Delhi High Court High Court

In The Matter Of M/S. Bharti … vs Unknown on 29 March, 2011

Delhi High Court
In The Matter Of M/S. Bharti … vs Unknown on 29 March, 2011
Author: Sudershan Kumar Misra
                          IN THE HIGH COURT OF DELHI

                       COMPANY PETITION NO. 324/2009

                                 Reserved on 22nd September, 2010
                        Date of pronouncement: 29th March, 2011
      In the matter of
      The Companies Act, 1956:

      And

      Petition under Sections 391 to
      394 of the Companies Act, 1956

      Scheme of Arrangement between:

      M/s. Bharti Infratel Limited            .. Petitioner/Transferor
                                                 Company
           AND

      M/s. Bharti Infratel Ventures Limited       ..
         Petitioner/Transferee
                                                 Company

                                Through Mr. Nikhil Bhalla, Adv.
                                for the petitioners
                                Mr. Parag P. Tripathi, ASG with
                                Mr. Nitin Mehta, Mr. Anuj Bhandari,
                           Advs. for the Income Tax Deptt.

      SUDERSHAN KUMAR MISRA, J.

1. This joint petition has been filed under Sections 391 to

394 of the Companies Act, 1956 by the petitioner companies

seeking sanction of the Scheme of Arrangement between M/s.

Bharti Infratel Limited (hereinafter referred to as transferor

company) and M/s. Bharti Infratel Ventures Limited (hereinafter

referred to as the transferee company).

2. The registered offices of the transferor and transferee

CP 324/2009 Page No. 1 of 12
companies are situated at New Delhi, within the jurisdiction of

this court.

3. The transferor company was incorporated under the

Companies Act, 1956 on 30th November, 2006 with the Registrar

of Companies, NCT of Delhi & Haryana at New Delhi.

4. The transferee company was incorporated under the

Companies Act, 1956 on 31st December, 2007 with the Registrar

of Companies, NCT of Delhi & Haryana at New Delhi.

5. The authorized share capital of the transferor company,

as on 31st March, 2009, was Rs.60,00,00,000/- divided into

6,00,00,000 equity shares of Rs.10/- each. The issued,

subscribed and paid up capital of the company was

Rs.54,05,00,000/- divided into 5,40,50,000 equity shares of

Rs.10/- each.

6. The authorized share capital of the transferee company,

as on 31st March, 2009, was Rs.50,00,000/- divided into 5,00,000

equity shares of Rs.10/- each. The issued, subscribed and paid

up capital of the company was Rs.5,00,000/- divided into 50,000

equity shares of Rs.10/- each.

CP 324/2009 Page No. 2 of 12

7. Copies of Memorandum and Articles of Association of

the transferor and transferee companies have been filed on

record. The audited balance sheets, as on 31 st March, 2009, of

the transferor and transferee companies, along with the report

of the auditors, have also been filed.

8. A copy of the Scheme of Arrangement has been placed

on record and the salient features of the Scheme have been

incorporated and detailed in the petition and the accompanying

affidavits. It is submitted that the transferee company is a

wholly owned subsidiary of the transferor company and the

Scheme proposes that the Telecom Infrastructure Undertaking

of the transferor company be demerged/transferred and be

vested in the transferee company. It is submitted by the

petitioner companies that to evolve a structure for more

effective participation on the Project MOST (Mobile Operators’

Shared Towers), it is considered appropriate to consolidate the

Telecom Infrastructure Undertaking, in a distinct company and,

thereby, create distinct corporate identity for carrying on the

business of providing Telecom Infrastructure. It is claimed that

the Scheme of Arrangement would benefit the respective

companies and other stakeholders of respective companies to

reduce set-up and operating costs resulting in cost efficiency

CP 324/2009 Page No. 3 of 12
coupled with a greater financial flexibility; to improve quality of

services to its customers by establishing highest service

standards through operational agreements; and to increase

speed of roll-out, to increase efficiency and to improve sharing

of infrastructure.

9. So far as the share exchange ratio is concerned, the

Scheme provides that the transferee company is a wholly owned

subsidiary of the transferor company. It is further provided that

the Scheme is intended to restructure, within the group of

companies controlled by the transferor company, the holding of

the Passive Infrastructure Assets in a more efficient manner

consistent with the diverse needs of business. Hence, the

transferee company shall not be required to issue any shares or

pay any consideration to the transferor company or to its

shareholders.

