IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED TIIIS THE 10"?" DAY OF FEBRUARY. 2010 BEFORE "HE HONBLE MRJUSTICE RAM Ix/IOHAN N COMPANY APPLICATION No.50 OE_2D._IO I BETWEEN: LIFESTYLE INTERNATIONAL PRIVA--'I"DE..LEMI'f--I?IIJv" " I 3RD. 7W 5: 8'?" FLOOR, DELTA "'£fQWEf'?V . SIGMA SOET TECH PARK, NO}? " WHITEFIELD MAIN RAOD ' BANGALORE 560066' APPLICANT (BY M/S.I\/IURALVI 81 COV,'.V_AD\xSI.j: D' NIL 4- I RESPONDENT frVH£SO"CO'MRANS:*_ A:I3PLICA'£'ION IS FILED UNDER SECTION 391 394 OF THE COMPANIES ACT, 1956, "VI"'vR/V'J"RL'~.LE3S 6 &""'9 OF THE COMPANIES (COURT) RUI.ES_, i«9549",~-._PRAYING THIS HONIESLE COURT FOR AN "IF)_ES.PT£3NSE WITH THE MEETING OF THE EQUITY' S:%LAREHOI,DERS, SECURED CREDETORS AND UNSIECIJPEUD CREDITORS OF THE APPLICANT COMPALNY 'UNDER SECTION 391 OF THE COMPANIES "I956 IF CONSIDERED FIT. OR OTHERWISE, IT BE CONVENED AND HELD FOR THE _ 'RURROSE OE CONSIDERING, AND IF THOUGHT FIT, A:?PROVING WITH OR WITHOUT MODIFICATION THE j ..SCHEME OF ARRANGEMENT BETWEEN IMO BRANDS INDIA; PRIVATE LIMITED AND LIFESTYLE INTERNATIONAL PRIVATE LIMITED AND TIIEIR RESPECTIVE SHAREHOIJJERS AND CREDITORS AND THIS APPL-1CA'I'ION COMING ON FOR OROEERS THIS DAY. THE COURT MADE 'THE? FOLLOVVING_.;'r_ ORDER
The appliC2’11’11.. at (:0mpa1’1y 1_1iu;’>r.:).1fp()1′;iI’ed” V
Compzmies Am. 1956 (for s}1c)r1::’1«¢’t.Ili_’_é” _”i1.;iy
r@g;ist.ered office in the S1.ateO(_2if”i{g11″11z1’t’211:21′ 211-id “bu?
in the cause mle for shori: ‘thes–‘!Ti’a1is~~il§+ree C(:>r33p.££r1};’ has
its main ()bjC*.C1iS as set O’1..it:.’m’P;§;’r;§1g1*’é1s1jj}1VVNo.5.
2. Det.e1i1sfoi7.._A1.:;f11()1*isre(i, “Iss:_ue’d1«f31.1Ibscribed and
Paid up S1}’c3iI;Vfi%”vL:£’cV1:{:Ii”i”§_iV’1 is.._s.g>i;”~~()V1.1’%1_In p_arag1’ap1’1 I\I(.).4I.~ of the
affidavii d_a3.ed’v.’29_*”.J2-u;1i’::-airy 213010 of Sri S. Jagddisha
Rani’). {h E’ ‘Ctirrl pa-‘1::1V 1’c.:1éfm<j,="' of 1 11 ca' a.pp1i(":e.-11'11 .
3. ‘I’h(‘~.bala1’1(.ft;%’:s}”:C:4:i n’1a(ic up to 31*” Mar(‘.}’1 2009
at .r{1’1eXL1re ~–TJ..,d1..1iy 21L1ditec.i. discloses its assets and
1iab_»ioiitit§s?.« 1:: It30a1’d of I.)i1’eCts.(>rs of the ztpplicani in the
.1:éS()iO1’:si.iv(.$1<1_! "<.i2:_tfi§=:i 30": E\/Iarc1'1. 2009. approved and
a1d<1pifc:ci t}'1é§__ .:3}cs:}';<;:1"11c' of a;1:'I'21I':g(tn1c:I1E', An11cx1.11'e – "H'
-V \vh(éf’+:.11f1gle”1f the busirzess “B1’a11d t.11’1ciert:akiI1g” of M/
:jLI\/I’G._n Bi#.11’1ds India Private Limited, 1’l’1c*;r clemerged
C’:)ii1pé:11’13,’ is p1’op()se(‘i to be 11’1e:’gc(‘E with me ‘I’1’eu’1sfe1’ee
C(i§m})a11§/O is
‘~é–«’
‘.3 V
4. it is s1a.t’ed E11211″: 95.44″/<5 in value of the equity
sha.reh()iders of ihe' appiiva-11'1l'.. I12-we (':'XI.t.'1'1d(.'d tlleir
written C.0nscl t”13zIi”vt-liebé§Cctarc:j’
oredit’,rs:: too. five in m.i11i’0cr. ‘}_1:;i\{‘e* ..<;;xiL':1'1(icCi 'Si:m_..ii'2;:f*
such w1'it.t:e1'1 C()l'1S€:'l1I', w1'1':!c'*–~1:1it.=1*ci'- 2111: iii) A e.11i1s{–;Vg::.;1red -. L
creditors.
Having regarci I10″ ‘ixhei. fI1_’c1’i’;–fE?1.’i€?;1’@311».I’§€_(?()I”Ci i:hez’e is a
need 1.0 allow théi 7:_3.pI)Ei'{:V’..éi:.”l’tf7VI::li
The”Cé0.3iivve1’1i1iiVg 11c_;1di’i’ig of the meeiing of the
Sh'<'11'€?}1C3C3t?"S €r'i'.1d'33.65"F%.§5Af:'i.i%'c-'(i (*redii()rs of the 2.1p}')lioant'
c()I1'1°_:~211'13,r to (.?<).1'isi(?1e.r"' 1.120 sciicziiie of 'dl'l'E}.I1gCfI"1C'.I11.
'"'AAI1".1'1éx1;i'i1=e #..H is C!i§§_';1jc=.1isc?(.1 with E _i
sd/-
j37§;.§§GE