Karnataka High Court
Business Objects Software India … vs Nil on 4 September, 2008
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 4m DAY OF S§3P'FE.:£'r$BER 2003 R
BEFORE
THE HOPPBLE MR. JUSTICE AJET 31} i
COMPANY APPLICATION ;2ot>a5 % ; ' { 7
BETWEEN :
Business Objects Softwam'---_ _,
India Private Limited,
11 Floor, Wing A & B,*g V .
Salapuria
Saxjapur Outerfiing V .
Bellandur, Banga1o_rc~560»o3?;. " ...APPLICAN'I'
(By sn.éaji Aw} for
MI,/S;SPJ L %
AND :
%%%%%
* ...RESPONDENT
Trfis application is filed under Sections
. _ .39 1._’to 394 ofgthc Companies Act, 1956, read with Rules
é ant; ‘§3__of the Companies (Court) Rules, 1959, praying
“far the reasons stated thcmin this Horfble Court
may pleased to ciispense with the meeting of the
sharehokiars of the Applixzant Company if
caflsidemd fit, or otherwise, that it be convened and
‘ hucald for the purposes cf t:-smsidcring, and if thought fit,
“approving with 01’ without modifimjzien the Scheme of
“Amalgamation and Arrangement of Business objects