High Court Karnataka High Court

Loop Mobile Holdings India Ltd vs Nil on 7 January, 2010

Karnataka High Court
Loop Mobile Holdings India Ltd vs Nil on 7 January, 2010
Author: Ram Mohan Reddy


IN ‘E’I–IE HiC}H C/(Z){EI’€’I’ OF Kz’\RE\IA”i’AKA AT BANGA.i..(.)RE
DATEI.) THIS THE 7″?” DAY OF JANUARY. 2010
B EFO R E

‘I’HI:3 HON’B1,£a MR. JUSTECE RAM MORAN RI:§f)_I JY__

COMPANY PETITION No.92 OF 2oi)’9« _

BETWEEN:

LOOP N1O1:3IL1~: I-IOLI)!I\EGS f§\J[f)1/\ 1.;1AM1’Ijh1I)f1v ‘ _
{FORMERLY BPL COMMUNIC/-\’I’IONS 1;:M’r’I’EI)3 V
A COMPANY R1_~:O1s’1’r-:1-=a1«:I”) u §¥Ji..)’_f£I{ “m 1-_-: , » A ‘ – ; A _
COI\/IPANIES ACT. 195b’ANI’i) 1–1Av~.1_NO 1″1’s__ 2 A
REGiS’I’ERIi3I.) OF~’I%’ICI:3 AT. ” _ ‘-

31″) FLOOR. £3RIOAI.;>I:: (:1 :AMI>A–:«<. _

8/2 UNION S'I'RI£i-C"I'. Om"-'~;~O.INI-'f'ANfI'RY_ROAD
BANGALORE 550 001 " 1 A.

REPRESEN’I’EI’) III-‘§R.I£IN m-‘ 1_”r’s’_ f
AUTHORISIED sr_A:;NA”1’OARY”~Q ‘ ‘

MR. \f.:._t3AI’3§3SA§_\J MAN IAN . _ .1»>I«:’m’1ON1-3R
{BY M /S.IN£’)L%s«
AND:_ _ L L’

V . …RI–:sII->ON13EN”:’

.A(E5Y, Or2.1_, ‘;Az,%;;x}’~i~.r,\_r2s1–IA. CSC 1–“OR 1-a()(:}

. “”.__«”_r}-21iS~v_..1i§Ia:AN11«:s ACT. I9E3t3 PRAYING TO SANCTION
‘I’I—IIC” sc:H1+::w: OI’ ARRANG1_::MI-«:N’r I£Ml3()I)II€I) IN Till?)

“,_SCf’~II£M.Ei. OI–‘ AMA.1..=!~:j:,r’1_’I’1ON} BY THIS I-I().\:”f3LI’~l C(I)U.R’I’ wrm OR WiT}–IOUT
‘~«.”;\./tOm_P1CA’raON AND 1«:’1′(:.

Ii: ‘ = -~’.I*i’-I-i 13 COURT MAO 1; TI –:1-: 1″O£,.!.OWING:V

TI-“IIS PE’I’E’I”IOi\?. COMING ON I’-‘OR ORDERS. ‘FI”IIS I )/-“\Y

M

0 R D E R
The p<:t'itio1'1e:*1~. 3-1 (_'01"1"2p211'1_v m-igi1121lly im.*o1"p0rat<?d
on 31A12w1993 in the St'2'31I'<=* 0!' }{211'nz.1E21.kz"1 m'1dcr El'1<ié–..1'1amo

Te11'1ge1<) Securi1.ics P1'iv-me !.imitc('I. C}'12;111ge(l iAI..:_%~1V1'a:i1e"-1;)

BPL Celiular Hoiciings l..i111iIc(.i. by 2.1 {ms-.;h 'Co:*E:jjficr?é'1!A0OfV'

inC()1'p()ra'£.ion (fated 1»6A1995 f2J.111(:1"j,<_Ct:. a'1;.;"a:i_i1«_t.g§"'BP",,

C0zIm1L1niC211.io1'1::: I_,imit'<r<;l on 14w07w'2000 2»1.1"'.;r,i': "i.}'2e.;'éj*2i'i7tér–..

to the prcseln 112-lme i.g’:>j.>» §\/Iobil.-:’._”‘§:i–ii}cii}}gs India

Limited, on 21-O5A2OQf3,_!.)y_«’A$cg{i1-;f1_i1%”the f.l’t”,:.’,§}”zV (?€3’U;f’iCi£’1fC?

of ir1C()rpo;’at.i(‘)n. ‘I’hc 21ci’ci_1’es _é bf =’£:hC’»if§3g–ist’.e1’ed 0f!’i(:e of

the pefiti()1T1<§19 (ff-.():1€zf1:i;'i:'1_§". ('F01-»……=sh(_)r! "1'm11s!'e:'cc
C()111}32{!1Y 1'. 'is2:15'5§31,€3w1i"'&41?\i=.}ic:"(*2-ttascfiitle.

