High Court Madras High Court

C.L.Muthiah vs M/S.Power Soaps (P) Ltd on 2 December, 2009

Madras High Court
C.L.Muthiah vs M/S.Power Soaps (P) Ltd on 2 December, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 02.12.2009

CORAM:

THE HONOURABLE MR.JUSTICE C.T.SELVAM

Crl.O.P.No.14139 of 2009 And M.P.Nos. 1 and 2 of 2009

1.C.L.Muthiah						... Petitioner


			Versus


M/s.Power Soaps (P) Ltd.,
Rep. by its Authorised signatory,
Mr.Sanjay Madaan				        ... Respondent


Prayer:  Petition filed under Section 482 of Cr.P.C to call for the records pertaining to the complaint in C.C.No.516 of 2008 on the file of the Judicial Magistrate No.I, Pondicherry, and quash the same.
		

		For Petitioner     :   M/s.V.M.G.Ramakannan 

		For Respondent  :   Mr.G.M.Ramasubramanian
                                             for Mr.G.R.Hari for Ram & Ram	

			O R D E R	

This petition seeks to quash the proceedings pending for offences under section 138 read with Section 142 of Negotiable Instruments Act in C.C.No.516 of 2008 on the file of the Judicial Magistrate No.I, Pondicherry. 2.Heard M/s.V.M.G.Ramakannan, learned counsel for the petitioner and Mr.G.M.Ramasubramanian for Mr.G.R.Hari for Ram & Ram, learned counsel for the respondent.

3.Primarily there are two contentions which arise in support of the petition. The first is that the cheques were drawn on 15.03.2008 in the name of M/s.Narmada Chemicals (P) Limited and on the date of cheque, such company was not in existence as the company had undergone a change of name to M/s.Power Soaps Private limited with effect form 01.02.2008 and was again converted to M/s.Power Soaps limited with effect from 04.03.2008, as notified by the Registrar of the Companies. The contentions is that the cheques have been drawn in the name of a non-entity and therefore they were not valid under the Negotiable Instruments enforceable in law. This contention is met by the respondent by placing reliance on the Judgement of the Calcutta High Court reported in CDJ 1985 Cal HC 002. In such case it had been contented that,
“the suit was not maintainable inasmuch as Fibre Glass Pilkington Ltd. was not an existing company on the date the suit was filed, A new company, viz., F.G.P.Ltd., having been incorporated with effect from April 15, 1982, it was contended that Fibre Glass Pilkington Ltd. stood dissolved and there was no company by that name on the date when the suit was filed. It was contended that the suit should be dismissed with costs.”

4.The contention that the suit was instituted in the name of a non-existing person was met by the contention that the change of the name of a company did not bring into existence a new entity, the company remained the same and continued under the new name. Several decisions including that of a division bench of this court have been referred to and discussed by the Calcutta High Court. It would be useful to refer to some of the discussions thereunder.

“A Division Bench of the Madras High Court considered Section 11(6) of the Indian Companies Act, 1913, which is more or less similar to Section 23 of the later statute of 1956, and held that the object of the said section was to provide that notwithstanding the change in the name, there would be no alteration in the legal status of the company as its incorporation was not in any manner affected by the mere change of name. It continued to possess the same rights and remained subject to the same obligations as before the change.

“On a revision, a Division Bench of this court affirmed the amendment and observed as follows (at p.586). “Section 21 enables a company to change its name by a given method, viz., by a special resolution and with the approval of the Central Government signified in writing. It does not provide for altering the entity but only the name. This is also made quite clear by the provisions of Section 23. Sub-section (1) of Section 23 states that where a company changes its name in pursuance of Section 21 or Section 22, the Registrar shall enter the new name on the register in the place of the former name, and shall issue a fresh certificate of incorporation with the necessary alterations embodied therein and the change of name shall be complete and effective only on the issue of such a certificate.

(20)THE question before us is whether the suit in the instant case is by an entity which is not in existence or by an entity in existence which has been misdescribed in the plaint.

(21)ON a consideration of the relevant sections of the Companies Act, 1956, relating to change of name of existing companies, noted earlier, it does not appear to us that a change of the name of the company results in its dissolution and incorporation of a new company under a new name. Section 21 of the statute permits a company to change its name in the manner as prescribed and nothing else. Ex facie, the section indicates that the company continues in a new name.

(22)SECTION 23 of the Act appears mainly to be a ministerial section and lays down the procedure for recording of the change of name. A fresh certificate of incorporation is no doubt issued, but the same is only for the purpose of recording the alteration in the name. The effect of the issue of the new certificate as provided in Sub-section (1) of Section 23 is to render the change of name complete and effective and nothing more. The section does not provide or imply that on the issue of the new certificate, the company as it existed will stand dissolved and a new company will come into existence.

(23)SUB-SECTION (3) of Section 23 provides that change of name will nto affect any right for obligation of the company and that legal proceedings in the old name will not be rendered defective but will be continued by or against the company in its new name. The expression used in the section is “the company” and not “old company”, or “new company”, or “dissolved company”. There are further indications that in spite of a change of name, the entity continues.

(24)FOR the above reasons, we hold that on a change of its name, a company does not stand dissolved nor any new company comes into existence. It follows that after change of its name, if any legal proceeding is commenced or instituted by a company in its old name, it would be a case of mere misdescription and not a case of initiation of a proceeding by a person not in existence.

A Division Bench of the Calcutta High Court in Economic Investment Corporation Ltd. Vs. C1t[1970] 75 ITR 233(Cal).

“it is clear from Sub-section (3) that by the change of name, the constitution of the old company is not changed. The only thing that is changed is its name and all the rights and obligations under the law of the old company pass to the new company. It is not similar to the reconstitution of a partnership, which, in law, means the creation of a new legal entity altogether.””

5.In the ultimate analysis it was found that the suit filed in the wrong name would be a case of description and not a suit by a non-existing person. The rationale of the said decision squarely would apply and answer the contention of the petitioner.

6.The other contention raised is that the complaint was filed within 30 days from the date of the endorsement on the postal cover as ‘I.D.-Intimation Delivered’. Admittedly the statutory notice sent by the respondent was returned un-delivered in this case. The contention of the petitioner is that the RPAD cover containing the statutory notice bore the endorsement I.D. [Intimation of Delivery] dated 22.04.2008. According to the counsel for the petitioner the notice period of 15 days should be calculated from such date and the complaint ought to have been filed within one month of the expiry of the notice period. If so calculated the complaint ought to have been filed on or before 05.06.2008. Hence, the complaint, which in this case has been filed on 12.06.2008, is not maintainable.

7.On the other hand, the contention of the learned counsel for the respondent is that the complainant had awaited repayment for the period of 15 days from the date it had intimation of the return of the statutory notice and had filed the complaint within 30 days from the expiry of such period and hence the same was filed in time. The manner of calculation of the statutory notice period and the time within which the complaint is to be filed, the reasons for the receipt or non-receipt of the notice etc. are matters which would fall within the realm of consideration of the lower court. This Court is of the view that such contentions should rightly be raised before the lower court and not herein before.

8.Thus finding both contentions against the petitioner, this court dismisses the petition. Accordingly the petition is dismissed. No Costs. Consequently, the connected miscellaneous petitions are also closed.

pri

To

1. The Judicial Magistrate No.I, Pondicherry.

2. The Public Prosecutor, High Court,
Chennai