High Court Karnataka High Court

Caryl Pharma Pvt Ltd vs Nil on 10 September, 2009

Karnataka High Court
Caryl Pharma Pvt Ltd vs Nil on 10 September, 2009
Author: Anand Byrareddy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED TPBS THE 10"' DAY OF SEPTEMBER 2009
BEFORE:   

THE HON'BLE MR. JUSTICE ANAND   _

COMPANY APPLECATIONNo.690.Q1§f'2QO9:" _ C C

BETWEEN:

CARYL PHARMA PRIVATEVLIMITED, 
Registered Office: STAR--2, "' V" .
Opposite to HMB,
Bannerghatta Road,
Biiekahaili,
Banga1ore--560 076.

(By Shri*;Saj.iipF~.dOHii;; SPJitLe.gai,'Ad»xOcate)
Nil.       RESPONDENT

. . . . .

._ Application is filed under Section 393 of the
Companiesficti; .1956 read with Ruie 9 of the Companies (Court)

Rliiess 1\_959V,.i~’praying to dispensing/convening of the meetings of

the equity shareholders and creditors of the Applicant company
_”for, approving the scheme of Arrangement wherettnder the
“«i”app1ii’e.ant company, Arcolab (Ind.ia) Private Limited (Transferor
_ Company No.1) and Ne-tequity Ventures Private Limited

(Transfe1’o1” Company N03) are proposed to be merged with

C “iAgnus Holdings Private Limited (Transferee Company No.1)

6

2

except the Demerged undertaking consisting of the long term
investment business of Netequity Ventures Private Limited and

€[C.,

This Company Application coming on for orders
the Court made the following: — ‘ –« ” ‘

>l!!<=-£6

oRI3J;.B. « 4;

This application is filed bythe transferol’ company nofz, ‘for

an order dispensing with meetinigsp.iii’of equitfshiarehplders and
creditors of the applicaiitfcomt-iany. for_ approving the scheme of

arrangement , which is at..Annex-upre–Kl”to ithe’ipetition, between

M/s A:t’colab.”‘Private Limited, which is the transferor

companyurio;-l,i I\’I/Vs”b_l4’ctet;,–.1,_1i:it5r. Ventures Private Limited, which is

the tra-n.sferor”compavnyiinoi.l3i the applicant–company, M/s Agnes

Private Limited — the transferee company no.1, and

L”Mrs_Karufia,yiV’ent1jres Private Limited — transferee company no.2.

The applicant company is engaged in the business of

. .t,.i;nia.nufacit’uring and distribution of bulk drugs and pharmaceutical

fermulations. The registered office of the company is at

3

Bangalore. The Board of Directors have approved and adopted
the Scheme of Arrangement at its meeting held on 10.8.2009, by

virtue of which, the trarrsferor companies are pr0p’0S§3d_”tQ be

merged with the transferee–company no.1 except:”thve::d’emergedv.p

undertaking of the transferor company r:0.3’l_. is.proposed}to’-.beS j S

transferred to the transferee company r1o.2,.psubject_–vto’ confrrrriation

of this court.

There are only two.” equpity”s–harelholders £11./the; applicant -..

company. They have given their:’VcoynSsef1rtvS’for the Scheme of

A;’rangernenlt;~_v shareholders are certified by a

Chartered V’ Accountant.. consent letters are produced at

Annexure–L ser.i.es;’ It stated that there are no Secured Loan

l:’Creditors applicanbcompany. The certificate issued by the

SlC_h’arteredllA_cco’urrtant is produced at Annexure-M. It is further

Stated that “there is only one Unsecured Loan Creditor in the

— company, who has given consent for the Scheme of

{Z

4

Arrangement. The application is supported by an affidavit of the

director of the company.

The appkication in 690/2009 is, therefore, allowed. Two

weeks’ time is granted for filing the necessary petition. V V.

sd/~. f\ e0:i

11V