2. ‘1″‘I’2..(_7 ‘TI’£Il.:’15-§AI’3.fi’LT’€?”:V(_:()I1]].)E-lily is c1’1g_’§ago(i in Elie

” ‘~ prO.1’1″i?0fi(_)’11 pf (‘?(‘,lV’l”l.IL<.!..!.'.. m(')b1' EC lelc}:)h(:)1'1y vent Llres. a111'1()1"1gs1

'(;':.'r«1'C-'Vz". 9191. mm. in the l11(.'I1'1(')l'dl'1d1.1111 and a1'ti(7l(~:5

of a5?$c)<:ie1t'iO;1'r. A11 ncxx : re — .

. C3.V'”E’she a1.2th(:):’ised :.~;h2.11’c (.*a;’3it’:2:1] as 011 31~O3~2008 is

-__’RQZ;’320,00.00.0()(i)/~ r.*.(..m1p1’iSi:1g 2.32,()0.()O.()()O c-‘c1uif),-‘

bk

sliarcs of R:~’;.10/~ (*2.1(‘i1 e.m(“i Rs..180,00.00.000/~
c#(.)11stii1..11i11§___g’ i,8().O().(){)() Rc=~(im’_*1’nz;:I.)lL’ pi’c=1’c1’c-*i1(*c :si121r(r$
of R5100/W 0210.31 tc’)i.aiii1g.'{ to Rs.2.E300.00.00.000/–. The
issued. sui3s:;(‘ri’ii3c><i zmci ].)di('i-E111) share is

Rs.2.27Z3. 09. 50.070/z ('c..)1111)i"i.s3i1:g_g _ 5 _

Rs.2.o97.24_0o.o70/– aild Rs. 1 ~715.f$f5;Sé.@Q0,/'-'« 'V

1'ep1'es€1'itiI1g (itflliiy .<;i1a1'c.<; oi" "–«',,'.'c.'1(-'..}"V1"' e1':'i:ci.__ '*i::'}i:a

Recieernabic P1'cIhI'€=:1<'c f.'a'Vh'é.i_]"E'S .<_)I': VRs;Lv 1"OO

respectiveiy.

4. The Be;1lz;ii’1(tC’=–s:i’1c_cL ;{_:b;.s; -0342.008 duly

aL1(iii'<~;rcVIv by'i'ivE:'1z; E§'1V':E,4lV('.ii..T;fi'(.)'l"~\"_'» r..)_f– the 'i'r2;111sI"c1*ce Company

A.riI1<:xt.1r'0j"I')f'. iV.gi_i:~;.t?'i~zzS'c.s5""its QISSCIS and liabilities

ir1(:iL,1ci'irig E1(',(.V?1,l~-1].]i.l']E'i1'Cd io:_:ss of Rs.482.50.56.535/~.

:i"'352.lI'1I"2'1 'l"1'z'1(iii'1g Privziic Limited (for short.

"I'i*;:11'i.43I3'er()r7i{jc':in1i)e1z'1y). \-V218 ii'1c*urp<_)ra.ted cm 1()-034.994

'Vin the si'.21§'e7 of M:-1i'1211'e':1….%ii11ra in the :'1z-ime 01' Am! £3ii121;_;\='£I1i

'~5§':'21dii'i~:.'i P1'iva1i.e Limii(‘i. iaicr on <'l'12.1i1-fcxi to the )l'("S('l"1II
._ .5; i

V_.._'"'11ai%'1'1<:* purstiani. to 2:1 I'1'c.s*-E1 Cc1':..iI"i13j(‘C{‘.<s to (*z_1r:*y on

business of t1*acic*1*s"s. cimc)r2:11c’1um zmd A:’i:'<'lcs ml.""A:sA&sgji?iéI1iTi(3k1 ~

An nexu raw .

