High Court Karnataka High Court

Hubli Apparels Private Limited vs Nil on 11 March, 2009

Karnataka High Court
Hubli Apparels Private Limited vs Nil on 11 March, 2009
Author: H.G.Ramesh

to hold the meeting of the

” i}eamed counsel appearing for the applicant-
refers to Palagaphs 28 and 29 of the affidavit
” H Sri. Sanjay Daimia, 3 Directer of the appiieant–

Company and submits that the applicant» Company has

C.A.133(2OQ§?;:””e..

on THE TERMS AND conemores FULLY S’i’A’I’ED IN §THEvSAI__D§-‘. ” _
SCHEME so AS ‘TO BECOME, AS FROM THE APPOYNKTEDATDATET»
THE ASSETS AND LIABILITIES OF THE ‘rteANsan’e1::r:.s:__ “COMPANY ‘ ‘
ANeE’1*e., .

Teis CA COMING ON FOR ié’v3″;=Ei.i?[_S,*~°’rms”‘1§é\’:f”

COURT MADE THE FOLLOWING: ” ‘
0 R 2 h

In this applicatiqii ‘t~_Seet.ior.1’ “39_1 the
Companies Act, 1956, appiie}aI.it:.}».,:Ha;b1i Apparels
Private Limited dispensing
with convenirigg_uhe1dVitigfietid_ecin-fiueting of meetings of
shareheidere. of the company for

the p1}rp7-Yfge éiof “scheme of amalgamation

and arrangement ietat A;m1exure–“A” and has aiso

to consider the said scheme of

amaigematiefg end arrangement.

\z\>;/

(ii)

the company relating to~~th.e af’

AI1I1eX11I’€-“A”iSdiSpeI1fl:witi’1. t ”

the appiicaznt-Cotiipagxy V.

hold the meeting its ”

creditors
at “R.s.Na.;§6 1/” ..:V1?_w KM,
Bangaioye O27 ;

the fcgx; shall be ten

{.1

1:116′ meeting shall be by

~pO31″ -,:,».;nc1 proxies shail be

to attend and vote at the

. iniieejging; the Proxy forms duly sigxeci by

‘ * Veeznjsecured creditors shall be filed 48

_’ before the meeting;

:the Chairman of the meeting shall be

Mr. Rajiv Ishar Dass Jinda}, one of the
Directors of the Company and failing
him, Mr. Sanjay Daimia, who is aiso one
of the

Chairman;

Directors, as an altenmte

KW

c.A. 13:.=s'[éo{}_’ ‘ ‘T ‘ ‘

(vi) the Chairman shall I-issue. A%1na:x%i;i~ug.tL
notices to the unsecufed V
applicant shaifi-‘ take-_ outi’
advertisement of notice of
meeting in
(Karnataka Kannada
daily ‘_’E’Zanna{i’a”‘ Edition),
onflfité — V. ..

(vi1′)_ .. report of the

-15% days from the date of

133/ aiiowed accordingly.

Sd/-3
Tudg3