnership business in the firm name “Hind Traders”, petitioner No. 3. Under Section 58 of the Indian Partnership Act, 1932 (Central Act IX of 1932), hereinafter called the Act, they applied to the Registrar of Firms for registration of their firm. A copy of this application dated 1-9-69 is Annexure ‘2’. The Registrar of Firms, respondent No. 2, has refused to register the firm and, the order has been intimated to the petitioners in letter dated the 19th January, 1970, a copy of which is Annexure 3 to the writ application. The only reason for not registering the firm is that a firm of the name of Hind Traders had already been registered. The petitioners have come to this Court for the quashing of the order contained in Annexure 3 and for a direction to the Registrar of Firms to register their firm.

2. The only question which falls for our decision in this case is whether respondent No. 2 had the power to refuse registration of the firm on the ground he has done.

3. Section 58 of the Act reads as
follows:

“(1) The registration of a firm may be effected at any time by sending by post or delivering to the Registrar of the area in which any place of business of the firm is situated or proposed to be situated, a statement in the prescribed form and accompanied by the prescribed fee, stating.

(a) the firm name,

(b) The place or principal place of business of the firm,

(c) the names of any other places where the firm carries on business,

(d) the date when each partner joined the firm,

(e) the names in full and permanent addresses of the partners, and

(f) the duration of the firm.

The statement shall be signed by all the partners, or by their agents specially authorised in this behalf.

(2) Each person signing the statement shall also verify it in the manner prescribed.

(3) A firm name shall not contain any of the following words, namely:–

‘Crown’, ‘Emperor’, ‘Empress’, ‘Empire’, ‘Imperial’, ‘King’, ‘Queen’, ‘Royal’, or words expressing or implying the sanction, approval or patronage, of ……., except when the State Government signifies its consent to the use of such words as part of the firm name by order in writing.”

Section 59 says-

“When the Registrar is satisfied that the provisions of Section 58 have been duly complied with, he shall record an entry of the statement in a register called the Register of Firms and shall file the statement.” The application for registration is to be filed in form I according to Rule 3 of the Bihar and Orissa Partnership Rules, 1933. In the form the applicants are not required to state any other particular except those mentioned in Section 58 of the Act. If the application is in form and the provisions of Section 58 have been complied with then a duty is cast upon the Registrar under Section 59 to record an entry of the statement in a register called the Register of Firms. On such recording of the statement, the firm stands registered. There are no words either in the Act or the Rules to clothe the jRegistrar either expressly or by necessary implication with the power to refuse registration of a firm on the ground that a firm of the same name or an approaching one had already been registered. In this connection, a comparison would be pertinent with Section 20 of the Companies Act, 1956. The said section provides-

“(1) No company shall be registered by a name which, in the opinion of the Central Government, is undesirable.

(2) Without prejudice to the generality of the foregoing power, a name which is identical with, or too nearly resembles, the name by which a company in existence has been previously registered, may be deemed to be undesirable by the Central Government within the meaning of Sub-section (1).”

It seems to us that a similar provision ought to have been there in the Partnership Act so that third parties dealing with a partnership firm may not be under a confusion. But the difficulty is that neither there is a provision in the Act to say that partners cannot carry on a business in an identical or a similar firm name if some other persons are carrying on business in that name nor is there any provision enabling the Registrar to refuse registration on such ground. That being so, there is no escape from the position that the refusal by the Registrar of Firms, respondent No. 2, to register the firm of petitioners 1 and 2 is illegal.

4. The writ application is accordingly allowed, the order dated 19-1-70 of respondent No. 2 contained in Annexure 3

is set aside and he is directed to register the partnership firm named Hind Traders, petitioner No. 3, in which the partners are petitioners 1 and 2. There will be no order as to cost.