High Court Madras High Court

Bysani Consumer Electronics Ltd. vs Jainsons Corpn. Ltd. on 6 February, 2006

Madras High Court
Bysani Consumer Electronics Ltd. vs Jainsons Corpn. Ltd. on 6 February, 2006
Equivalent citations: 2006 134 CompCas 99 Mad, 2006 69 SCL 66 Mad
Author: C Venkataraman
Bench: C Venkataraman


ORDER

Chitra Venkataraman, J.

1. These two company petitions are filed for grant of a scheme of Amalgamation under Sections 391 to 394 of the Companies Act. The petitioner in C.P. No. 234 of 2005 is the first transferor company and the petitioner in C.P. No. 235 of 2005 is the second transferor company.

2. It is seen from the petition filed that the transferee company has not filed any application under Sections 391 to 394 of the Companies Act on the strength of the decision of this Court in C.P. No. 151 of 2005 wherein, it was held that when the transferor company is the subsidiary of the holding company, it being a transferee company, a separate application from the transferee-company to grant a Scheme of Amalgamation need not be filed at all.

3. In a meeting held by the Board of Directors on 20-12-2005, the Board of Directors of the respective petitioner company passed a resolution on 20-10-2005 for adopting the Scheme of Amalgamation and resolved to submit it to this Court for the sanction of amalgamation of the respective petitioner companies with the transferee company. As per the Scheme of Amalgam ation marked as Annexure-F found at page Nos. 169 to 185 in C.P. No. 234 of 2005 and as Annexure-F at page Nos. 182 to 198 in C.P. No. 235 of 2005, the entire undertaking of the transferor companies vested with the transferee company. The Board of Directors of the respective transferor companies considered that such an amalgamation would contribute in furthering and fulfilling the objectives of the companies concerned and in the growth and development of their business. It is also stated that the merger would strengthen the position of the amalgamated company enabling it to increase its profitability. It is further submitted that rationalisation and streamlining of the Management and business, finances, elimination of duplication of work to the common advantage of the companies would yield beneficial result and for the well-being of the companies concerned as well as shareholders, employees and all others concerned. Thus, by the amalgamation, the company looked forward to establishment of a larger company with larger resources and wide capital base enabling further development of the business of the companies concerned. Since the respective transferor companies are wholly owned subsidiary companies of the transferee company, there was no need to allot the shares of the transferee company, and upon the Scheme coming into effect, the entire equity share capital of the transfer company would stand cancelled; thereby, the question of allotment of shares to the holders of the transferor-company does not arise.

4. By order dated 5-12-2005, this Court had dispensed with the meeting of the equity shareholders, in the light of the affidavit filed stating no objection to the scheme. Affidavits are filed at pages 186 to 199 of the paper book as Annexure-G. The ‘No Objection’ letter from the secured creditor, namely, Canara Bank, is filed as Annexure-H at Page 200 of the paper book and a certificate from the Chartered Accountant is filed as Annexure-I at Page No. 201.

5. Upon perusing the Scheme of Amalgamation, the Regional Director, Ministry of Company Affairs, Chennai, has submitted his report raising objections:

(i) The transferor companies and the transferee company are two legal entities, and on amalgamation, only the transferee companies exist; thereby, if the transferee company increases its authorised capital, it has to comply with the provisions of Sections 94 and 97 of the Companies Act by filing relevant Returns with the Registrar of Companies;

(ii) As per Clause 11 of the Scheme, the authorised capital of the transferor companies would be combined with the authorised capital of the transferee company, which is not tenable since both are notional limits upto which a company can increase its paid-up capital. It is stated that two notional limits could not be clubbed together.

6. I have perused the paper book, considered the submissions made by the counsel for the petitioner as well as the learned Additional Central Government Standing Counsel representing the Regional Director.

7. In answer to the objections raised by the learned Additional Central Government Standing Counsel, learned Counsel for the petitioners placed reliance on the decision of this Court in C.P. Nos. 90 and 91 of 2005 dated 18-6-2005 and C.P. Nos. 191 and 192 of 2005 dated 25-11-2005 and submitted that the objections on the front of notional limit was totally unsustainable. The decisions given by this Court on earlier occasions on similar counters from the Regional Director rested on the decision of the Delhi High Court reported in Hotel Hot Celdings (P.) Ltd. In re [2005] 127 Comp.Cas. 165 : 57 SCL 367 and Jaypee Cement Ltd. In re [2004] 122 Comp. Cas. 854 : 52 SCL 801 (All.).

8. I have perused the judgment of this Court rendered rejecting similar contentions as put forth by the Regional Director herein. Following the abovesaid decisions, I do not find any merit in sustaining the objections made by the learned Additional Central Government Standing Counsel.

9. In the absence of any contra decisions, the objections both on the count of two notional limits not to be clubbed as well as the necessity for complying with Sections 94 and 95 of the Companies Act are hereby rejected. As I had stated that the transferor companies are subsidiaries of the transferee company, a single application at the instance of the transferor company would be sufficient.

10. In the Scheme of Amalgamation, all the assets and liabilities of the transferor companies are transferred to and vested in the transferee company. It is stated in Clause 12 that the employees of the respective transferor companies would become the employees of the transferee company and thus the interest of the employees are taken care of. There is no objectionable feature in the Scheme of Amalgamation which is detrimental to either the creditors or the employees of the company. There is no clause violative of any statutory provision. Hence, the Scheme of Amalgamation between the transferor companies, namely, M/s. Bysani Consumer Electronics Limited, No. 129, Royapettah High Road, Mylapore, Chennai-600 004, petitioner in C.P. No. 234 of 2005 and M/s. Jainsons Corporation Limited, No. 133, Royapettah High Road, Mylapore, Chennai-600 004, petitioner in C.P. No. 235 of 2005 with the transferee company namely, M/s. Viveks Limited and its shareholders and creditors, as provided in the Company Petitions as per Annexure-F, is hereby sanctioned, as the procedure laid down under Sections 391 to 394 of the Companies Act are duly complied with. The petitions are allowed.

11. The books of account of the respective transferor companies are directed to be placed at the disposal of the Official Liquidator so as to enable him to file his report to have an order of dissolution of the transferor companies without winding up.

Learned Additional Central Government Standing Counsel is entitled to a fee of Rs. 5,000 (Rupees five thousand only) from each company.