/2022 INSC 0873/ NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION          CIVIL APPEAL NO(S). 4448 OF 2015 NIRENDRA NATH KAR ….APPELLANT(S) VERSUS GOPAL NAVIN BHAI DAVE & ORS. ….RESPONDENT(S) J U D G M E N T Ajay Rastogi, J. 1. The   instant   appeal   is   directed   against   the   judgment   and   order passed by the Division Bench of the High Court of Calcutta dated 17 th October, 2012 while setting  aside the finding returned by the learned Single   Judge   dated   8 th   August,   2012   in   sequel   affirmed   order   of   the Registrar   of   Companies     (RoC)   striking   off   the   name   of   the   Company from   the   register   of   RoC   by   an   Order   dated   27 th   January,   2006   in exercise   of   power   under   Section   560(5)   of   the   Companies   Act, 1956(hereinafter being referred to as the “Act 1956”). 2. The brief facts of the case are as under:­ The   initial   incorporation   of   the   Company   was   in   the   name   of Basanti   Cotton   Mills   Private   Limited   with   three   Directors,   namely, (i)Gopal   N.   Dave,   (ii)   Nikhil   Basant   Lal   Merchant,   (iii)   Paresh   Basant Lal   Merchant   and   the   authorized   share   capital   of   the   Company   was Rs.10,00,000/­   divided   into   1,00,000   equity   shares   of   Rs.10   each. The name of the Basanti Cotton Mills Private Limited was changed to Basanti   Cotton   Mills(1998)   Private   Limited   on   3 rd   March,   2000.     The last annual return and audited accounts were filed with the Registrar of   Companies   for   the   financial   year   2002­2003.     The   name   of   the Company in terms of Section 560(5) of the Act, 1956 was struck off by the Registrar of Companies, West Bengal on 27 th  January, 2006 at the instance of the respondents(Directors of the Company). 3. It may be relevant to note that the Registrar of Companies in its affidavit   in   opposition   before   the   High   Court   asserted   that   the company  was not functioning  and not carrying out any  business and the last annual return was filed of the year 2002­2003.   The relevant extract is quoted hereunder:­ “Basanti Cotton Mills(1998) Pvt. Ltd. 12.08.1998 The   company   was   formed   and   registered   under   the Companies   Act   1956   as   Basanti   Cotton   Mills   Pvt.   Ltd. bearing Registration no.87716. First Directors of the Company were – a) GOPAL N DAVE b) NIKHIL M. MERCHANT c) PARESH V. MERCHANT 10.03.2003 Last   Annual   Return   filed   by   the   company   made   upto 04.02.2003   wherein   the   following   were   shown   as   its directors.   a) GOPAL N DAVE b) NIKHIL M MERCHANT c) PARESH V MERCHANT                 As per Annexure­A 23.12.2003 Last Balance Sheet of the Company as at 30.09.2003 filed by the company.                         As per Annexure­B 03.03.2009 Name of  the  Company  changed  from  Basanti  Cotton  Mills Pvt.   Ltd.   to   Basanti   Cotton   Mills   (1998)   Pvt.   Ltd.   under Section 21 of the Companies Act 1956.                       As per Annexure­C 10.10.2008 DIN   No.3   in  respect   of   Nirendranath  Kar   filed  under   MCA online filing system                        As per Annexure­D 17.11.2008 One   Form   NO.   18   filed   under   the   signature   of Narendranath Kar showing the change of Registered Office of   the   company   from   B.T.   Road   Panihati   to   109,   F,   139F and 137 F.B.T. Road, Panihati w.e.f. 10.10.2008.                          As per Annexure­E 10.10.2009 05.11.2009­DIN No. 3 in respect of Dipali Chowdhury and Babulal   Banerjee   filed   under   MCA   online   filing   system under the signature of Nirendranath Kar.                           As per Annexure­F N.B. 1) In this regard it may kindly be pointed out that though DIN NO. 3   in   respect   of   Nirendranath   Kar,   Dipali   Chowdhury   and   Babulal   Banerjee has   been   filed   online   under   the   Digital   signature   of   Nirendranath   Kar, however   no   Form   32   has   been   filed   showing   the   appointment   of   the   said three persons as directors of the company with Registrar of Companies West Bengal   (ROC,   WB).     In   terms   of   the   provisions   of   Section   303   of   the Companies Act, 1956. 2) DIN   3   form   could   be   filed   by   a   person   for   himself   and   thereby   his name   used   to   become   recorded   as   Director   of   the   Company.     But corresponding filing of Form 32 is necessary to corroborate the DIN 3 filed. 3) In   view   of   the   above   it   can   be   said   that   the   names   of   Nirendranath Kar,   Dipali   Chowdhury   and   Babulal   Banerjee   may   not   be   evident   as Directors   of   the   company   in   absence   of   any   such   filing   of   Form   No.   32   as required under Section 303 of the Companies Act, 1956 .” [emphasis supplied] 4. After the name was struck off, it was published in the Gazette of 27 th  January, 2006.  The bank also issued no dues certificate in favour of Basanti Cotton Mills (1998) Pvt. Ltd. to release charge of the assets of the Company.   Complaint was filed by the appellant claiming to be one of the Directors of the Company in the year 2010 before the High Court   under   Section   560(6)   of   the   Act   1956.     