1 IN THE HIGH COURT 0F KARNATAK1'; AT BANGALORE DATED 'I'H§ THE 23*" DAY GI' DCTQBER, 2019- BEFORE THE HGNBLE MR. JUSTICE H.N.;qAGA.MaéIAN:3As « x
/ n f; ‘
E
mmmmmw. «
24VITTALMAIJ.YA§.mAI.’1;”
mmxawnswsamz. ..APmcmr (arms 5%: R3.-, »
under Seam’ :1 391 afthe Cmmpanies
Act,’19§fi_, tIvv,1*ia:3es”e.a’;..a9 ma: Campaaies {Court} Rules, 1959
% pmying~mt’fnj.- th”:fr;:~–rié:-rxvéonx s-.-mi therein this Hcnfle cam may
‘ “hie péeaseé-no wfih the meetings of equity sharehaldem,
_ credizmfs and umacured credimrs cf the Applicant
_ ‘C¢1?ap’any1_1ndér seam. 391m-he Comganiesfict, 1955 and em.
<.:omfi1g an for ordmm this day, the Court
-~..:”
W”
…/
2
Hi
This applicafinn is filed uncle: Secnion 391 r.:f*–..f::h:e
Campanies Act, 1956 1′./w Rules 6 and 9 cf the
was, 1959, ft): permissiaz: m dispensg »
the apphm’ 11: Company and’V.?i” W’ ” L’
maéification. the prcpasedfizezxx.-2′ aiapiicantf
tmnfiemr company with I transferee
company. is produced at
w~a;sVin::ezpara:ed in the Snare of
of under Sectian 13(3) at” the
and in carpi):-the icixmtity
N§k.U1ss31)m§99mx:oss5o7. The applicant was inxsmparated
en. mi (if manufmstum Alcchcal, Rec:1fie’ 6. Spirit,
” afifl industrial’ Alcohol, in mazmfactara, brew, distill,’
prepare, process, render parable or mariaembie
;\-.._z”-…-
j”
I
l_,/
3
aflsam offiqnmrgwinzs, apirim and beers; in carry an afl or any
of the husim of make fncmrs, general and wine a11d;.§i’pi2’i’E8
merchatsxs. either as expamers or importers &fid’.~’.’§i$j:§§_£$fiiE§;
stopper makers, partners,
and afineral mmm and other
house lmpers. yam fiealexrgi andmore in
the memnmndum and a1-gfi “-.:gg’ ‘V the apphc’ an:
3. mm W icanr campmy £3 mama at UB Maliya ma, amgalm -569 w1' A "' wpiml rrf the applimnt campany as
% 31.3.2319 %%kas.2.9a.aso,o:moe1– (names Two Humired
inns 2,a0.na,cm equixy sham cf 33.1%/~
‘V-V:'(Rfi§$ee:§%Ten) each and :.,5a,aa,a3a @ 9% mm “A” mmrerwe
f’\_z
4
Reéeamame preference share {if Rs.IMi- (Rupees hundred } each
canversibée imae ma:n~vo’séng aquiry shares at: the semi of 24
from the date of issue and Rs.30.0B,mGl- @
mxzvertsibae Redeemabie preference that-e of ”
hundred } each convertible int:
and of :24 moms from me .2; fit ,
and paifi-up equity share: eiivided
im 1,53,50,£Jfl8 Ten) each and
the isued, “A” zzamverfilfle
(Rupees hundred ) each
¢::nv2n£Ete §ha2/an at the and at’ 24 months
from £13&u¥3f_:5’V.EEE1fi ‘ifi of Rs.i{l3.f~ each fully paiddzp
la Redeemable preference share
A equity shara at the and of 24 mzanths
% Lk fi*oz§ft1:g£c;fissue 1.340.0wofRsI00!– mhfuzzy paifi—-ttp.
5
§.’i’hecapyofthelatmtaud’me:iB:a1anx:eSheetnd£’the
applicant: mmfiny made up 123 31.832810 furnishes! at
~G..
5. The Ema of Damn cf the #4: is &
meeting held an 13.(I9.2G1fl have ami.’:§veg:1 ‘é1ia p;¢;magah;¢ej*
arf amalgamndnn by vimxe of V .,_:_:;Va:.:’,”1-_y via
praposeai no he mama the: #5
Bmweries ma, 3. zjae prav:sm’ ‘ as of
the campanm at UB Tawer, U3
City’. Na3£»g–wVi§#&i zigzag: zx;jqad. Ban’ *~g.’.u’}re – 550 091.
7. }:§s~ 1_§er J51: Anneamre » A mueé’ by the
the Campazzy, there are three equity
:V’;a»é1:§’ti—.1322: secured craditzam and fan: unsecured
Qppaicam company and all the sharehaléers and
credimtn and mmutued creditcits have wen their
letters mung that they have rm ulfiecfion no seek
T aiipensatzion of the meeting of me m, secured and
w_,\V;\…
J
5
unsecured cnsditors of the application mznpany far appmving the
scheme of amalgamation as per Annmaxxaes – N as S.
9. Bare} the learned amuse} for the .. .
the emira payers.
13. The application
relating to the company Vang .i$;s__ jzéefisséary dispense
vsrifi the meefing of secured and
unsecar,-ed acmrdance with
law’ .
i) A
51′ equity sharehalclers,
‘ ” _ and unsecured creditors are dispenseé with.
.’ ‘ . ‘ sccordmg’ Iy.
Sd/E
gadéé