High Court Karnataka High Court

Centum Electronics Limited vs Nil on 6 January, 2010

Karnataka High Court
Centum Electronics Limited vs Nil on 6 January, 2010
Author: Ram Mohan Reddy
}N THE HIGH COURT OE KARNATAKA, BANGALORE
DA"ED THIS THE Om DAY OF JANUARY. "

BEFORE

THE? HONBLE MR. JUSTICE}-RAM  

COMPANY APPLICATION NO}  X1333' 'O'EO~2oo"PL,1CAER_M1ss1ON TO
I--1OLI}').MEETiNGvO2'= ';:J=.1£«:'"s1~IARL::I~1OLOERS. SECURED AND
UNSECUREO V.CREO,'a;'1'ORs OF THE APPLICAN'I'/

 «._TRAN:sE--E:RE:«: COM"PANY BE HELD AT THE REGISTERED
 ,OE'FICI:§ AM; 'ETC.

._ "-"._ATHis~v../§I-5~;t>'I;iCA'r1ON COMING ON FOR ORDERS. TI---IIS
[my THE CO.UR'1" MADE THE FOLLOWING:

ORDER

H °j’I’}1C applicant. 21 Company mC.OrpOrat:C:d under the

Cpimpanies Act, 1956 having its mgistered Office in the

Lfik

3
India Limited, a company il’1(‘.()l'[I)()l’.’;-lffiéd Lmcler the
Companies Act. having its registered office. in IVi’Vi.f;0′(w’.fl’c1′{‘€’,

of Kamaiiaka.

4. At Paragraph 14 of the e11’fEdavit.,_

the Bombay Stock Exchange

Exchange have eolleiitiveiy_extehded the.if7wVrii.tei;1 ‘izoi.

objection’ A1mexL1i’e»”G”.

5. Leamed véfllinsél :.j_Lhé’~«..app1iC}é1rit submits
that there are 8.000 ec1’01.u._it:y..”‘she1re.l”i0–1::ie:%s, one secured

c1*edit’0″I5″”a11de5.3180’L:risettureduVitredimrs for the value 8
C1’01’es’.7. The S$(‘:tI:I’C?d”£j_fC»diI'()I’. it is stated. is cntitied to

apprc)xim§iI:eI_y a..&’:rc)}*’.eVéiih1d 99 }akhs. Altliough the State

Bank 15):’ Endia, fi.he”‘é3e(:u:’ed creditor. by leiter Armexure

“V’i_I.”‘V,” ,$’i;_.§I1’e0ti’-._vby the Assistant General Manager 81

}i{C’~].’_E1ti(3’I’1f-‘-101″i.i’i;)A ;\/iariagei’. States that it has no ()bj€(.’.[‘.iO}1 to

the Scheme of merger, not being a resolution of the

0’ -..E3ea.f*d c)i’1f)i;’eei.c)rs of’1″1″1e State Bank of India. the same

he L1naCC.ept.ab1e,.i

2%

6. in

the result. th§S application is allowed.

Hence, the following order:

[ii

The applicant. ~ Company is

corivene and hold the meetings ”
shareholders. (?I’€dif.O;FS’..b{)tI.:i V’
unsecured, on 26~2~21’OV1{§A:i3§ii

pm. and 6.00 at ité regi-sr,e_re’de”ofI’ic’e at ‘V

No.44, KHI3..Ind1;si’i”i.éii~Area, Yeiaharika New
Town Area!’ under the

Mallavgirapu,

._ and failing him, Sri.

« Director.

Tile ejiierukn for the meeting is 25% of the

shareholders, one secured creditor

~ .é1:’..:–1Ad 25% of the unsecured credit”.oi”s.

._ _ {iii}?

Vote by proxy is permitted. E

_

3′)

(iv)

(vi)

The Chairman shall issue individual nqtices

enclosing copies of the sehea:e””«-._”‘Qf

amalgamation, the form of pr0_}{y– ‘
explanatory ste1t:eme1’1€~»V as reqLV1v4i’1*’eVI<:i' Vuifijdefz,

Section 393 to all

and unsecured eIeed'itQrs; "

The Coiiipafiy sl–i:alli- .eaL.1_s3e.”advertisement of
the 11’1’eeting…in:._OV1.1ev–.edi{l.6nVe–f_’t.he “Hir1du” —

Edition) and

;’Kaiafi1i;ada Kannada daily

1_’E-:._§1’mon).; on or before 42-2010;

Vlf lie,Cli21ivrrf11’21fi’..’isl1al1 file his report within two

weel{S”frQ_mvtl1e date of the meeting.

A Sd/Q
i3§’ldge*