High Court Karnataka High Court

Hewlett-Packard Globalsoft Pvt … vs Nil on 1 December, 2009

Karnataka High Court
Hewlett-Packard Globalsoft Pvt … vs Nil on 1 December, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE

DATED THIS THE 018'? DAY OF DECEMBER, 

BEFORE

THE HONBLE MR. JUSTICE  Q C'

COMPANY APPLICATION Na). A9;4~i CE 2609' 

HEWLET'l'~PACKARI) C1iO'BALS0FT'*--PVT' LTD
RECD OFFICE DIGITAL a_ 2. j.   'A 
39/40. ELECTRONICS CITY' ,_  '
PHASE 1:, HoSURR__oAD""  "

BANCAL0RE«5'6c;,0D.  O  APPLICANT

(BY SR1. A   .'SAC7AR A/S}
ANDZZVAW .... _L ',  , V ._ ,
NIL.   '  ...RESPoNDENT

_TH1SCAPPL1C;AT*1*DN~~-is FILED UNDER SECTIONS 391
T0,, 4;1394--.oF "IHE COMPANIES ACT, 1956 PRAYING To

 MEETINGS OF THE SHAREHOLDERS AND

 ,UN.SEC_U.RED~._CREDITORS OF THE APPLICANT COMPANY
 __BEC.DISPE1'*ESE_D'-VVITH AND THE APPLICANT COMPANY BE
  A PETITION BEFORE THIS HON"BLE

COURT _.'E«';~t:£ SANCECN OF THE SCHEME OF
AMALCAMATICN AND ARRANGEMENT; AND ETC.

THIS APPLICATION COMING ON FOR ORDERS, THIS

A 5]' DAYTHE COURT MADE THE FOLLOWING:



ORDER

The applicant, a company incorporated

Companies Act, 1956, for short the

registered ofiice at the address showifi in_-the’ title. ”

carries on business to design, ndtevelop, “Inart_t1factureT;i_:

etc. more particularly ele_cti:onic”” data’ pijomassing r L’

equipment, amongst _otheVrs–,– set “‘out fin’ the

Memorandum and Articles’ of Annexure –A.

2. Theiiauétiiorisedi,issii_edV,v'”stibscribed and paid-
up share__pcapita¥i;_of the-.applicantltgcompany is more fully
set oiit in -the affidavit of one Ashok

Upadhya;”-ithep signatory of the applicant-

_ company, Tiiiejaudited Balance sheet made upto

the applicant–company Annexure–B

discl.ioses its ‘assets and liabilities.

ii’ The Board of Directors of the applicant

it ‘~.company have approved and adopted the scheme of

-»-aimaigamation in the present form on 12.10.2009, by

N