High Court Rajasthan High Court - Jodhpur

Kushalbagh Marketing Pvt.Ltd vs None on 24 February, 2009

Rajasthan High Court – Jodhpur
Kushalbagh Marketing Pvt.Ltd vs None on 24 February, 2009
                               1

            S.B. COMPANY PETITION NO.5/2008
            Kushalbagh Marketing Pvt. Limited
            (Transferor Company no.3)

            DATE OF ORDER :         24.2.2009


            HON`BLE MR. PRAKASH TATIA, J.

Mr. Sanjeev Johari, counsel for the petitioner.

Mr. Vikas Balia, counsel for Official Liquidator.

This is a petition filed by Kushalbagh Marketing

Pvt. Ltd. (hereinafter referred to as the ‘petitioner Transferor

Company) under Section 394 of the Companies Act, 1956

for sanctioning of Scheme under Section 391-394 between

(1) Kushalbagh Marmo Pvt. Ltd., (2) Kushalbagh Minerals

Pvt. Ltd. and (3) Kushalbagh Marketing Pvt. Ltd. being the

Transferor Companies with Kushalbagh Marble Pvt. Ltd.,

being the Transferee Company.

The petitioner-Company had moved an

application being S.B. Company Application No.7/2008

under Section 391 of the Companies Act, 1956.

The Shareholders of the petitioner-company had filed
2

their affidavits dated 10.5.2008 before this Court to the

effect that each and every one of them is in favour of the

approval of scheme of amalgamation and thereby has no

objection whatsoever on such approved by this Court. Since

all the shareholders had no objection, the separate meeting

of the shareholders for the purpose of this amalgamation

was ordered to be dispensed by this Court vide order dated

20.5.2008. It was further ordered in the same order by this

Court to the petitioner Company to convene the meeting of

the secured and unsecured creditors on 28.6.2008 at 11.30

AM to be held under the Chairmanship of Mr.Jagdish Vyas,

Advocate failing him Mr.Mahendra Trivedi, Advocate. The

notices of the meetings were published in Rajasthan Patrika

(Hindi-Banswara Edition) on 5.6.2008 and Hindustan Times

(English-New Delhi Edition) on 7.6.2008 and were served

individually also Under Certificate of Posting on the said

Secured Creditors and Unsecured Creditors.

The meeting of the Secured Creditors and

Unsecured Creditors of the petitioner Company was held on

28.6.2008. The Chairman of the meeting has filed his report
3

about the meeting in this Court.

As per the report, the meeting of the Secured &

Unsecured Creditors of the petitioner Transferor Company

was not attended by any person as there is no secured and

unsecured creditors of the petitioner Company.

After the meeting was held and the reports were

received, the S.B. Company Application No.7/2008 was

disposed of on 15.7.2008.

The present petition was admitted on 29.7.2008

and it was directed that the petition be fixed for hearing on

26.8.2008 and notice of hearing of the petition be advertised

in “Rajasthan Patrika (Hindi-Banswara Edition)” and

“Hindustan Times (English-New Delhi Edition)”. Notice of

petition was issued to the Regional Director, Ministry of

Company Affairs, Northern Region, Noida who has been

delegated the power of Central Government. The notice of

the petition was also served on the Official Liquidator for its

report in terms of second proviso to Section 394(1) of the
4

Companies Act, 1956. The Official Liquidator called for the

relevant records of the transferor Companies as per his

letter dated 3.10.2008 and then the required records of the

transferor Company have been produced before the Official

Liquidator and thereafter the Official Liquidator has

submitted the reports after verification of the Company’s

records before this Court on 5.1.2009. The Company has

already paid the amount of expenses Rs.32000/- in

compliance of this Company Court’s order dated

21.10.2008.

The advertisements in newspapers were

published in “Rajasthan Patrika (Hindi Banswara Edition)” on

24.9.2008 and in “Hindustan Times (English New Delhi

Edition)” on 25.9.2008 in pursuance to the order dated

29.7.2008.

The Regional Director, Northern Region, Ministry

of Company Affairs, Noida has filed his affidavit dated

16.1.2009 on behalf of the Central Government stating that

this Court may decide the case on merits.
5

I have heard Mr. Sanjeev Johari, Advocate for

the petitioner Transferor Company and Mr. Vikas Balia,

Advocate for Official Liquidator and have perused the

records.

In view of the aforesaid facts on records, the

scheme of amalgamation under Section 391-394 of the

Companies Act, 1956 is hereby sanctioned in its entirety and

it is declared to be binding on all the Creditors of the

petitioner Transferor Company and also on the said

Company.

The Order in the prescribed Form No.42 be

issued separately by the Registrar alongwith the Schedule

as per Rule 81 and 84 of the Companies (Court) Rule, 1959.

The petitioner Transferor Company to file with

the Registrar of Companies a certified copy of this order

within 14 days from this date.

6

The Scheme is ordered to be effective from the

appointed date 1.4.2007 as envisaged in Scheme itself.

Certified copy of the order sanctioning the Scheme is to be

filed with the office of Registrar of Companies, Jaipur and

the transferor companies viz. (1) Kushalbagh Marmo Pvt.

Ltd., (2) Kushalbagh Minerals Pvt. Ltd. and (3) Kushalbagh

Marketing Pvt. Ltd. stand dissolved being merged in the

transferee company without winding up in term of Section

394(1) (IV) of the Companies Act, 1956.

( PRAKASH TATIA ), J.

S. Phophaliya/-