10. It has been submitted by the petitioners that no

proceedings under Sections 235 to 251 of the Companies Act,

1956 are pending against the petitioner companies.

11. The Board of Directors of the transferor company

and the transferee company in their separate meetings held on

20th January, 2009 and 27th April, 2009 respectively, have

CP 324/2009 Page No. 4 of 12
unanimously approved the proposed Scheme of Arrangement.

Copies of the Resolutions passed at the meetings of the Board

of Directors of the transferor and transferee companies have

been placed on record.

12. The petitioner companies had earlier filed CA (M)

No. 122/2009 seeking directions of this court to dispense with

the requirement of convening the meetings of the equity

shareholders, secured and unsecured creditors of the transferor

company and equity shareholders and unsecured creditors of

the transferee company, which are statutorily required for

sanction of the Scheme of Arrangement. Vide order dated 20th

July, 2009, this court allowed the application and dispensed with

the requirement of convening and holding the meetings of the

equity shareholders, secured and unsecured creditors of the

transferor company and equity shareholders and unsecured

creditors of the transferee company to consider and, if thought

fit, approve, with or without modification, the proposed Scheme

of Arrangement. There is no secured creditor of the transferee

company.

13. The petitioner companies have thereafter filed the

present petition seeking sanction of the Scheme of

Arrangement. Vide order dated 28th July, 2009, notice in the

CP 324/2009 Page No. 5 of 12
petition was directed to be issued to the Regional Director,

Northern Region. Citations were also directed to be published in

‘Statesman’ (English) and ‘Veer Arjun’ (Hindi) in terms of the

Companies (Court) Rules, 1959. Affidavit of service has been

filed by the petitioners showing compliance regarding service on

the Regional Director, Northern Region, and also regarding

publication of citations in the aforesaid newspapers on 6th

August, 2009. Copies of the newspaper clippings containing the

publications have been filed along with the affidavit of service.

14. In response to the notices issued in the petition,

Dr. Navrang Saini, Regional Director, Northern Region, Ministry

of Corporate Affairs has filed his report dated 26th October,

2009. Relying on Clause 4.4.1 of Part-IV of the Scheme, he has

stated that, upon sanction of the Scheme of Arrangement, all

the employees of the transferor company engaged in or in

relation to the Passive Infrastructure Assets of the transferor

company shall continue to remain the employees of the

transferor company without any break or interruption in their

services.

15. The Regional Director has further submitted that

the individual assets and liabilities and values thereof pertaining

to “Passive Infrastructure Assets” of the transferor company

CP 324/2009 Page No. 6 of 12
proposed to be transferred to the transferee company are not

mentioned in the Scheme. He has further submitted that since

the shareholders and creditors of the companies have approved

the Scheme of Arrangement as such, it should have been part of

the Scheme so that their details are known to the shareholders

and creditors of both the companies.

16. In response to the above objection, the petitioner

companies in their rejoinder stated that the transferee company

is 100% subsidiary of the transferor company and that the

proposed transfer of the “Passive Infrastructure Assets” is to

restructure the holding of assets within the group companies

controlled by the transferor company in a more efficient manner

consistent with the diverse needs of the business. It has been

further submitted that the present Scheme is not a Scheme of

Arrangement with respect to the creditors of the companies and

none of the creditors of the transferor company are being

transferred to the transferee company by way of present

Scheme. Further, the “Passive Infrastructure Assets” are being

transferred without any consideration and the value of

investment of the shareholders of the transferor company shall

not deplete in any manner as the value of the investment by the

transferor company in the transferee company shall enhance

corresponding to the said transfer.

CP 324/2009 Page No. 7 of 12

17. In support of the aforesaid submission, learned

counsel placed reliance on the judgment of this court in Re:

Bharti Airtel Limited [CP No. 233/2007, decided on 26th

November, 2007] wherein this court had rejected the similar

objection raised by the Regional Director, Northern Region. In

view of the above, the objection raised by the Regional Director

does not survive.

18. The Regional Director, while referring to Para

3.1.1 of Part-III of the Scheme regarding the share exchange

ratio, has further submitted that the petitioner companies have

failed to submit a valuation report and that both the transferor

and transferee companies may be directed to obtain a valuation

report from a recognized firm of Chartered Accountants.

