Calcutta High Court High Court

Global Overseas Limited & Anr vs Unknown on 16 May, 2011

Calcutta High Court
Global Overseas Limited & Anr vs Unknown on 16 May, 2011
Author: I. P. Mukerji
                       Company Application No. 504 of 2011
                           In the High Court at Calcutta
                                Original Jurisdiction


                                       IN THE MATTER OF :
                                 GLOBAL OVERSEAS LIMITED & ANR.


BEFORE
The Hon'ble JUSTICE I. P. MUKERJI
Date:    16th day of MAY, 2011


                                                   Ms. Subhra Das, Advocate appear


        THE COURT :         The meetings of the Equity Shareholders of GLOBAL

OVERSEAS LIMITED (the Applicant Company No.1), being the TRANSFEROR

COMPANY and GLOSS TRADER PRIVATE LIMITED (the Applicant Company

No.2) being the TRANSFEREE COMPANY) shall be convened and held at the

office of its Advocate-on-Record M/s. Mukherjee Agarwalla & Co., Advocates,

7C, Kiran Shankar Roy Road, Ground floor, Kolkata- 700001 on 6th day of

June, 2011 at 1.00 P.M. and 1.15 P.M. respectively for the purpose of

considering, and, if thought fit, approving, with or without modifications, the

proposed Scheme of Amalgamation of the Applicant Company No.1, being the

Transferor Company with the Applicant Company No.2, being the Transferee

Company. Since all the shareholders of the respective companies have already

considered and given their consents in writing to the Scheme, such meetings

may be held at short notice.

At least 3 (three) days before the meeting to be held as aforesaid, a Notice

convening the said meetings at the place and time as aforesaid together with a

copy of the said Scheme, a copy of the Statement under Section 393 of the

Companies Act, 1956 and the prescribed form of Proxy be sent and received by
2

ordinary post or by hand through personal messenger addressed to each of the

said Equity Shareholders of the Applicant Companies at their respective or last

known addresses.

The advertisement of the notice of the meetings is dispensed with. The

settlement of the individual notice, including statement to accompany the

notice by the Assistant Registrar (Company) of this Court is also dispensed

with.

Mr. Jibon Hari Mullick, Advocate, Bar Association No.1 shall be the

Chairperson of the said meetings of the Equity Shareholders of the Applicant

Company No.1, being the Transferor Company to be held as aforesaid at a

remuneration of 600 G.Ms.

Mr. Ashis Das, Advocate Bar Association No.15 shall be the Chairperson

of the said meetings of the Equity Shareholders of the Applicant Company No.2,

being the Transferee Company to be held as aforesaid at a remuneration of

600 G.Ms.

In default of one the other may act.

The Chairpersons appointed for the said meetings or any person

authorized by them do issue and send out the notices of the meetings referred

to above.

The quorum for the said meetings of the Equity Shareholders of the

Applicant Company No.1 shall be 4 (four) and the Applicant Company No.2, the

Transferee Company shall be 2(two) persons present either personally or by

proxy.

3

Voting by proxy be permitted, provided that a proxy in the prescribed

form duly signed by the person(s) entitled to attend and vote at the meetings, is

filed with the Applicant Companies at its registered office not later than forty

eight hours before the meetings. The Chairperson shall have the power to

adjourn the meetings, if necessary.

The value of each member shall be in accordance with the books of the

Applicant Companies and, where entries in the books are disputed, the

Chairperson shall determine the value for the purpose of the meetings.

The Chairpersons do report to this Court the results of the said meetings

within two week from the date of the conclusion of the said meetings and the

report shall be verified by their affidavit.

Summons be signed as of date. C.A.No. 504 of 2011 is disposed of.

The Chairpersons and all parties concerned are to act on a photostat

signed copy of this order on the usual undertakings.

[I.P. Mukerji, J.]

pkd.

Asstt.Registrar[C.R.]