High Court Karnataka High Court

Kirloskar Electric Co Ltd vs Nil on 4 September, 2008

Karnataka High Court
Kirloskar Electric Co Ltd vs Nil on 4 September, 2008
Author: Ajit J Gunjal
IN THE mm; come? or-* KARNATAKA AT   %

DATED THIS THE 4*!» DAY or-' SEPTEMBER    Q ff   L7  ' *

BEFORE   

THE HUMBLE MR. JUSTICE " ms % J¥"'§ .    X

COMPANY 1   
compzuw  

COMPArIIYPE'P(.I:'§I~"f£';'l'€.éNQ;42/Zifiilfi
BE*rwEEN,: %     % % L
In God'.     %  
Kzziosln ifilecmc  [mm

 Industrial Suburb,
  -- 560 010.

 %  

" "Read;  %md,
*     ,
   560 010. 

H/3.AZB Perms, m bom)



srLP.Km1mm Ktmm Raddy     j

Company Petition No.41/"2{)08  
Sections 391 to 39-4  73  we to
104 of the Cmpanies A(_:t',~ 1956;,  that for the
reasons stated thezm,  Cemt may he
Amalgae  'A' in  so m to be
binding on the swmclmnas md
cneditnrs  Ciompimy and the
and c1'edit,:'1x's      

 Peafi{ma%N§;42/mos is m under
Sections 391'-to"  Companies Act, 1956,

 be  no than the Scheme of

  ' w: 1:-MW --= : Annexure 'A' in the

 cmdfiors me! also on the

t!mrmsp®me ammwemdm,

'   the Court made the felloww

VCompanyandOampmxyPetmonNo.42/Zooshbythefl

ORDER

Company Petition No.41/2008 is by the Ttansmee

I

X’

-3.

Tran§e1’oa*Compa11y.Boti1thmcpetivm’efiled

Lmdcr Sections 391 to 394 on-he oompanm 511»
petitions is that the Scheme 0;
Court so as to hm the
shamhoiders were
anmmed and «s.-ui pursuant

to the cm:-sal Liquidahm’
as well as ‘me notified.

2. the 01.3′ rm med ms

submim that the czmtexea
by ms Court and he has

0,~m..,,m.mmm.

. not any wdvmsc mum in the fmxfing of

h firm’ Compwxy do not have my pnejudme’ hi

% of the nRems’ ts of its manner or to the pubfic.

c’!-t.

Soalsoigtlmerepm-ta§tbeCmnpaInI1MPetitioILfl

.4-

Incidentally, this report is filed in Company
No.42/2O08. ” I’ V A

3. The Regional Dmctor Ak
howem, has raised three
termed as objections i.c.,
cfibctivc, the autmm

date, the company
shall be mpaax of the
‘rranm’eme Gummy. It is
of authmiaed mpatax or

of Sections 94 and 97 at the

1956 g

seommd objemnn is to claims 7.} and 7.2 of

%k;1emczgeraru;enm%mmr@orxh~1os1m~

J

.5.

Power Equipments Limited (%crged Oompmy). The

objectim1isttmtheDmergedOm%istmavimi$s.._
rcgisbered omoe ha Punc in the State of x

5. In so far as the fira 0
amdavit is mad by the
that the mclusion of of

respect offirw t
No.393/25()O8VV ia wmm the
A V = . Insoforas

fiflhzg whethcr a Trust can

at me company, it in summed that

77 cf the ompames Act, a Trusx can

/’

.5-

5. The learned oounsci appear-kg fwthc
seeks to rely on a judgment of the Delhi H?gh %
the mac ofmuadull Tdcncatles Ltd. % ‘

(V0136) Delhi 325 wherein it ‘

of Amasgmmm, there of
42 and 77 of a
sumidialy of me
ammem is not in the
public the scheme is
mm to % A

is the View of the

7.’: the Sch% of Anmfimt is

of Dimctm-s on 23.11.2007 and
the Imtices were Published in the
Hanan and Kannada Prabha. mewms of
Having xmna to the cncmmaw that
tneiscrmeoramaxmmnandanmgenmus

0
«an,

/
‘ r

public interest, them shouid not be any impedifl in
g~ann’;mnerequestmadebyt.hepcut;% T

The omer shali be bindmg on

shazeholaers of mm the mnaaw as g %

Pcfit1oncr’ to me a aw “f&°V” ‘B 3″‘
Registrar of 1 ”

save

Iudtfé