High Court Karnataka High Court

Ge India Exports Private Limited vs Nil on 5 June, 2008

Karnataka High Court
Ge India Exports Private Limited vs Nil on 5 June, 2008
Author: Mohan Shantanagoudar


IN THE HIGH couav or-‘ KARNATAKA AT

nm~:u was me 5*” ww or

aerate

THE HON’BLE AARJU MAC):-4:§;~eksa-ea~g:¢frmA:é3oux2;é.az
coamwy APPL1’CA.TION snags/’goes
BETWEEN: ” ‘

GE India E%rts:F1-ivafi: 2 ‘ ”
Rcgd oarzux.-«:«.V4:2/1:;as
11,

.. APPLICANT

(£33 Adva.,)
AN1)}V..%% V% X ‘

_ ” ..Rasnon>:>2srw

——u…_–.

“application is filed under secama 391 to 394 of

Act, 1956 r/W. Rules 6 and 9 of the
Court) Rubs, praying that this Hoxflfle Court

be pleased to clispcnsc with the meeting ofthe equity

* s shamhoidcm of thee applicaxmcompany under Section 391 of
. _ fthe Companics Act, 1956 if consiicled fit, or otherwise, that
meeting be convcncd and held to oonsidacr, and fl’

thought fit. appmvve, with m’ without modification, the
proposed scheme of arrangement and dc-merger between GE
India Exports Private Limited and its m and

and its implementation 39 also, the
three credflnrs whose names are listed

V. “gi1;§n the consent for the scheme and have supported
:same as is clear from Ammxure-K. According ta the

.2.

cmaimm and RC? Export Scrvicxm Private its
shaxeholdcrs and cm.

This apglicatioa coming on fin”

,, V .

This amilication is 394′ L’
at’ the Ocmpatfms
(com) Rules, gm me meeting
of the creditors and

that there are orfiy two
sharehoklers is produced a
.. {he shareholders have fiver: ctnwcnt

‘ -J. an the three secured creditors also have

V’