High Court Madras High Court

P.Natarajan vs Central Government on 31 December, 2003

Madras High Court
P.Natarajan vs Central Government on 31 December, 2003
       

  

  

 
 
 In the High Court of Judicature at Madras

Dated: 31/12/2003

Coram

The Honourable Mr.Justice R.Jayasimha Babu
and
The Honourable Mr.Justice S.R.Singharavelu

Civil Miscellaneous Appeal No.3379 of 2003


P.Natarajan                                    ...     Appellant

-Vs-

1. Central Government, represented
     by it's Secretary to Government,
   Department of Company Affairs,
   Shastry Bhavan, Haddows Road,
   Chennai.

2. M/s.Tamilnadu Mercantile Bank Ltd.,
     having its Registered office at
     No.57, Victoria Extension Road,
   Tuticorin 628 006.

3. The Chairman,
   M/s. Tamilnadu Mercantile Bank Ltd.,
     having its Registered Office at
     No.57, Victoria Extension Road,
   Tuticorin 628 006.

4. Reserve Bank of India,
   Central World Trade Centre,
   Cuffe Parade, Colaba, Bombay.

5. S.Kanagasabapathy

6.Sathiya Seelan

7. D.V.A.Manoharan

8. S. Manoharan

9. S.Selvarathinam

10.M.G.M.Maran

11.T.R.Tamilarasu

12.G.Kathiresan

13.B.Ramachandra Adityan

14.Tamilnadu Mercantile Bank
    Shareholders Welfare Association,
    represented by its Secretary
    Shri M.P.T. Muthuraj

15. Tamilnadu Mercantile Bank
      Shareholders Welfare Association,
      represented by its Secretary
      Shri M.Soundarapandian

16. Nadar Mahajana Share Investors Forum

17. S.Ashok                                    ...      Respondents


        Appeal  under  Section  10-F  of  the  Companies Act against the order
passed in C.A.  No.141 of 2003 in C.P.  No.15 of 2003 (APS) by the  Additional
Principal Bench, Company Law Board dated 19th December 2003.

!For Appellant :  Mr.R.Thiagarajan,
                Senior Counsel, assisted
                by AR.L.Sundaresan

^For Respondent 1 :  Mr.M.T.Arunan, ACGSC

For Respondents 2 & 3:  Mr.A.L.Somayaji,
                Senior Counsel for
                Mr.R.Sankarasubramanian

For Respondent 4 :  Mr.V.T.Gopalan,
                Additional Solicitor General
                assisted by
                Mr.K.Renganatha Reddy, for
                M/s.  King and Patridge


For Respondents 5 & 12:  Mr.P.S.Raman

For Respondent 13 :  Mr.Aravind Pandiyan

For Respondent 17 :  Mr.Murari


:JUDGMENT

(Delivered by R.Jayasimha Babu, J.)

In this appeal one of the additional directors of the Tamil Nadu Mercantile
Bank Limited has challenged the ex parte directions given by the Company Law
Board that the Board of Directors of the Company be superseded with the
further direction that a committee comprising of the three nominee directors
of the Reserve Bank of India, one of whom is the Chairman, and the two other
Directors nominated by the Central Government, function as the Board till the
application that was filed by the Central Government before it, for
superseding the Board is finally decided.

2. Certain other directions also have been given in that order with regard to
the holding of the Annual General Meeting which has been deferred by the
Company Law Board in order that the share certificates may be despatched to
the persons entitled thereto, as the number of such transfers is large, and
the Investors Forum which had organised and effected purchase of about thirty
for percent of the issued shares and which had been allowed to assist the
Board in this regard has not yet been able to complete it’s work.

3. A group led by a non resident Indian had purchased about sixty seven per
cent of the paid up capital some time prior to the year 1996. However, the
shares were not transferred in favour of the purchaser, the Reserve Bank of
India whose consent for transfer was required under the Banking Regulation Act
having declined to grant approval for the transfer, on the ground that the
purchaser was an industrial house.

4. Subsequently, that group is said to have transferred about thirty four per
cent of the paid up capital to the members of the Investors Forum, which is
said to represent over 25,000 investors belonging to the Nadar community,
which community it is said by counsel, regards this bank as their own and
meant for them. The balance thirty three per cent, we are informed, has been
transferred by the NRI purchaser to four investment companies belonging to a
group known as Sterling Group. As each of the companies has purchased more
than five percent of the paid up capital, transfer in their favour has not yet
been effected as the RBI is yet to give it’s approval for the transfer.