6. The iss1.:C(i. s:1}.i)s(t:’iE:)c?tiE D’.-;1’1zc’1 p”aictI’~~;1;«.) ”

capital Rs.1 lakh. Thc? 1.:1’1u;.”i’riit.L-(“i I:3e1]é1;’1c.”c;~Siacéi’ of thc

Tra1’1sferor (:on’1p21r1y (>1&’2*””3A1F’121.2008 A:nm3xL1re~”I*”‘

disckoses i1’1vcst1m=’>nt in if-34;-?’7;82..,.G'{5j?. C;;}L1i’£y shar”c$ of

RS210/~ ee1(:h_..i7u1}y. paijci :,1.:_1 .7′ of “t’}”‘1 :-~. f_I.’1*}jir1sI'(:1’e(? company.

va1ued: (gig-1aj;%.,1;§.,_g.gi::i%} _E2s:.}4,165.773.598/~ and

p1’efi’-:1″e1’1′(‘:{,j_ 45-‘)ij’12-1I”(~.¥$ }:_4.”.—‘7.\::§”.’€.3″k.).500 of Rs. 100/ ~ fully paid

up :v(–>t’x ¥ €s”..1:.758..350.0()O/~ l()ta1Ii1T1g;§ to

‘ IasV.%’:%”E§._9-24

f’§”f}?i_e.A:’-vE3’oa1″(1 of” Dirc.-(‘~l.(>1’s of the ‘I’ra1’1sferec:

com~;m,y’ ~.a’°nc.i t’I’1c ‘I’:*e-1n.1* Comp2:u’1y. in ‘£.he:’1*

_ t’e£5}?_°v1’iV’\:-*’é. n’1Ccti1″1gs l1t=!(‘i on 29-12–2()()8, 2tpp1″(:’)vm11 the

_’ s'<:h'mfi<a-' of arre.=111gm"1'1cn1' an (.1 ama}g2;21n2:1.t:i0n Ar'1nex1,1re-"}{",

M

-V V. ‘_ axnivg-Li}gge1r15i21tVir311 .5-1 1:1 :11

U1

wh (rrm: :1 dc 1′ t’ h 0 “l’1’a1’1sE’cr()a* Com };);-111)’ h old i 1193}
appr0x.i.n1e1t:eI_v 88% oftiic ‘$.01;-1.1 issued and p21ici–11p___ec111ity

share Capital of lhe ‘l’1-a11sf’o.rc0 (_*(.)1npz.»1:1y beir1g;_”iv1<i{:—« 6*;.i1ly

ir1vest'.I1'1c*nt 1'ci]t.'<*.1c(.! in its Be.11a.111<_'c–shoal. .pi"'()}v').():.Se&i'M

red1,10ing of the laye1"s of s;h21_a*eh(5'i'cii–1;};2; 7fcs111't"-.i n V2:–.C:Ic§a.:'

shar€11c)Idi1'1gg p2;m(*rn wI1i<:'l'1 as 2-1 (1c)1'1E«3p€.]1.1ca'i('.*_c~ won1'L1 v.riV}:)<?_

out acc11rn1,1ie1tec.i l()S&_-;Cs z)E"-v.,_f'i'.zAc (EYE;-'ti1S1"'£.?AIf'V(1I.;(' 7.(3i.3i'*:1;Ja:1V\,:'.

Upon the sarlcljon 0f".Li1e s0'E1cr::1'c.""i1. is si"é1't,e<i that the

entire 1,111dert',e.1}. fE’.=:é;’i1’1sa.i'(§:*i.;é_c:..V_C§i5mpany and the

Trar1sfer()r5Cc’)’;i’1pé1V’:1if.r ,sl”1V:},j1.-1}’ s!;;iAnd’-._ci’iss()lveti wit.l1ou1’_ Ioeing

\vr)l.111(?l7,Lap ‘a;’1Ci’ ifi-~1p or the “I’:*2msfe-‘1″()r Ccmipany

shall sle1’I1.(_i.(:2′:12.1(tt:.l1651,?’ ‘I”i”1o net result of the

1:130 2211’:’e-:1agmncni would result” in

‘v..ri[5ing “{) 1l1i ‘-;»)1A° ‘ex porl:.i0n 0fl.i1c e,1c.’c__’L1n11.,1lated ic.)sser3 01’ the

‘l”‘:*ar§é3fe1’e€:’ b<:h1pany as 011 31–}2«2008 by reciL1<'ing_.{ its

.__sha11'e ~ {:21}3it..21l of Rs"a.2()E)7.24.00.07()/– to

i_'a_.47,89,53.s370/–

M

8. Arti(:rl 19 of’ the Al’1iC’1(‘:.’S of A.SS()(Ti2E1i()l1 of the
‘1’r21nsfere£? Compzzmy CI”]}]’_)(.)\-\~’t'”l’S the (‘.*(‘)mp2’,1i’1.},-I 1() .r_§3cliiCe
its silare (éapiiral in ‘c1(.'(‘.(I)l'(.1.’:1]’1(‘L’. wii.1’1 1110 })1′(‘)’v’ii,’ii1fii:1?'”;:”§)1?. i’11C
Companies Act. ‘1’1i1c B0::’il’C.l of Uil’t’.(‘,1.(‘)I’S of
Compeliiy (=.(.)i1vc:iic(1 the «xim~<.)::"(i'i'i'm.iiy
of its Sha.l'C]"}(.)](']CPS 011 ( \\'l';1'(§:_ii<:'E'c?. 2
Lmarzim()usly 1'cso1vc(i in (Jl.'c'"1:.i-.=s§V

