IN THE mm; come? or-* KARNATAKA AT %
DATED THIS THE 4*!» DAY or-' SEPTEMBER Q ff L7 ' *
BEFORE
THE HUMBLE MR. JUSTICE " ms % J¥"'§ . X
COMPANY 1
compzuw
COMPArIIYPE'P(.I:'§I~"f£';'l'€.éNQ;42/Zifiilfi
BE*rwEEN,: % % % L
In God'. %
Kzziosln ifilecmc [mm
Industrial Suburb,
-- 560 010.
%
" "Read; %md,
* ,
560 010.
H/3.AZB Perms, m bom)
srLP.Km1mm Ktmm Raddy j
Company Petition No.41/"2{)08
Sections 391 to 39-4 73 we to
104 of the Cmpanies A(_:t',~ 1956;, that for the
reasons stated thezm, Cemt may he
Amalgae 'A' in so m to be
binding on the swmclmnas md
cneditnrs Ciompimy and the
and c1'edit,:'1x's
Peafi{ma%N§;42/mos is m under
Sections 391'-to" Companies Act, 1956,
be no than the Scheme of
' w: 1:-MW --= : Annexure 'A' in the
cmdfiors me! also on the
t!mrmsp®me ammwemdm,
' the Court made the felloww
VCompanyandOampmxyPetmonNo.42/Zooshbythefl
ORDER
Company Petition No.41/2008 is by the Ttansmee
I
X’
-3.
Tran§e1’oa*Compa11y.Boti1thmcpetivm’efiled
Lmdcr Sections 391 to 394 on-he oompanm 511»
petitions is that the Scheme 0;
Court so as to hm the
shamhoiders were
anmmed and «s.-ui pursuant
to the cm:-sal Liquidahm’
as well as ‘me notified.
2. the 01.3′ rm med ms
submim that the czmtexea
by ms Court and he has
0,~m..,,m.mmm.
. not any wdvmsc mum in the fmxfing of
h firm’ Compwxy do not have my pnejudme’ hi
% of the nRems’ ts of its manner or to the pubfic.
c’!-t.
Soalsoigtlmerepm-ta§tbeCmnpaInI1MPetitioILfl
.4-
Incidentally, this report is filed in Company
No.42/2O08. ” I’ V A
3. The Regional Dmctor Ak
howem, has raised three
termed as objections i.c.,
cfibctivc, the autmm
date, the company
shall be mpaax of the
‘rranm’eme Gummy. It is
of authmiaed mpatax or
of Sections 94 and 97 at the
1956 g
seommd objemnn is to claims 7.} and 7.2 of
%k;1emczgeraru;enm%mmr@orxh~1os1m~
J
.5.
Power Equipments Limited (%crged Oompmy). The
objectim1isttmtheDmergedOm%istmavimi$s.._
rcgisbered omoe ha Punc in the State of x
5. In so far as the fira 0
amdavit is mad by the
that the mclusion of of
respect offirw t
No.393/25()O8VV ia wmm the
A V = . Insoforas
fiflhzg whethcr a Trust can
at me company, it in summed that
77 cf the ompames Act, a Trusx can
/’
.5-
5. The learned oounsci appear-kg fwthc
seeks to rely on a judgment of the Delhi H?gh %
the mac ofmuadull Tdcncatles Ltd. % ‘
(V0136) Delhi 325 wherein it ‘
of Amasgmmm, there of
42 and 77 of a
sumidialy of me
ammem is not in the
public the scheme is
mm to % A
is the View of the
7.’: the Sch% of Anmfimt is
of Dimctm-s on 23.11.2007 and
the Imtices were Published in the
Hanan and Kannada Prabha. mewms of
Having xmna to the cncmmaw that
tneiscrmeoramaxmmnandanmgenmus
0
«an,
/
‘ r
public interest, them shouid not be any impedifl in
g~ann’;mnerequestmadebyt.hepcut;% T
The omer shali be bindmg on
shazeholaers of mm the mnaaw as g %
Pcfit1oncr’ to me a aw “f&°V” ‘B 3″‘
Registrar of 1 ”
save
Iudtfé