5. The Board of Directors comprises of 15 Directors. Three including the
Chairman are nominees of the RBI. Two have been nominated by the Central
Government pursuant to direction given earlier by the Company Law Board. The
other ten Directors are persons who had not been elected by the General Body,
but had been co-opted to the Board. Such co-option in case of many of these
Directors was by persons who had themselves been co-opted. This Banking
company has not held it’s Annual General Meetings for over seven yea rs.
These Additional Directors assert a right to remain on the Board despite their
admitted failure to convene and hold the Annual General Meetings.

6. Having regard to the unsatisfactory state of affairs of this Bank, the
Central Government approached the Company Law Board initially with a petition
under Section 408, which was subsequently amended into one under Sections 397
and 398, seeking suitable directions with regard to the management of the
affairs of this Bank. One of the prayers is that the Central Government be
given power to nominate the majority of the Directors on the Board of the
Bank.

7. After the Central Government had amended the petition, further
developments, wholly unanticipated, took place which, having been brought to
the notice of the Company Law Board, it was prompted to make the ex parte
order superseding the Board of Directors.

8. On 25th November 2003, at a Board Meeting the additional directors passed
a resolution removing, the resolution having been later modified as one
seeking the removal of the Chairman who had been nominated by the Reserve Bank
of India. The Reserve Bank of India did not agree to such removal being
effected. Thereafter a suit was filed to restrain the Chairman from
functioning as Chairman. An interim order was also secured which had to be
challenged before this Court and this Court suspended that interim order. The
Chairman who was nominated by the Reserve Bank of India now is functioning as
the Chairman of the Board.

9. The Chairman in his affidavit filed in this Court has narrated the high
handed conduct of these additional directors, who having been thwarted in
their cozy arrangements of utilising the Bank’s funds for their business by
obtaining liberal foreign currency loans at low rates of interest, had after
passing the resolution for the removal of the Chairman deprived him of all the
facilities that he was entitled to have as Chairman, and had prevented him
from discharging his duties as Chairman. He is a formal General Manager of
another scheduled Bank.

10. This conduct on the part of the additional directors in trying to rest
control of the Board for themselves and the manner in which they went about
doing it by ousting the Chairman who had been appointed by the Reserve Bank of
India in the public interest provoked the Central Government to apply to the
Company Law Board, inter alia, seeking the supercession of the Board. The
Company Law Board which took up the application for hearing immediately after
it was filed was of the view that the developments brought to it’s notice
warranted an ex parte supercession pending consideration of the application
that had been filed by the Central Government.

11. The legality of that direction has been challenged before us by one of
the additional directors, the other additional directors supporting him
through their counsel.

12. Additional Directors are appointed under Section 260 of the Companies
Act, which, inter alia, provides that additional Directors shall hold office
only ‘upto the date of the next Annual General Meeting’ of the Company.
Section 166 of the Companies Act which deals with the Annual General Meeting
provides that every company shall in each year hold in addition to any other

meetings, a general meeting as its annual general meeting. It also provides
that not more than fifteen months shall elapse between the date of one general
meeting of a company and that of the next.

13. In this case, admittedly the last annual general meeting was held some
time in the year 1996 and no annual general meeting has been held thereafter.
It is the stand of some of the additional directors before us that they have a
right to remain in office as Directors, until such time as a annual general
meeting is, in fact, held. This claim is not one which can be accepted.
Section 260 was not meant to enable persons to become directors of a company
without having to obtain the support of the general body and thereafter,
remain on the Board for years together by not holding the annual general
meeting.

14. The provision for an additional director is one which is meant to enable
the companies to have the benefit of the services of a person, who otherwise
is suitable for serving on the Board, and whose presence in the Board is
desirable in the interests of the company till upto the time the next annual
general meeting is held. That provision is not meant to enable the company to
keep on its Board a person as additional director for an indefinite period of
time by not holding the annual general meeting. Section 260 of the Act,
therefore, must necessarily be read with Section 166 of the Act which
stipulates that the annual general meeting be held every year and not more
than fifteen months shall elapse between the date of one annual general
meeting and the next.

15. A Division Bench of this Court comprising of Rajamannar, C.J., and
Venkatarama Aiyar, J., as he then was in the case of A. Ananthalakshmi Ammal
vs. The Indian Trade and Investments Ltd. Reported
in AIR 1 953 Mad 467 with
Venkatarama Aiyar, speaking for the Bench, after a review of the English
cases, held that directors of a company who are due to retire at an annual
general meeting vacate their office on the last date on which the annual
general meeting should have been held though the meeting in fact was not held.