of A1'1'emgen1t:?1'1': as e.1V}.3"p..1'W.e.l””i;>yj’t I-16> .$1mi~c1*i’¢;aici’ers of the

Company. the i1iei”gci* (._)f-‘S&.1I’i’vi’&’l TI’;.’l,_i1′:.i’gvP_1’i\’a1(.’ I.,imi1cd —

the “i’ransf’erQi”C.§)i?i–i;)zmy §\v.i.~f.l1″i.ht:f7}’ii;1_iif:isihree Compariy in

E}1(‘,(‘(.)l’Cf’c’iI’1(T(:3″. w’i’é.i’i”V'”.’:5cb’i”i1i’j:’1.”=.E:iT)()’=_ 2-‘-1’i”i(i <)thci' E-1[_)p1i(',.':1b1€"

i3l"()Visii19_I'}S ofIii'L9:'A$:ti~.!'{%–c1_€T'*fi.xriili Cleuisc 19 of the A.i't.i(tles

()fASS()(TiE3Vfi€,).1;1 vSE1i);§('f'i: i:<.;1._ E1'.'.()1'1l-il'I'11&-1I'i()I"1 by this (..?<.)uri..

_ is~.'_st,21t:cci at I3e'ii'z:i;_g1'e1;')ii 22 of the petiizion that

l"ZC;'.Ci1i(.?Ij iUIAV§'v.OiM the ('"apit"21l p{11'S{.I'c'1l'H to the special

I"es(ii..uti{._)'i'i -.;)é.1ssc3(i by 1.]'}('".' s1"1;1reI"ioidcrs an its {£xtre1~

bi'ciVi_I12:11*y"'General Mceiiirig l'":eE(:i on 7'–3~2009, will not

_' 3;.',i\}fcxiSei}r aiieci: the potii'i0iicr V» T1"d1'1SfE?l"€(.' Comp;-my or

" "ifs sha1't31'11*c%<"£iI()i"s eiritif i.11ait' ii. woziid

bi

not Cause any pI'Q}'11cii<ie to {.119 (",l'CdiII(')I'S of the petitioner

»»~ Company.

E0. Le21I’I’1ed (“0L11’1sc] for the pc1″i1i0neI’ submi1_sTtV1’121t:

Company Pet’1’1.1’0n No.87?/2009 filcd by

Comparly before U’1(‘f.’ I~*IigI’1 (.I()1.1rt ()I:;_J1.Idicetai{.1v1*~éi:’_2.11 ‘{30r11bay”

in the m211″t.e1′ 01’ S(‘.hE’.lT1€ ‘—_()f’4? “21[r1’2i171§@i’f1séfifi-.’5&1?’

am211gama1_i0n Ar11’1exu1’eé–“H’_’.”wyvas A’a:an<'?ti<')1j1c%d'"by ~Urde.:*» '

dated »-4-12-2009. subje('l' II)…_g:€x!,1('f%,i_§)l'1 By"–£"Viji$ §C01.11'1'. in
this pemion.

11. ‘I”hiss’ (3<1i_'.i'l'i"". iI1"._T.C311 (‘()l1S€l”11′ in the ac(>0rdi1’1g

wif1′;— 1′:h e= :’::s(fm3111€ of a1naiga1n;’1l’i<')r1 while d1'rec1.ir1g

c:6nx?'e1'1ir1g"':i_i"$110 l11('(TliI}g of 1.11:) 1_2m3e0ured ('*redit'or.<s on

._»2w5u2G(v) §_ at 10.30 21.m. 211'. its I"egisf.ere<:i ()i'i'.i<:e. The

" "1'rari's.fe.re€: Coxnpemy I'12.1vi1'1g <_:0n1;)iie(.1 with the said

ottier. the Chairman] of i'h<'.= r1'1ocIin;__{ filccl his 1'cpoI'I"_

UK

Am'1exL1re~"S" st.al.i1'1g§ i111;-11' the 1.I.nseCi.1rcd e1'edii.0rs
i.m2.L1'1im0us}y app1'(.)ve(:.} the s(*he:m=-;.= of ai'1'a.1'agei1'1ei"1i.