Learned   Single   Judge allowed the application by judgment and order dated 6 th  October, 2010 after   recording   a   finding   that   the   procedure   as   prescribed   under Section   560   of   the   Act   1956   was   not   followed   before   striking   off   the name of the Company from the register of the RoC.   5. The   order   of   the   learned   Single   Judge   was   assailed   before   the Division Bench of the High Court and that came to be set aside by an order dated 22 nd  March, 2011 and the matter was remitted back to the learned Single Judge to determine the issue afresh in accordance with law. 6. The   Company   Judge,   by   judgment   and   order   dated   8 th   August, 2012,  allowed  the  application  and  restored  the  name  of  the  company and that again became the subject matter of challenge in appeal before the High Court which came to be decided by  the judgment impugned dated   17 th   October,   2012   holding   that   the   appellant   has   no   locus standi   as   he   is   neither   a   Company   nor   a   member   nor   creditor   hence he cannot be said to be a person aggrieved to question the order of the Registrar in striking off the name of the Company from the register of RoC as referred to under Section 560(5) of the Act 1956.   The extract of the finding recorded by the Division Bench of the High Court, after perusal of the admitted facts on records of the Company, maintained by the Registrar is as under:­ “In a case of the like nature when there was dispute with regard to   the   status   of   the   petitioner   it   would   be   safe   for   the   Court   to   rely upon   the   admitted   records   being   the   records   maintained   by   the Registrar. From the records produced by ROC appearing at pages 39 to 77 of   the   paper   book   (Volume­II),   we   would   find,   as   on   the   date   of   the striking   off   not   a   single   document   would   show   the   nexus   of   the respondent   no.   1   with   the   company.     He   came   in   picture   in   October 2008   through   filing   of   DIN.     Documents   filed   after   2008   would   also show,   he   was   Director   since   1998   as   claimed   by   him.     Such   dispute would   have   to   be   resolved   in   an   appropriate   forum.     Section   560 would   not   give   power   to   the   Court   to   adjudicate   as   to   such   dispute. The   court   would   be   relying   upon   the   admitted   records   that   would clearly   show,   respondent   no.   1   did   not   feature   in   the   records.     His belated   plea   would   also   keep   him   at   bay.     His   prayer   for   restoration would wait   for  a  decision  in his favour   on  his  status  by   a  competent civil court or any other appropriate forum.  The learned Judge should not   have   restored   the   name   of   the   company   at   the   instance   of someone whose identity is yet to be established.” 7. It is brought to our notice that as per the last balance sheet filed for  the year  2002­2003, the paid up share capital of the Company  in question   was   Rs.7,000/­   and   if   that   is   being   taken   at   the   face   value which   is   supported   by   documentary   evidence   on   record,   as   per   the scheme of Section 3 of the Act 1956, the Company is deemed to be a defunct company. 8. Learned counsel for the appellant has taken us to the additional documents which he has filed in support of his submission, although it is informed that such documents were not available before the High Court when the proceedings were initiated/instituted by the appellant. That apart, the document produced by the appellant including the DIN forms   obtained   in   September/October   2008,   much   after   name   of   the Company was struck off in the year 2006 and even Form 32 which has now   been   placed   on   record   by   the   appellant   has   been   seriously disputed by the respondents. 9. Learned   counsel   for   the   respondents,   on   the   other   hand,   has brought to our notice the affidavit that was filed before the High Court in the first instance of which a reference has been made by this Court indicating   that   the   present   appellant   was   nowhere   recorded   as Director of the Company at any given point of time. 10. In   addition   to   it,   learned   counsel   for   the   respondents   further submits that for all practical purposes, the name of the Company was struck   off   way   back   on   27 th   January,   2006   and   the   paid   up   share capital   as   per   last   balance   sheet   of   2003   is   reduced   to   Rs.7000/­   in terms of Section 3 of the Act 1956, such companies are deemed to be defunct   companies   and   sixteen   years   have   rolled   after   the   date   of striking off the name of the Company in the year 2006, there is hardly any   justification   to   restore   the   name   of   the   Company   at   this   stage, particularly,   when   there   are   no   operations   of   the   said   Company   all throughout. 11. The   Division   Bench   of   the   High   Court   under   the   impugned judgment   has   proceeded   on   the   basis   of   the   facts   referred   to   in   the affidavit   in   opposition   filed   by   the   RoC   while   recording   a   finding regarding   the   locus   of   the   appellant   in   assailing   the   order   of   the Registrar striking of the name of the Company under Section 560(5) of the Act, 2003 and, at this stage, it is difficult to place reliance on the documents   placed   by   the   appellant   to   claim   himself   to   be   one   of   the Directors of the Company. 12. Taking   into   consideration   the   material   available   on   record   and the   finding  of   fact  which   has  been   recorded   by  the   Division   Bench  of the   High   Court   under   the   judgment   impugned,   we   find   no   reason   to interfere. 13. Consequently,   the   appeal   fails   and   accordingly   dismissed.   No costs. 14. Pending application(s), if any, shall stand disposed of.     ………………………….J.     (AJAY RASTOGI)     …..……………………..J.     (B.V. NAGARATHNA) NEW DELHI; SEPTEMBER 29, 2022.