IN THE HIGH COURT OF KARNATAKA AT BANGATLQRE. V
DATED THIS THE 30% DAY OF JULY, 2;) f_ '
BEFORE 43
THE HON'BLE MR. IUSTICEfH,_1\f.NA§§AMOi*ifA;\T:§AS§
CA.No.67IL:61Q %
BETWEEN:
BHORUKA AGRO GREENS LIMITED' - '
HAVING REGISTERED 'OFEicE AT.' " j_
No.427E, HEBBAL'--INEijUfS'_FR£AL AREA», if; ,
MYSORE~57G036_f*_».V' '-- *
TRANSFERQR COMPANY " ..APPLICANT
(By M/S UDAE TA.SsO:c:F.A*TES, ADVS.)
AND:
_____ ..RESPONDENT
A . "-J'.TEIS4AEVRRicA;T1ON FILED UNDER SECTION 392 (1) OF TEE
cOMFANIES."A£_:T', 3956 AND RULE 67 OF THE COMPANIES
_(cOUR;T) =.fRU};ES 1959, PRAYING TO A MEETING OF
1. SHAREHOLDERS TO BE HELD AT THE REGISTERED OFFICE OF
rCQMP'ANY SITUATED AT No.427E, HEBBAL INDUSTRIAL
AREA, MYSORE - 570 025 OF THE SHAREHOLDERS OF THE
-ffABQV".El"C0}T\rIPAN"YAND ETC.
This application coming on for orders this day, the court
' " " Tnade the following;
/N.
ORDER
In this application the applicant/transferor corriparly-lhaas
prayed for dispensation of meetings of r.
creditors and unsecured creditors.
2- The Chart’-‘Ted ACC0BUtant5ilh£1{;’e issu€Cl1a }:’er”:1ficai:’e~ A
on 5.7.2010 as per Anr1exure–M are only 7
shareholders in the applicar.it7cori1pa:rryi ll shareholders as
per Anr1exure–L series dated”V§.7′:.2O’iA(l:’c.have given no objections
letters, consentirig fi;rV”i:.1jiec»scherlrie_ of amalgamation.
At Anrie5(u’re–M series the Chartered Accountants
have certifi.ed lthat.~~ there is only one secured creditor and they
have’–give’n’ their consent as per Annexure–K for the scheme of
ariialgarnation. The Chartered Accountants have certified that as
‘ per Annexure–l\/E series there are only 4 unsecured creditors. As
per Annexure-I, the four unsecured creditors have given letters
flux?
3
on 17.6.2010 stating that they have no objection to the proposed
scheme of amalgamation.
4. In View of this material on record, the 1 ”
allowed. The applicant company is her;’3hi§} ipcrxnitted
With the holding of meetings of V shareholders, sec11ri:~cl.’credit.ofsl V
and unsecured creditors. Applicant conipany to’-filed the company
DKB