High Court Karnataka High Court

Dynasty Stock Holdings Private … vs Nil on 23 January, 2009

Karnataka High Court
Dynasty Stock Holdings Private … vs Nil on 23 January, 2009
Author: Mohan Shantanagoudar

of thé«..C»of;i1pan’ies Act, 1955, mad with Ruics 6 345 9 of

‘ réa£i§;i£1s”‘ stateti “ihéx’ein this Honhk: Cour: may be pleased

V _ that ‘t1”;€~m€€’£.i:1g cf the Equity Shamholders sf the Applicant

. Secfion 391 of the Companies Act, 1956, be
“<1"i;'3p€'t1:3€:ci§ with if consicicred fit, at eaihczwisc, mat it 133
<::i0iI2$i<:;ne,(i..7an£i hfiki far the pxirpzyscs of ctensidering, amt} if
'*chA0u'g.ht fit, approving with or wifimut modificatign the

. 3 .

IN THE HIGH mum 0? KARNATAKA AT BANGALGRE
z>ATes mzs ‘ms 23″‘ DAV OF JANUARY,
35:-“025 A
THE HONBLE MRJU 571:5 MO%iAN—.SH;é4§’%lW4I’é}Ag’:§Cvt}I}AR.A & ”
campmv APPLICA’fT€}N1’§4€}.38{2U{}9 %
BETW BEN: 2

3391;515:153′ Stock H0k1i.I1g5*: u V . . V. ‘ .’

Private Li:t_nited, V1″ ”

Embassy Poizxt’ ” 5

150, mfanuy Rqad, – V % _ ‘ –

Ba1Lga}ors~S50 001. . . V ….A1:3p1i<:am
(By Sr; Muaii &_vCo., Ad§?S+-v.»}.

Nil L’ _ ~ ,.R€~:sp:3nden{
‘j_ajg3plicati£3n is fikisé nnéar Sections 391

Céssmpmiies ‘({.3ourt} Rules, 195?, praying that far the

This Rfigistemd Office 1):” ma applicant«co111pa:1y is
situated at 1 F100;’, Embassy Point 150, Read,

Baxigaiezarfi-568 00 1.

2. T116 objects of the ‘

set: out in the M€:mrandum: of §:33Ucia{i{:§n~,_ tie’:

acquire iand, buflding _0théi*..i’§i;.movaI?i1a’A’ %»

by purchase, Lease 01″ 0tIf3€:$’xI.*iSe, i3.t1ti* -is *§{2nstr*e1ci:

_ refiidentia} apartrnerits, c_t§:3:3,I§:t:;i;:iQE~–..b11i1dii1gs, she-113$,

affices, goduwns, «uther abed

* (if Gammon utility far
3316 fir’ anti aliaiment aI1d/ or

gen.r§.’.aBy° “t0; of use, expioitatioxi sand

– :::*3j:i§,::rit3I1i;.. a»f sfijééfi structures sad / {“21” {ha structums

ffifiéfé {sf fhé cumpany or in any fiihfif

‘€::?VL’3iso~§ciy Cermrate, etc.

AA VT 3. The authurizaed share capiia} {if the appii€:.a12t–

i:€smp:a:(1§; is Rs.2{),Q{},(}G8/~ censisting cf 2,0{),0G8

M V

Accountant, in that regard is pmduced at
Am1€:xu;*e—XX’s/I in the application.

In respeet of the ‘u:1sc:cure‘::1c1_ mézease in

pursuanca of the S<i'i'1F;:1i§.; T'i"%€: . Si:heme dees 1151:

envisagé' (§f.§I€':é of #1316: unsecured trade

{3f€(iif{}I'S.«. V

, '31": vievé" 9f the same, the meatings of the saquity

» :Sh§ciI"fihf$'.i{£€f'S __ and urisemwafi trade CI"€fii?.OI'S of 31%

H are dispensed with.

” T53 meeting cf the uflsectwed loan creditars Shed}

on 2.3.2009 at 11.08 a.m., at Embassy; Point,

% = 150, infantty Raazi, Ba§1gaI0I*e~56G {)0}.

gm

Tim maeiing shall be cimimfi by

Mr.P.R.RaIna}§’ishnan, Cliiai” Firxanciai Clificar, Vs:1Vn;t”»..f’;’I§1._VfLi’1e

aitamative, Mr.Sand<:€:p Sub;'amanya, Gfineiféil' '}.é{:¢111:2a'g_;e"1"%_

— Cerperaie Finance. Individual £1-:3ti<,*6:=s":sh:-i}'_'.. he. 1':-;$1_:;e::'i'~ .

to unsecured ioan cr&di'3:03*:-:2. PiE1}}€?-,""@i1§};?;(}a€i{)Z"1 S:f'iE;H

taken out in this rfigard «-..f§'h€"}+I'§i1d.u'.

Prabha’ daiiy rnewspapers The

qtzamm is fixed at 3/*=’%;%3’3j€}f”.”;31*é§?:’

Sd/..

,-=

Iudgfig