16. The Bombay High Court in the case of Krishna Prasad Pilani vs. Colaba
Land & Mills, Jwaladutt Co. Ltd., AIR 1960 Bom 312, a case which was argued
by a galaxy of Company lawyers, considered the question as to whether the the
elected Directors can continue after the expiry of the statutory period laid
down for calling of the Annual General Meeting, and held that “we find little
difficulty in reaching the conclusion that a Director vacates his office at
the latest on the last day on which an Annual General Meeting could have been
called as required by Section 166”.

17. The Court also considered in that case the tenure of Additional Directors
and held that all directors – whether elected or co-opted vacate office on the
last date on which the Annual General Meeting should have been called under
Section 166. The Court rejected the contention that despite the breach on the
part of the directors of their statutory duty to call for AGM, they would
still continue to be Directors till the AGM is in fact held.

18. In reaching the conclusion it did, the Bombay High Court followed the
decision of a Division Bench of this Court in the case of Ananthalakshmi Ammal
vs. Indian Trades & Investments Ltd., AIR
1953 Mad 467 .

19. All the additional directors, therefore are persons who have no right to
remain on the Board as Directors as their term came to an end long ago on the
date on which the annual general meeting for different years should have been
held. Their failure to hold the meeting cannot be taken advantage of by them
to hang on to the position of Directors indefinitely.

20. It was submitted by counsel that under Section 167 the Central Government
has power to call for an annual general meeting and that an attempt by a
shareholder was in fact made to have such a meeting called but without
success. We have not been shown the orders of the Central Government or the
record in relation to that alleged attempt.

21. The fact that the Central Government has the power to convene a meeting
is however evident from a perusal of section 167. The additional directors
who were on the Board had obviously made no attempt whatsoever to invoke
Section 167 if they were of the view that there were impediments to their
being able to call a meeting and that it was necessary to apply to the Central
Government for having such a meeting called and held. The additional
directors cannot take advantage of their own acts of omission in this regard.

22. All these ten additional directors had vacated their office of Directors
long ago and cannot assert any right to remain on the Board. The ‘de facto’
doctrine will save the decisions taken, when they acted as Directors despite
their having in law vacated their office. That, however, does not clothe
these persons with any right to remain in office ‘de jure’.

23. We, therefore, do not find any illegality in the directions issued by the
Company Law Board superseding the Board which comprised of additional
directors and in it’s place empowering the nominee directors whose tenure was
not dependent upon and was not for any specified period to function as
Directors, the Chairman also being a nominee of the Reserve Bank of India.

24. This arrangement however can only for a limited period till the annual
general meeting is held. The annual general meeting which has not been held
for several years must now be held with utmost expedition. The Company Law
Board has already directed that the process of distribution of share
certificates to the members of the investors Forum be completed before the
25th January 2004, that the Members Register close as on that date, and that
notice of the AGM be sent to those whose names appear in the Register of
Members on that date.

25. We must however take note of the Reserve Bank of India’s failure to act
with a sense of urgency with regard to application said to have been sent to
it some time in October 2003 with regard to the transfer of shares to four
investment companies belonging to the Sterling group. The transfer of shares
in their favour has already been, we are told, approved by the Board of
Directors of this company, subject to the Reserve Bank of India giving it’s
approval.

26. Learned Additional Solicitor General who appeared for the Reserve Bank of
India assured us that the Reserve Bank will definitely take a decision and
communicate the same to the company within a period of two weeks from today.

27. We direct the Reserve Bank of India to complete the process within two
weeks from today so that thereafter, in the event of the transfer being
approved, notice of the AGM can be sent to the purchasers after bringing their
names on record in the Register of Members, and in the event of permission
being refused, notice of the meeting can be sent to persons in whose names
those shares presently stand in the Register of Members.

28. The Company Law Board shall fix the date for holding the annual general
meeting after giving sufficient time for the despatch of notice and that
meeting shall as far as possible be held before the end of February 2004 and
in any event not later than 15th March 2004.

29. The Committee now constituted by the Company Law Board under the impugned
order shall only take decisions with regard to day today matters and the
normal functioning of the bank and shall not embark upon any new major project
or take any major decision affecting the future of the bank, as the directors
to be elected by the general body should have the opportunity to deal with
those matters after the annual general meeting is held.

30. We make it clear that the Company Law Board may proceed with the hearing
of the application filed by the Central Government after the counter
affidavits of the respondents to that application are filed before it and make
appropriate orders thereon.

31. This appeal is dismissed.

Index : Yes
Web : Yes

gp/mf