Calcutta High Court High Court

Vijaya Home Makers Pvt. Ltd. & Ors vs Unknown on 13 June, 2011

Calcutta High Court
Vijaya Home Makers Pvt. Ltd. & Ors vs Unknown on 13 June, 2011
Author: I. P. Mukerji


CP No.108 of 2011
With
CA No.12 of 2011
IN THE HIGH COURT AT CALCUTTA
ORIGINAL JURISDICTION
ORIGINAL SIDE

In the matter of:

Vijaya Home Makers Pvt. Ltd. & Ors.

Before:

The Hon’ble Justice
I.P. Mukerji
Date: 13.06.2011
Appearance:

Ms. Tanushree Ghosh Adv.,
. . . for the petitioners.

Ms. Kanta Roy Adv.,
. . . for the U.O.I.

The Court: The Objection of the Central Government regarding

issuance of shares at a premium was dealt with by me in detail in my

judgement and order dated 16th May, 2011 in CP No.536 of 2010 with CA

No.815 of 2010 (in the matter of Astha Dealcom Pvt. Ltd. & Ors.). In that

judgement I observed that the objection of the Central Government with

regard to non receipt of fees was not relevant in an application for

sanction of the scheme. I kept that issue open for the Central

Government to be taken at an appropriate place and time.

I notice that in their affidavit the Central Government stated that

this method of issuing shares at a premium adopted by the company,

was “prejudicial to public interest”. I am unable to accept this argument.

Assuming that a fee was payable and not paid it is a dispute between the
2

Government and the company/companies. As such non payment of fees

to the Government by a company cannot be said to be prejudicial to

public interest.

I adopt in this order the view taken by me in the above other

matter. The question regarding share premium account is kept open.

The learned Counsel for the petitioner assures the Court that steps

will be taken to comply with accounting standard 14.

On such assurance I allow this application by passing orders in

terms of prayers (a) to (k) of the petition.

In the event the petitioner supply a legible computerized print out

of the scheme and the schedule of assets in acceptable form to the

department, the department will append such computerized print out,

upon verification, to the certified copy of the order without insisting on a

handwritten copy thereof.

The petitioner is directed to pay costs assessed at 200 Gms. to the

Central Government.

All parties concerned are to act on a signed photocopy of this order

on the usual undertakings.

(I.P. Mukerji, J.)

SP/