newuwm wwwvmuwx-an urn v.\>L_«”~a..:r
Bangalnre w 55Q€ 0§fi&’W” _> _ _ __ ._ ,
133 true fitata «sf §.:;r’na’a;aka .. APPL.Ir.:m’r
M’M”%v~r”Mw~W oeuwawvmus ~«zu¢wv_wxnH< wwa wwmwmwwmumuwm ama-«swam vsmawwrtwwas warm wwwamswmmwwnmw ¥tH'r"e;-.?"Q't': wwwmnmear "M.-M %'w'\'mm%%m'"%.KM%.I"%;N aHfi3'M.;M"'& fiagfimfixfimfi '$M%"" éMM;¥l§i§'%é$°'*i7a?"25%%%:i?"*¢}« i$"'H"%.W¥'"$$ WW
E31}£EE£K}{C33LflKI£3FEifllflfifilfidiélifl&lFKhlL£HlE Vs"
away was THE 11" DAY as nmmassa acme
352035
THE r~m"a;.;a MR.-'RESTICEI mane §'i'¥i,?5.E{¥*3£}E$fa' I V
(max: Appmcnrxan no.§d£. Q
C
3lEflIII'
._…………_…….._
Xindia fiteels Limited v:";_ j _ NU
A Company incorgnratad unfi¢£~theL §
Fravisians af the Camganiaa n£t,3§5fi __
Anfi having ita registered gffica atjg
Na.5Ef44, II firass,4§?fHain,§ ufi "pf,
Qanesha Black, Hahé:s,Vla}:3'hmi, La3:.mt,._
€33: ms. cmétm_;+' "?.;;;:n§».§s,. :a.{;%;fen-x:$tas;r
Am : A T V
am. RESP'Ol$IBEN']'
"?§ie:afipIi§atian ia filed under Sectian 391
and 39% mi tha;¢omganie3 Act, 1956 seeking that
ma9;:ingv..b:a_.'hald at 3~Ic:s.5/44, 8" Main, 2"
Vi fixaas, " Ganaaha Black, Mahalakshmi Layout,
–]§afi§al$zé_4~56Q G95, cf the ahazaholfiexa of the
__&p§l1:ant far tha purpoae of afiasidering. and if
.al fih§§ght”; fit, apraving, with or withcut
fivxmafiifiéatian, a schama cf aalgamation pneposed
g_ ~ ‘7tsV bé made between. the Egglicant Campany and
‘”v._ Hamfii Znduatry Limited (Transistor) and etc.
This ayplication comdg an far crdara this
‘ @ay, the Court passed the foll¢wing:*
fa’
Wu -M-wmwa–v.M-m«m.r-w ezwwwma wwwwwa W¥”‘ WW1″ifi’§.fi’%é9’%H°5*’9sW”hfi”%’. &'”§¥%Z’3′”§ %s%JU%§ WW”
DIDEI
The applicant is a transfsrar campauyflféxrg
thw prayaaafi wmalgamation with. Ramp: Ifidua§i§V “”
Limitaé.
2. It 32$ painmd out that-._:;ha ‘.».%é:~1;ir,;§’§:.+;%2E§_:’V
the Chaztezed Accountant *u£ugnifih§§ 2@¢uld
in&i¢ata that the appigéanfijh%$ ;$”3har§fi§id9rs
and the mashing} -:.>f wcaulci
necessarily havé t§*§a ¢¢h§én§d.”°”w’
3. Hence} _thé gm§ati@g, at the 3harahm1dar3
ah.a1.1. ha !;;é.lr::1’=<$§zi: '$ae_”‘§:ai’r1 Tat the Registered c:a:£:;.::e
$£ th§ c§¢y%wy amfi tha quarmn far tha meeting
sh§§§gg§ fi§a mambers, yraaant and vetimg. The
the meeting shall he Shri. P.J..
“3§}§x, Eixécter, en in hia abaance anothar
.° fiéiafitat Sri. K.J. Khravilla shall be appointed
$ww~fihairman as aiteznata Chaitman of the
L ‘ “milaatizxg.
3
flaw»! mawawwvmxé ‘W-*’£=
W»-,:!'”v.vt’«alI;’e24:””¢¢.&.*.c*”}3%’\i.;}:7″‘& muzwecvaaw Ww”w9mw Vera nwrmtmvvrumwmmwtw. wlawwaa wwwwmmw WAN’! |A’€M'”‘vMWM:*t:>a:”\\wr«V’wa’n£x'”2~mWwummw.*4sRwvmwvw*« Izfiwmxfifit ‘¥~aeV’¢l.-;aW’iu¢”§f%l$ ‘nw’}£ §v”x».;:”‘6o3£t-i?§f£.$'”*¢;£=2}W;sI£”9z,gw’% w'[§§&&.;3’£m ‘mg;
si. ‘She applicant 3.5 ciiraezctad ta take ant an
advextieement: in English Daily ‘The and
am wditrion csf Kannada Daily
Bangaiore Editivsn an ex: before”**»3:ig;.i2:;.2–Q9$4
réspact «::>f the above meetigng ‘4
5, Inaafar as the Qf firs
cencerned the VzzgrtiA?E’i<és§§3¥jA'*%éV'V"-»L.5:15 't:'i'm~' § Chaxtexzed
Acrzaurstant in.dir$§Vt;_é'3" 213:9 three
c:ed.it«sza:.,iii; and consent
af sueh;'._:3«h'taina::i as shawz: at
§age.x:-s""'18§'i §:$7f:.;fi;$'.5'-.V9cf 'thnfippliaatian. Since the
zzeditam "<j_.v:éi¢:',1_tié{'3£"%..th<%iT1& ;:o§2sent and as there
5.5 a deelara$;i:–«i¢mnV £f,.rié.'-$;;'«…~*'L'c1':ar:n are mt) other
s:z;_e'?r.;=;§ “i’:~ cf the creditors in
_TIxa”‘4«Che§iiz#££:i shall issue inaividual notice
_s;}1arai1za3.d.er5 of the am’.-:3. maeting mrt
acivazctisamant taken an’: by the
>ur4ur”w.>cx\mu\’u::twntIKW”V2.I1mJ¢'”% as mwuwm wwwwrtmfi WE” WJ%W%WM§M%M wwwiw Vwfifififiwi $3?” C’
“I. Em Chairman of the meeting shall file the
:ey<::3:*t cxf the meeting within 3.4 the
flats af the meeting.
*3JL’1I-~