High Court Karnataka High Court

Strides Speicalities Private … vs Nil on 7 August, 2009

Karnataka High Court
Strides Speicalities Private … vs Nil on 7 August, 2009
Author: B.S.Patil


EN ‘FEE BREE {fi()i._§E~?’F 0}?’ KAEQ E’*iA’i’AKA AT §§AN’€}AL(3§%E§

EQ}A’1’E:I} ‘THIS ‘3.’1~ZE ?”FH’ DAY {:3}? AUCEUST 2<3{:r:§A«

BEFGRE
"'i'HE H.€_}i\3'BL}E€': MR. JUS':'§C§E–F3.S','PAv"Ta':Ai;

(j:.,z%.NQ.é ::ag2:;p_<g  " 3 T %
8ETWEE£€:    " V V
Srwnsmg§§%§C&Lfi%Eséfiafihraigxfifgfi
:s*':1:»::;3i::$ HOUSEL.BELEKA-HA'L\LE"_ ' 
BANNEHG§~L%'"?1'A' mam  

BANGEELQRE * "   
8st50{§'?'6 "

Vv . . ' '  '      '  ... 
  i§?S.<_§§ "E?','J§}H_§'§9 ;°;§§'§'.' :i _

Am} ;
$3;
  ---------- -« *  RES?(}NDEN'F

V' 3   far the Applicant has fiieé {ha abcwe

‘%;;;?:fiii§.i;::aiii{3fi”_’»¥;q.11§iééi” Section 391 its 394 af {he Compauies Act,

1936, 6 3:; 9 of tilt: Enmpanics {Caurfl Rules,

.,i9f»9, “pi?xyi11g tittat for the raasccns stated t¥1&rt.:in ‘¥hi$

‘5:i0i1’bi€ 5/:{)i11°§,.II1E1:§a’ be pieafied that fhfi meefilig of £216: Equity
v_ ééiéiithoidézfi ef the Appiicazxt {L’.0m§a:1}§ undm’ Section 39 3.
M mfifi ihfii fit;-mpmzies A(:.’g.5 195%: $36: diapcmsefi with if{:.01″2sfi{§{~’:r&<i

fig 03? i'}¥_h€I§»¥Zi.S€, tixaii it be C€}IiV€§1E.'('3 313$ hetizzi for £313

§)'i'§fi':;}('}f§€i~'$ 52$" {EGT_£3i£i€1".§}'§g, and if §?}2z:;::.1gE:£f fit, apprgviixg with G1"

"gm
Wi'tho':_1t. mmfiiiicraficnn 'size S:;rht:mE: Of151I1ZEi}g€111}fi'i'§.€§§"i 'i'3fitK§s?~;'f61I}

Medgérlzj §:'h&iI'}H8(,fEE3%i(I8i$ P}'iv1:-Hi: Lizilited and v~Si1jiti§E':§a

S'pers; anti E:i:e:r.,

‘§’H1f:’: APPi,»£{Zfi§§’.§{}N czakmimizi’€;>?€: i$*:;§;€A._{)’R£>.§::e:r§3.ffi~i£§$ f

DAY, ‘1’I–i§’i+;’,- €;T:(,}U¥’sE”§’ MADE:-1’E’%%}:ZT§~’€I)L§;{;>.S£§s’ifi{;}-:
ggDgg
*1’hi$ appii<:ai:1gI:a fiie§:'i n{;if§<;»"£r.§11sf#§13 ée Efi:”T’:’r¥f.;€Z€3t§I}.g 0f the

sham E1<fl(ir:1§3 :é.1j1§i €::"i3»:i1i:<;-3:5 '€:§' "tE'fi::_a'§3piiCza1'11:. «::’f’ .a1)::aigaT:n33:i0:1,. The Sufihfiilifi
9:” azgaaigarziatimfz ‘”%S , f3I?f:i’?4-»€I”.1¥’Z€~’.1i ftiilf’ a1:1z>1iga311aE.i_0:i1 {if

Mfiéiggéixs PE’1;3″rzii1$£ié:é33.1iica.§$ P:”i¥at:€ Lixzziitfiii {E1€I’6i1″:af¥;er

i*c:iiZ’~::*:”f:<i ':;G7.._ a3 '£I'af1Sf€I"i}§"' ceizxpzamjy) with Sfiides

__ P}"ii}a§e L§1Iiit,e.d {E":€1"ei1":afi;:3r mferréd ta as

Ezaiigihififiég'é3{§:xpii<::a:1t <:0I:1pa:1§,:}§ The applicant <:":(;=3:11pa1:a;§;

Vya:';1;3_4 iné%:}rp91*at€e:i <11": i%,£%;2G('}4 :H1e:i&I' the przyvisiozzs «sf

{Z<:e3:;1pai1§.€S ficti, 1'f~§fi";«é wit}'1 the i'«%&g7sE:§ar {if

V "V§"i::}:::pa:;ié:s E1: ir:1’tr:3:r::t, :’x’:§:s§ea.z’z:h 311.6} II’3§~}}”11_§f§:i(“Z§l111’if1g’ ail {j’.§”1€II1iC;3_§.S,

