High Court Karnataka High Court

Narpat Holdings Private Limited vs Nil on 23 January, 2009

Karnataka High Court
Narpat Holdings Private Limited vs Nil on 23 January, 2009
Author: Mohan Shantanagoudar


Amag ‘%

Ni:a% %

“ti; :3§4};»f Campanies &<::t, 1956, read with R1.1}€S 6 55 9 at'
A_ {$15 Lfigjmpanies (C.-mzrt} Rules, 195%, praying that far the

~ féfiséifis gtateé thersin this He-:1'¥32e {hurt may be pleased
" -ihiai; the meefixzg ef the Equity Shamhelciers caf the Applicant
Ccsmpazzy lifldfii' Section 391 «:35 the C{:smpanit":*.s Act, £9563, he

.1,
m "R-%E H163-4 caum OF KAR3*~3A'{AKfi« AT BAN<3ALOR§
mam» '$1-«E15 'mg 23"' DAY ca? JANUARY,
aazmpze M % é kk % é «
THE HCNBLE ».a:2.3us*:°:cE Momw%SHA:g2"agr¢Aef;;~&:g§%,a§Vk_
COMPANY APPLICATEQQS4 ' %

BETWEEN:

fiarpat Haldizzgs Private, 1}it§ii?&.e€}/.. } u

I F1001; fiagnt, A’
ESQ, §IlIf8I}fI’§«’AE3i”)§id§ _ —
(35: W3. N£L1_;é3l%, &;’C,§;.,m1§s.;

..RESP{}P€BE§’€’§’

Thié Cafimpazxy’ appiicaticn is fiied tmder Sazictiong 391

$3..

dispexaseci with if cmnsflared fit, or othenvise, A’

cztmvenexi and held. for the puI”p{3s-es of co3::si&er.’_fig ,’ ‘ V.

thought fit, approving with or “without $113-,1
Cemposite Scheme of Ar1’angem€;1’1’t” Cvf «_L3ym3.S:1§$’ _

Hclsiiags Pxivate Limited: Embassy iézasiiigii./_A

Embassy Magziagemant Cc-::su.__1.tan_té;A.V_ Pflvaié .£:,;:11it§§:d,V%

‘ Embassy Finvcst. Piivate Limited’;L<,E'mbass§' . _Réa":1.€:3i*§ Pi;Vivate

Limiteé, Narpat Ho1dings..P1ivat£:" Home
investments Privatse: LinfLi't¢;i,_ Ezrsperties Pxivates
Limited, Staz'*wa50dV PG1f,7W'{I-0C1
Properties Pfixfaié i.=im£;i €.d% x V hflévélmpars Private
Limited (herssinafter

Ififexreé ta as 2116:.

This .2ip:§’$1ii:»éLti§§i1.@:§;ming on far mders, this

day, the: C«t31ii”£ .féfl§_3Wi§j’g:-

GRDER

is 0:16 of the ‘f’1’a:”1sf6mr {30:a3.pa:1.ies.

__£it]31)1i€Eif~1fI::}.”i;-(“§{)!Ii}3811}7 was iZ1C{3I’pGI’at€d an 6.4.1995,

pmvisicms 0f the Qlmnpariies Act, 1956 wit};

‘ (sf C0:mpanit:s, Karnataka.

\(\/T’)

This appiicatian is fflcd fur I)€I’Zl”1iSSi§I1 to tiisggerxsg

With {ha nieétings of {Equity sllarehalders, 1111se:§fi:m*e:;i

10351 CI’=’3:{iit{)I’S and unsecured ‘(trade it)?’ *

appiicant–<:0mpaI1y. ' 4

T316 Rcigistared Qfiice Q1' ._

situated at I Flour, E1}1?3as$;y'-v..:F%3i:1t i;T.~{},' Rfiaci, 'V

Bangalore»-56{) 081.

2″.” ‘The €;hi”6£:}i’s:: 9:” “applicant Con1pa1’1y as
sfit Gui. in ti:é’1§¢i’s:1i1{}:_i’éi.1:§c?:13.:I1 of ?iS$flCi£§?3:{}I1, am if}

acquire lafiii. “b:;i£dii1g other immmrabie properties

.– . ,._33§s – .._;§’113’f(?l”}€:’:f§€i, }e3;’$E:1 or athemrise and to canstruet

évapésfiinzefits, commerciai buiidirzgs, ShOpS,

ggm, gg;i%3gm, mausmm sheds amt} other aified

V’~».st111Cfu:_§é:s, huiléihgs and warks of 301111114311 Lzfiiity’ for

and/ar far aiiocatian and afletment andfor

V% _,g~5.:n€rafiy {.0 gant right 0%’ L136, axyiaitaiion arid.

V c33.j0§n1§3:31; {zsf 311:3}: $f;r11ct,ures aizdfer ‘me: us.-ufruci;

\/5’

=4.

t}1<-nrefrom to members af the campany 0:' is

person 01'' c:G3:"p»:}1'at€.

3. The authorizgd share 0? {fie

czempany is f€s.5,G0,00{i/-

shares of Rs.1i3/- each: and
paid L33 share capitai’ ‘ is
Rs.3,60,00a/–_ $ha1’es «of
Rs. 1&/– 1: ‘

4.’. _ ‘~3I}iz’€:::€ors of the app1i{:a:1t-

{i2»:}mpa113:-“A adoptec} the Cammsite

_ Sch§;1:_-:38’ {ref Akréghgemeiit, in its meeting held on

vizfue {if which, the Wansfercr

to ba amalgamaied with the

V-VTra11§f§I’t%f ” “sC:3mpany–Dynast§,2 Develgpers Privatfi

” ” V, Earned Retail Pmpazty Busiriess of the:

Company waulvai be difflififgfid 2133} LJ3

“=. ‘{.rV”‘ifi.oI”.ia, Reriied Commercial Business of thfi ‘}’raI1sf€rec-

if”

– 5 W
{Eampany Wfitfid be demfirgvad iI1’t:(:s Staiwuoci Pmperties
and N{3I1~1″€3’1tf3d Cmnmercia} Business of the ‘}7’rm1sfere€

C»0Inp:–m3; would he dam-erg:-“:d irate ?<:)}.iywo0d Prspfitftiss.

The entire share Cagaital 9f 31} the Transferoi'

is heid by the Transferee Company and _

i.€., all the '}'1*ansfé:::r01* Cempaxéies_@336'?_jw1E:ow1§y*-rcx§%fi<,§§:1':'

subsiciiaiies of the 'I'ransi¥:{ee —{,'{§3;:3§aI33f;..Av" Ail

Transferer Companies also iifidtér flit: same

nlanagentusnt.

5Vf Th_«::’ Sx§i§é;:i1eV._:is. ,,:i;;t.eI1iieci to restructmwe the

ma co1z1L”*aI1i$:3§s 6w:1et1~- “anti centrafififi ha? {ha Dvnastv

” _D6’é§ i0p€Ars9. ta Bfifluxfi the Gperatians of ‘I316 “businesses

pf in a man: efficiant. 111anm::r, consistent

H56. — neads Bf business. Though the

‘~..e._ v.Tra11$fc:;jér Casnizpanies and this Transferae C€)§i1f)8I1}v'” are

V”–V’$e;3a§iate iegai entities, €;hfr3§€ are ezngfied in a similar firm

.f;)__3’5 business. It is zciesirfid that ‘(ha ‘I’ransf€r0r <3rm1panies

be (:Gf1S{3§idaf.€:d 111120 the 'l'r3:1sfer€e Campany arid, as

Y,»//:7
if

43.

such, it is pI’0§0S€(i to amaigamate the ”

Companiés inte the ‘I’I’ar1sf€::’e<=:.

having separate sebups for

activities I}.{)t firmly ixiveive ,a:"i_diti0i:al" COS'E".§

-iiuplicatifin 0f efibrts. The $Ch€3I}1€
of Arrangemaxit enaigléis; _ sf
managerial skms.a.nc1 sf available
resoumes fiiégiagement focus
thereby igrafitabiiity but 3130
i:3creas%:.,_’iI2-_’*}:é:3v11&. ~”I’heref01’€t, the Schelne: is

impacted ttiLi;r1pre1sv;e’§eflix’;i§.:1c3¥, resuit E11 Gpe1’at:1<3:1a1 and

_ may s'§;11e3r§,x*_a11€}. achiaeve 6801301332 in aperafifinal

Va.fid«.%§§?%3 u§d be if mutual advantage tr; 3.1} the

euymfimxies –}<:j::»i:si::=:'I1&d.

AA _ 6: the aqiiity sharfihelderfi and imseciired ban

érédiféfirs Qf £115 apptlitzzant.-«company have @1161} their

– ;j_j{}I§,’iS€§1’fi: in writing, for the prep-ssfid Scheme. Lies: of

‘ fi§13f.t”y shareholdfirs and uns€{:m’ed E0311 maditars, as

W3

£811

In View sf ‘aha same, the 111e~etings of the equity

shzartihiiiders, 1iI1Sf3Ci,1I’€id man mefiitmrs and uns€2s::V£1i£j6«f1

‘made creditors ef the app}i{:a1:1t–<:0mpany are _

with.

“‘(:}iI” “””