IN THE HIGH COURT OF KARNATAKA, I-3A,I§I§I;iII§eI2E
DATED THIS THE 10'"! DAY OF &
BEb'£;)R"E"' ; I A X n
TPE HQNBLE MR, JU3'FE"E_ AJfF.'J G¥.l'N-.}'I'aL '
cm. No;IseI84 01%' 2003 2
B EEN: _ ',
1 UNITED SPIRITS' I.JVI}tfl'IV'I':EI:)."', ..
UB TOWER gs I
# 24:," RQ!='L1..~~
BANGALO]RE+O.1_ "
cLI%Iv1:+éE..I4'{ . .
{By SRIIUBAY.-'-_': HGEJQA, Jmuun CUUNSM.
E01; M /ss.IIoLLAI AND HOLLA, ADV.
'l'3'lI'I'J""\'IW
RESPONDENT.
~ ‘This Cempany Application is filed umler Seem’-he
|u|\-ll -I-USP
E. ,391’of the Companies Act, 1956, R/W Rules 6 and 9 of the
_ Cr:nm’parIies(CoiII-‘ti Rules, 1959, praying that ibr the
“reasons stated therein this Hon’ble Court may be pleased
to onder:– –
that separate meetings of the eqI.Iity shareholders,
securea” I I ‘ creditors and unsecured creditors of the appixcan’ t
company, under section 391 of the companies Act, 1956,
be convened and held for the purpose o1’vVeo:iie%ideri:1g,
approving with or without modification, .’L;;i’eposed
scheme of amelfiation of 2_5e1in_ke LLID__iiéd’ piaiteci
Spirits Limited and etc., “‘ ” ‘
This C.A. coming on
made the following: ~
9. difflvfl fiaiiw Itnrga’ ‘.-nii er ‘*mm=-,1-i-no of
G La st ‘Pl-i n\ra_ vvna-I -wanna-1 ‘ o0-Q5’-t’I.rs~&-la -una ‘ ya; u
5 . , g ‘O “‘1 v
seeldn
shaxehoidelfgu §cC1:II’¢’3’L’i.– ” creditors
of the 5. section 391 of the
V. purpose of considering and
modification the proposed
£191.11 ‘IL, I ‘ol4l–.I. \.-ll. hl.|.ll.|.II
sch-v-6 #~*’ -i;me;g.;az-.§ia.em -+’ H mm {swam and
L’i’mi.t__e_civ and Prime Disuibutors Private Limited
e e (mm yzéithmc United Spirits Limited (USL).
2. . u:_’I’.h”e SWCL was incorporated on January 15, 1945
up to date copy of the Memorandum and Am’ “cies of
Association of awe}. is to be found at Annexune-B. The
main objects of the SWCL as set out in the Memorandum
die
-M
of Assoc-i”‘on to carry out all or any ot’*’tr1e”,j’bi:siness
and to take part in the management; or
control of the business or operation A’
association, firm or person anti as’i;~.r as
3. The November 7, 1989
with l\,4a,hs_!’a..h.tra. An up to
date.’ mt’: nrt’r-i’s ‘f Association
of “Le, is to be found at Annexure-D.
The object’s the PDPL as set out in the
‘V V’ ._ i£l{en1eraz1g1un1Vot”l5lssociation is to carry on the business as
A–A;__;ent, Manufacturers’ representa..i.es, dealers
and d,is.t’fi.–l)11t0FS, sales co-rrdirrtrrs, c'”nn1ission agents,
agents; sub-agents, brokers, sub-brokers, factors,
‘~wlfi’oleseHers, retailers, importers, exporters, buyers and
sellers in all commodities etc;
‘A?
*2.”
4 – -he J_L we… i___.-rpor_w-¢,1 ,1; in the
name of Ivicfioweii ‘Spirits Limi cu {nae of
a.A.I _’ “_..
Companies, Kamataka. The _– of .
subsequently changed to MeI)ova’r’el1T’aiid’ ‘Limited C
pursuant to Fresh of floated
A3′.-..l 12, 2oo1 .9 the m.___;j.¢. -;.i,m.. pi..u’.s1__– t- t_-_.
Certificate oi’i11co15poi’aiioIi*»(iate€i_ to; ooe.
5 __of the Applicant Company
has1>1ppi*oire&g:.andjisdoptedwtlie Scheme at its meeting held
on”A28,_1 1.25-o?,s3-. oi L45 -.,w-L …I1d .. D. L be1.-g .11-
Vdofiipenies are proposed to be amaigamated
the AA vpiicant Company, being the Transferee
it ” {‘.ort1:p.étri;\:f,'”:.subject to the approval and sanction by this
‘ whose jurisdiction the registered oflice of the
fl’?-nu. g\fi-.’ ,
_ a-uvI-”aann4s4n (1
1’1,w1 ICI. CC 13 \’.I.I.l.a|.l.E.IuI.r Dl..l..l.\.I. ‘I:-!..§.\a Lflptflu I nu. 1.4.5..
it x _ fiisanction of the respective High Courts within whose
jurisdiction the registered offices of the Transferor
Companies are situate. The Transferor Companies and the
Traiisferee Company are all part of the same group. A
I
5%
. :”lh’I”‘IA’*.|i£b llnnri
‘ ‘Io .’
so stlrte riieeting. fa1hng’ ‘ him,
(5_ If i 1% II fha 1’10 intrncql-«in-oi-ins-or er-n1i~.1\r’-a.p:n:-I~1v-an-can
are instituted or pending under sections the
Companies Act. The proposed ._1ncetirigs
shareholders, secured creditors I
will be held as under:
S1. Parti- “Unsecured
No. culars. Sharef’ :ere_=&i_tors., Creditors.
1. Dfi” i V””.””:l*=v ‘ _’ F””””‘
2. mac t11.4;ee 1}1[4.os 11.4.08
W5′-n”‘£ 2 5 PM
1
‘.1
co
‘ :-
.Eg’
L ’51:.
fiuui 'Er' find 3(a) 2 secured 5 unsecured
” L. holders. creditors. creditors.
‘u-uuu.
Opp: St. Joseph’s Pre-University
College, Residency Road,
Bangalore-560025.
‘ …n
61’1uu*””:.<nm oi D .""~ ' '*1 '
Sri SR. Gupte, Vice-Chairman,
failing him,
Sri M.R. Doreswamy Iyengar, Director.
_/'P'./'
[.1 n
.|..|..L\.- us. -543:1.-an-Au \a\..u.n.A.o'" I.-.44 ugsmu 'nap-Vanni \r.s.4II-n us…-
1''!' 1" J – ~. <
-4
1:
§
2.
5
n
:5
S’
3
3
3′
E.
‘1’-
rr
advertisexnent in one issue of “Asian Age? ai11ciLi’Lj'”nfl’T:’niinada
Prabha”. Bangalore Edition. on or bei’6i§’.::19. S;2’QD8,:V ‘ The
Chairmarfs report shall be iE1ec’i _A ”
holding of the mecflhg’;’ to” the
W.
J
I 1,1d’gé