-3-

sj;r’1:1i:;i1ef.ic zzhfsmicals, eietnents, chemicai compound eta,

‘Fh<=: registerad Qifice of the appficant {3OII1pE1If1}".V_:

Strides Hausa, Bilekahalii, Barinerghségiiizg' ' _

Baflgaierig 76. ._

:2. Tile Board of I3i1'6C!:{3I'S'§ ._;;)f '-

company has approved ;é;d.3pted sélneiiie of

_ ainalgainatisxm 011 sf “WVhi€:fi the

transferrur C€)II}}_3a11§;’ is pfopoiééci t;:;3..,br3.I’v_113 t%:rgt:d with the
applicant co:;ti1§{;€fi~iy £?ub3}»:ét ‘”tt_} ‘-bexlfirmafion by this
caurt. Lieztifiéd .._e :r:}1’a3<{it'_.V__€:f this resoiution pasafid is
pmd {1C€f.i,_£:"t "{' VAIi1':e§i13 1'::_¥£?.. _ V' ' '

3:5? 'E'f}C.._é;i§jp1ié':n1t submits thai; tile Share capitai

V. campany is heid. by Strides Arrssaiab

'Liiii-:f£efi' {E133}? haxse givezl 001136321? in WI'i'EZ§I"1g ti) the

iSSLl€{i by the Ciharttsreci Amountant

u u " ¥Ct:1'ti;f§v"i€i'g £116: equiiijgr shartzhoifiifig pattfiria 0f ihfi

— £a»:3::§Ei<.:a11t. CGI£1§JaI1_\; 31161 the C()I}S€i}T_ ietters 9? that etguiiy

" "VS' 1e1fieIS are pr-ndmteci at A_I:s:t1$X:_1I'<:—G.

-4-

4. It is 132:6: case: Gf 1116: appii<:.a.:1t c0.:}'ti13a1i§; *

'(hit €I1tiI*e fJI'(:"ifi:i£'€I'1C(3 $i'1aI'(3s of the:».appfica;rV1ii'T -Jifrzrii V

is Haiti by Simcies Aittoiab Lirrgitfiéi (£i'1T<T?;};'_ §i?';::'::§.ré:

C«::::"1s€11t ix'; WI*i.'£:i;z":g in E}1E,'"_§;{2h€"h]*f:.' {;331'fIiffi&3';eIi:.t:¥' of "

3}'1z:31"teI*r:d ac<::0ur1taI3.t_. "'~~'pr¢§;fe;'e:':ce
sha:"ehc::idi2'1g pat:t:€m flit: v":%:§'::;pa11y 21I'1<1 the
(2£f)I"3.S€'3I}1l ietf§;t:=:.1~<_:,: :;-::s'_1"? Svi%éf€«k10}€1€rs are
pzreci uctzd i€:§§–.:§i * .

._ ‘§§.’i_q§:f$”§t:;’étmgatzlitteqi lihiii; i:%1er(: am 1:10
S€(:’£Ji’€{i’%i1~’£%§§§§I;i’5 {3€)ii}’§’}E311§z’, €;’i.”:¢:rt’.ifi<:3.i,a

£33' 'v':.:§!fi¥'§1(:':%{f:£-'.§.V:§:C(3€':1..E}f§i11fE. ti) iikzai. fiifffifii, is p:mad:,:{:6$ in 30 far 33 {E13 LE;£1S€{i’:{§Z’i3{‘§ trade Qr€di%;£3:”$, it

% V. *s:.:§}:E;iEi:t€::§ {E11331 336}? wifii :10″: in aziy way Ex”; a;f§€C’:»3d by

‘Ehii E§ZsI”{}f;}{}SE§fi $::i’1€’:::3€,

“5′. iiaving §1<iar{5i t.i1<;z Eear'z1e<:i c<:}111"1s;<'::1 for the

appiicarit anti 0:1 parussai of 't;h& 1I1atc2riais

I't3C{)I'd 311:1 331 the light of the <:0§1Se11t iczcttefi; ~

the share hO1ICi€3:}f'S and in the i;'1g,i'.1.¥_7,.:c;»f;'__:tfr;e:a_* f'éiC't' –'V:£'fEj;;§€f'v!',E'_i::1:fI':3V_

are no settureei czreditexrs, I do Ixiiéj "aI:j;;*~.iiI3_1fit:d:iIi1é:i§if.:

to g:'aI1t [3€Z'.Ei1i§Z~:Si{)}'l i231' disgsgfxsatéaii §_)f~ ::iit::3t;1f£g*wwc2f":t.§1c: *

eqllity shartt },'1()}(3€I'S.f_{}}"€f€;ifI*fiflC{?. i%I1€i1'E'.}'3vQiC§iS;fS and

unsecured cI'e::iit<::rs.

A13.I2iit:a€;ii;1’i«1.é_§sVqactfertiiflgiy a§i<3xved.

sd/-

JUDGE

}:.iizr.: