High Court Punjab-Haryana High Court

Dhanasingh Synthetics Pvt. Ltd. vs Unknown on 6 February, 2009

Punjab-Haryana High Court
Dhanasingh Synthetics Pvt. Ltd. vs Unknown on 6 February, 2009
C.P. No.29 of 2009 (O&M)                                              -1-

            IN THE HIGH COURT FOR THE STATES OF PUNJAB
                 AND HARYANA AT CHANDIGARH

                                                C.P. No.29 of 2009 (O&M)
                                                Date of Decision:06.02.2009

IN THE MATTER OF

Dhanasingh Synthetics Pvt. Ltd., situated at 91, Kshitij Apartment, 99-Hill
Road, Bandra (West), Mumbai-400 050.

                                     ...........Petitioner/Transferor Company No.1


Harnam Syntex Pvt. Ltd., situated at Dhana Singh Compound, J.B. Nagar,
Andheri Kurla Road, Andheri (East) Mumbai-400 059.

                                     .......Petitioner/Transferor Company No.2


One G.M. Fabrics Pvt. Ltd., situated at 91, Kshitij Apartment, 99-Hill Road,
Bandra (West), Mumbai-400 050.

                                     .......... Petitioner/Transferor Company No.3

                                       WITH

G.M. Knitting Industries Pvt. Ltd., sittuated at Village Chanalon, Post
Kurali, District Ropar.

                                          ...........Petitioner/Transferee Company

Present:    Mr. Yashpal Gupta, Advocate
            for the petitioners.

CORAM: HON'BLE MR. JUSTICE K. KANNAN

1.

Whether Reporters of local papers may be allowed to see the
judgment ?

2. To be referred to the Reporters or not ?

3. Whether the judgment should be reported in the Digest ?

-.-

K. KANNAN J. (ORAL)

Misc. Application No.106 of 2009

Application allowed.

Dispensation from filing typed/certified copies of Annexures P-2,

3, 4, 5, 6, 7, 8 and 9 is granted.

C.P. No.29 of 2009

1. The petition has been filed under Sections 391 to 394 of the
C.P. No.29 of 2009 (O&M) -2-

Companies Act seeking for sanctioning the Scheme of Arrangement for

Amalmagamation as going concern. The first Transferor Company-

Dhanasingh Synthetics Pvt. Ltd. was incorporated under the provisions of

Companies Act, 1956 on 14.11.1983 having its registered office at 91,

Kshitij Apartment, 99-Hill Road, Bandra (West), Mumbai. The second

Transferor Company was incorporated under the provisions of Companies

Act, 1956 on 11.02.1998 and situated its office at Dhana Singh Compound,

J.B. Nagar, Andheri Kurla Road, Andheri (East) Mumbai. The third

Transferor Company was originally incorporated under the provisions of

Companies Act, 1956 on 01.02.2004 in the name of G.M. Silk Pvt. Ltd. and

later on changed its name to One G.M. Fabrics Pvt. Ltd. on 15.09.2006 also

having its office at 91, Kshitij Apartment, 99-Hill Road, Bandra (West),

Mumbai. All the Transferor Companies fall within the jurisdiction of

Mumbai and it is represented that the application has been filed before that

Court for approval of the Scheme. The Transferee Company is the company

that falls within the jurisdiction of this Court.

2. It is seen from the record that the Transferor and Transferee

Companies are closely held companies amongst the members of the same

family. The shareholders are limited to 12 and they have sworn to an

affidavit expressing their consent for the Scheme and also for dispensing

with the meeting for consideration of the subject. There are no secured

creditors and lists of unsecured creditors and sundry creditors have been

annexed as Annexures P-13 and P-15 respectively. The respective letters

and consent for approval of the Scheme and for dispensing with the meeting

for consideration of the subject have also been filed and appended as

Annexures P-14 and P-16 respectively.

3. The Auditor’s Report for accounts and balance sheets for the year

ending 31.03.2008 is furnished. It is seen from the Memorandum of
C.P. No.29 of 2009 (O&M) -3-

Association that Transferee Company is engaged in the business of

manufacture and dealers of synthetics, textile, fabrics, yarn and preparing

spinning, weaving, knitting etc. and the Transferor Companies are also

engaged in the similar objects.

4. After due consideration of the relevant materials placed on

record, I am of the opinion that the notices to the shareholders, unsecured

creditors and sundry creditors may be dispensed with and the meetings for

consideration of the subject of the claim are also dispensed with.

7. The petitioner shall move an appropriate petition for

consideration for second motion. In the above terms, petition disposed of.

(K.KANNAN)
JUDGE
February 06, 2009
Pankaj*