19. In response to the above objection, the petitioner

companies in their rejoinder have submitted that the transferee

company is 100% subsidiary of transferor company and in lieu

of the transfer of “Passive Infrastructure Assets”, no equity

shares are to be issued by the transferee company to the

shareholders of the transferor company, and, therefore, there is

no need for obtaining the valuation report from a recognized

CP 324/2009 Page No. 8 of 12
firm of Chartered Accountants with respect to the Scheme. In

support of above submission, the petitioner companies relied on

the judgment of this court in Re: Bharti Airtel Limited [CP No.

233/2007, decided on 26th November, 2007] wherein a similar

Scheme of Arrangement involving demerger of Passive

Infrastructure Assets into a group company, wherein no

consideration were paid nor any shares were issued by the

transferee company to the transferor company, was sanctioned.

In view of the above, the objection raised by the Regional

Director does not survive.

20. The Regional Director, while referring to Para 2.3

of Part-II of the Scheme, has further submitted that the

transferee company may be directed to obtain the necessary

approvals from the Department of Telecommunications for

transfer of licenses after sanction of the Scheme by this court,

pursuant to the Department of Telecommunications’ letter No.

820-I/2003-LR dated 9th June, 2003, in which the Department of

Telecommunications has clarified that the licensee may transfer

the licenses with prior written approval of the licensor even in

cases of amalgamation under Sections 391/394 of the

Companies Act, 1956.

21. In response to the above objection, the petitioner

CP 324/2009 Page No. 9 of 12
companies in their rejoinder have submitted that in terms of the

Department of Telecommunications’ letter No. 820-I/2003-LR

dated 9th June, 2003 only post facto approval is required in case

any telecom license agreement between a telecom service

provider and Department of Telecommunication is being

transferred by way of merger or demerger. It is further

submitted that no telecom license agreement between the

transferor company and Department of Telecommunication is

being transferred to the transferee company pursuant to this

Scheme and, that the aforesaid letter has no application to this

Scheme. In view thereof, the objection raised by the Regional

Director does not survive.

22. The Income Tax Department appeared in the

matter and filed their objections to the Scheme of Arrangement

by way of an affidavit of Mr. Raghuveer Singh Dagur, Deputy

Commissioner of Income Tax, Circle-2(1), New Delhi, which are

akin to the objections filed by them in the matter of M/s.

Vodafone Essar Infrastructure Limited & Ors. viz. Company

Petition No. 334/2009. On 22nd September, 2010, Mr. Parag P.

Tripathi, learned ASG appearing with Mr. Nitin Mehta and Mr.

Anuj Bhandari, stated on behalf of the Income Tax Department

that they adopt the arguments that have been addressed in

Company Petition No. 334/2009 and that they do not wish to

CP 324/2009 Page No. 10 of 12
address any further arguments in this matter.

23. The objections filed on behalf of the Income Tax

Department stand dismissed in terms of the orders passed in

Company Petition No. 334/2009 and no separate orders are

required to be passed in this behalf in this petition.

24. No objection has been received to the Scheme of

Arrangement from any other party. Learned counsel for the

petitioners in his affidavit dated 17th November, 2009 has

submitted that they have not received any objection pursuant to

citations published on 6th August, 2009.

25. In view of the approval accorded by the equity

shareholders, secured and unsecured creditors of the petitioner

companies to the proposed Scheme of Arrangement, and there

being no surviving objection to the same by the Regional

Director, Northern Region, there appears to be no impediment to

the grant of sanction to the Scheme of Arrangement.

Consequently, sanction is hereby granted to the Scheme of

Arrangement under Sections 391 and 394 of the Companies Act,

1956. The petitioner companies will comply with the statutory

requirements in accordance with law. Certified copy of this

order be filed with the Registrar of Companies within five weeks.

CP 324/2009 Page No. 11 of 12
It is also clarified that this order will not be construed as an

order granting exemption from payment of stamp duty as

payable in accordance with law. Upon the sanction becoming

effective from the appointed date of Arrangement, that is 1st

April, 2009, the ‘Passive Infrastructure Assets’ of the transferor

company shall stand merged in the transferee company.

26. The petition is allowed in the above terms.

Dasti.

SUDERSHAN KUMAR MISRA, J.

March 29, 2011
sun

CP 324/2009 Page No. 12 of 12