High Court Punjab-Haryana High Court

Parties Name vs The Registrar Of Companies And … on 9 July, 2009

Punjab-Haryana High Court
Parties Name vs The Registrar Of Companies And … on 9 July, 2009
CIVIL WRIT PETITION NO. 3021 OF 2008                          -1-



IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.



            DATE OF DECISION: July 09, 2009.

                  Parties Name
Dr. Kartar Singh Rai
                                     ...PETITIONER
     VERSUS
The Registrar of Companies and others
                                   ...RESPONDENTS


CORAM:      HON'BLE MR. JUSTICE JASBIR SINGH


PRESENT: Mr. Sudhir Mittal,
         Advocate, for the petitioner.

            Mr. S.K.Sharma, Advocate,
            for respondent No. 1.

            Mr. Puneet Jindal, Advocate,
            for respondents No. 2 and 3.


JASBIR SINGH, J. (oral)


ORDER:

This writ petition has been filed with a prayer that direction be

issued to respondent No. 1 to declare respondent No. 2, i.e., M/S Punjab

Motors Pvt. Ltd. as a defunct company, as per the provisions of Section 3 of

the Companies Act, 1956, (in short the Act).

It is averment of the petitioner that the Company is closed for

the last so many years. Last monthly return by the Company was filed on

March 31, 1984. It has further been stated that the Company does not have

paid up capital of more than Rs. 1,00,000/-, as is mandatory under the

aforesaid provision. By stating as above, it has been prayed that Registrar
CIVIL WRIT PETITION NO. 3021 OF 2008 -2-

of Companies (Respodent No. 1) be directed to take action under the

provisions of Section 560 of the Act (in short the Act) against respondent

No. 2.

Prayer made by counsel for the petitioner has been opposed by

respondents No. 2 and 3 by stating that the petitioner and respondent No. 3

are real brothers. Inter se litigation, regarding property left by their father

Gian Singh, is pending in various Forums and this writ petition has been

filed to settle personal property dispute.

After hearing counsel for the parties, this Court is of the

opinion that this writ petition deserves to be disposed of by issuing direction

to respondent No. 1 to take action as per provisions of Section 560 of the

Act. In this writ petition, in para No. 5, petitioner has averred as under:

“That respondent No. 2 could not function profitably and hence

the Directors resolved to wind it up. Accordingly, notice dated

July 6, 1984 was issued for holding of 9th Annual General

Meeting on July 31, 1984 at 11 AM. A true copy of this notice

is annexed as Annexure P-5. In this meeting Directors report

dated July 6, 1984, was placed before the house in which it was

stated that efforts are being made to wind up the affairs of the

Company to avoid further losses. A true copy of this report is

annexed as Annexure P-6. Subsequently, the Board of

Directors met on September 10, 1984 and formally decided to

complete the winding up procedure. The copy of the minutes

of this meeting is not available with the petitioner and this

averment is being made on the basis of the notes maintained by

him with regard to the affairs of respondent No. 2 after he was
CIVIL WRIT PETITION NO. 3021 OF 2008 -3-

inducted as its Director some time in the year 1981-82. The

last annual return filed on behalf of respondent No. 2 was July

31, 1984, after which no further returns have been filed. At that

particular point in time Sh. Charanjit Singh, respondent No. 3

was the Managing Director of Respondent No. 2″

In reply to above said averment, respondent No. 1 in his reply

has stated that contents of para No. 5 are matters of record. Counsel for

respondents No. 2 and 3 has failed to rebut the averments made by the

petitioner in para No. 5 of the petitioner. It has not been controverted that

the Company do not have paid up capital of more than Rs. 1,00,000/-. It is

not functioning for the last so many years and last return was filed in the

year 1984. If that is so, this Court feels that respondent No. 1 is duty bound

to take action as per provisions of Section 560 of the Act, which reads thus:

“560(1) Where the Registrar has reasonable cause to believe

that a Company is not carrying on business or in operation, he

shall send to the company by post a letter inquiring whether the

Company is carrying on business or in operation.”

The above provision further mandates that on forming a

reasonable belief that a Company was not carrying on business or is not in

operation, the Registrar of Companies shall send a letter to the Company

concerned and thereafter take action as provided in the above said

provision.

In view of admitted facts on record, as mentioned above, there

is no reason with respondent No. 1 to say that action cannot be taken as per

provisions of Section 3 of the Act. Consequently, this writ petition is
CIVIL WRIT PETITION NO. 3021 OF 2008 -4-

disposed of by directing respondent No. 1 to initiate action as per provisions

of Section 3 of the Act and after observing the procedure laid down in

Section 560 of the Act, pass a reasoned order declaring the Company as a

defunct Company or otherwise. Needful be done within three months from

the date of receipt of copy of this order.

Copy of the order be given Dasti on payment.





July 09, 2009.                                           ( Jasbir Singh )
DKC                                                           Judge