IN THE HIGH COURT OF' KARNATAKA AT BANGALORE DATED THIS THE 018'? DAY OF DECEMBER, BEFORE THE HONBLE MR. JUSTICE Q C' COMPANY APPLICATION Na). A9;4~i CE 2609' HEWLET'l'~PACKARI) C1iO'BALS0FT'*--PVT' LTD RECD OFFICE DIGITAL a_ 2. j. 'A 39/40. ELECTRONICS CITY' ,_ ' PHASE 1:, HoSURR__oAD"" " BANCAL0RE«5'6c;,0D. O APPLICANT (BY SR1. A .'SAC7AR A/S} ANDZZVAW .... _L ', , V ._ , NIL. ' ...RESPoNDENT _TH1SCAPPL1C;AT*1*DN~~-is FILED UNDER SECTIONS 391 T0,, 4;1394--.oF "IHE COMPANIES ACT, 1956 PRAYING To MEETINGS OF THE SHAREHOLDERS AND ,UN.SEC_U.RED~._CREDITORS OF THE APPLICANT COMPANY __BEC.DISPE1'*ESE_D'-VVITH AND THE APPLICANT COMPANY BE A PETITION BEFORE THIS HON"BLE COURT _.'E«';~t:£ SANCECN OF THE SCHEME OF AMALCAMATICN AND ARRANGEMENT; AND ETC. THIS APPLICATION COMING ON FOR ORDERS, THIS A 5]' DAYTHE COURT MADE THE FOLLOWING: ORDER
The applicant, a company incorporated
Companies Act, 1956, for short the
registered ofiice at the address showifi in_-the’ title. ”
carries on business to design, ndtevelop, “Inart_t1factureT;i_:
etc. more particularly ele_cti:onic”” data’ pijomassing r L’
equipment, amongst _otheVrs–,– set “‘out fin’ the
Memorandum and Articles’ of Annexure –A.
2. Theiiauétiiorisedi,issii_edV,v'”stibscribed and paid-
up share__pcapita¥i;_of the-.applicantltgcompany is more fully
set oiit in -the affidavit of one Ashok
Upadhya;”-ithep signatory of the applicant-
_ company, Tiiiejaudited Balance sheet made upto
the applicant–company Annexure–B
discl.ioses its ‘assets and liabilities.
ii’ The Board of Directors of the applicant
it ‘~.company have approved and adopted the scheme of
-»-aimaigamation in the present form on 12.10.2009, by
N