(LA. No. 169/ 2009
- 1 -
IN THE HIGH COURT OF KARKATAKA AT
mrmn mzs THE 6TH DAY 01? APRIL 5 ..__f ;_. A'
BEFORE
THE Horz*nLE MR.JUSTICE';»'I+I.(:3*%4R+5.§ui_QE$'§1i'----: " 'V 1:'
commm AI'l*L!{3A'i"§£¥£_i rm .=1_69i "
BETWEER; 1' V ' 'V
INDUS FILA my-z1*:"a§
REGESTERED OFFECE AT
285,3?*rIi KM STONE A
TUMKUR man, 'i'BE(}_UI~72 _ _ ' ._
NELAMANGALA 5 '~ _ -
BANGALQRE * _ APPL1cAm*'
{BY SE1 USA'? SH.§{b{KAI<", Am?.;}. '
NIL " _ ' RESPONDENT
TEES coa§P..§N’&’..AP§L1CAé*10N IS F’iLED UNDER SI§3C’1″‘iON
.391 C3F’,.’1?}-IE COMPAHEES ACT, 1955 PRAYING FDR AN ORDER <39
,j'T':–:.z«; MvE1§*rz:aras.%. To aE'HE:Lm AT 'THE REGISTERED OFFICE 012*
THE '£'.QMPANY_S§TUATED AT 235, 37m z~;.1v;. STONE, TUMKUR
R'€!A'if3, 'F;BE-QURVAVNELAMANGALA, BANGALQRE-562 123 OR AT
GTHER-T'_PL£5§CE.,VBiB.T'Mf1Y DECIDED BY THE HONBLE COURT; OF'
THE 'SH!xREHOL'DER8 AND THE SECURED AND UNSECURED
Z '"r':I2Er_:=i*1t<3Rs_»:;"~,:1?«f* §".1*1»~iE ABOVE CGMPANY FOR THE PURPOSE OF
CONSIBERINC3 VANS IF THGUGHT FIT APPRGVING WITH OR
.4ff'11': -'L5;1*m0uT " . :gIC}DIF§CA'1'iOI*I A SCHEME 011* &MALCzA1\riA'T'ION
__*E5iHERE¥;.§NDEE-I THE 'I'ULiP APPARELS PRIVATE LIMITED 18
«PI' TO BE AmL,GamTm wrm ENQUS FEXA 1,zrm’E
£§i’f_«IEZ3._E”I’C.’:*.A,. —
f mis COMPANY APPLICATIQN comma ON {:02 ORDERS,
A THES my, THE caum MADE THE FOLLOWING:
c.A. 530.159/T2009
– 2 –
0 R D E R
in this application filed under Seefion 391 of—__ti1e
Companies Act, 1956, the app1iCaI1t~–M/S.
Limited has sought for holding of meetings i’~ ft:s, M
Sharehulders, Secured Creditors
to consider the scheme of ‘ a1: Aim{§.xure«}.
The scheme is proposi2ig_ t;0_ A .3 company by
name Tulip Apparels Privaté jLi7Vnitv2’d” {fie applicant-
Company.
2. I ééfifisel appearing for the
applicant §§§;s1§}icati0n/ aifidavit.
3. Having ‘to ‘rh£§ facts of the case, i deem it
applicam:-Company to hold the
for. Accordingly, I make the foilowing
V hrder:
.. .iii’1¢é app1icant-Compa:1y is permitted :0 hold
the matings of its equity sharehelders,
secured creditors and 1.}I}S€CL11’€id creditors an
3031 May 2009 at 10.30 a,m,, 11.80 am. &
1.30 p.m. réspcctively at No.17 D (B4), 1
ii “169/20()9 is aiiowed accordingly.
hkh Judge
<;:.A. No.16')/2009
_ 3 –
Main, 11 Phase, Peenya Industrial Area,
Bangalore — 560 058; the quorum for .,
the meetings shall be five; H 4′ ii i
(ii) the voting at the meetings ehail
pol} and proxies shali to’ j_
and vote at the meetixigs; °
sigied shall be iiours “tile
meefings; 5
(iii) the Chairman .i be
Mr.N’i’¥;in and
zaaianagngiairecgtijif «Company;
(iv) the ..i$s¥;1ef.’vi3icii§iiiual notices of
the 1 Shareholders,
andwiijinsecureé Creéitors;
ifhe: aleo take out a common
to all the meetings in
“the daily – “The Hindu” and in the
_ V. “Kannada Prabha”, Bangalore
— or before SE31 May 2009;
i’ shaii file the report of the
aiieeiziilgs within 14 days fiom the date of the
iiieefings.
Sd/-.