12. It is st’a1’e(i} iiiat xipoii the sc._’.heme {raking effec”t..

a t0i’a1 of 9.27.750 equity s}’1:e1:”e.s will be iSSll§'{1′:”i.§5’~,l.}}(”

shz11*e}1()1(ic%rs of the T]’£1l’1Sf(.’l'(‘)l’ C0n11:)a11_\,«*. Th

Company will issL.1e and allot. 8._4.().,QOO =-rgf

Rs. 10/ ~ each fully paidmp [the ‘:¥?Aii*9:i.Anew”ec}i,s_ityAus»iV’i’e1;;eé::’}

in the ratio of 84:1 and Li’p§)”1’1… t.}1c>”:%L:he>r11Ve;V cf()_ihii1g: i1″1tO”

effect. the ‘l’ransfere,e Cc.)n1.1.3ai1:.r “will ié;s~u..e …v:iz1d allot.
8′?.75O equity s}’1211’€rs”i)i’i }?'{A..%§’I;_()§’;*,/Véé c§}’:e: i1.VVI”tiz.1V}y })diCi”UI3 {the

2″” new ecliiitfy. s}1:é3:i'(75;;”‘).”‘iI() ihe Equity she11*e.holcio::rs of the

‘I’1*a11si”e1*0r ‘CVc)i1i;)\z:i:~1y-iii’–ii_ii'<:"'1-z'.i:io of i : 200. The Equity

sha1'r;.;+3~v aiid V p.1fcVi'e,1*eI'1t,-.c': s~;}'12u*es; held by the 'i"1'a1'1sieI'()1'

.V'C.Qffi}3E1Ii"}L\:?' "i:1_ the 'l"1'21i1sfe1'ee Company shall stanci

i'ea1=iceiied"–«., xiii-i.1Ii()1.1t EI1.l1y f1z:'t':he:* e1pp1ic':z=:ti011. acri.

i11sti1<.Li111,e1'1i.Vt)? deed. The relnaiiling s11a1'es of {he

r23I1sfe'r'ee Company wiii be cancelled in the ratio (K2199

_' Slléireis out of ee:1-eh 2200 equity .~si'12u*c:.s 2-and ('1*e(1ited to the

' 'C'e1pii.al Rec:1L.1(?1i()n A(tc0:..1 m. which will then be acljuste<.i in

33%

the debit bz1};1I1(.'.c in the P1'of":'t"' 2;1n(:l loss Ac('*o1.11'1t of the

'i'1'a:'1si'er'e<:' C om pa 11y .

13. Though public 1’1<.)ti(:'<=== was issL.ic-2_ci' "(')'n.. 'v–2_5wQ_5;_

2009 pursu2'u'1t E0 the' (I)I'd(".'i' (la-xtcjgl £Z)f"'

the creclitors or sI'1e"11't:*}1(')l(ie1's e1';j)pc;:m.=–:i i3ci'<ar'E:: C::mr'ti1:_tic)

oppose the saxicl 1'¢'-rsoIu1io:=:". '4-.._'VI'11e r'w2cgi<.)1'1zI-:1'[)ire:c;?trr3r. onf

notice. represcmlcd by ('():1:'1_s_¢1'~5u~!§mi'£S "t«E:1;_:1 fin: has 110

obj ectiion f0 1' p€}'E'I1i1I in}; h C c;n'1E'– ff. _air.1f21nge1nent.

14. In ihxjVCirc’1.t§msl.zz’1§c.t¢S;fi*.3-un *c_;f’Vt:11e opinion that

the pI'();)()s_;,ej.(1″‘«aléiid-;’1 oi_’–.._1′ I’:r_j”F1’a1_1sil:1’e<;v Company. in no

"I213? . 2i§1'e(%t.S 1"h(=:J.qi'I'1j1\(+:7§'VS4/5"'fwf' U19 ('I'L.'diI.()i'S as well 2'-1.5 the

S}1'c'1I'(%}1(j)1dV.L'i'17b; 0i {._!1(*._ (_:'.f".)..I~"A1V'1})i1l1_'§-" e'I.11(! that thc rcs0111I'i(")11

A1m'€:x1:1_13'c~.-ffij' :ié'«:c:3._s__¢I'.;) I09 confirxm-=:d. Ac(_fc)rdir1g1y, 1 pass

1 1,16 ib1i'0v§&ri1§gAinrclm':

(i) ‘i’ hj_e.5’recipacttion oi’ l.1″l(” slmre (éapital of’ the

._»pet’:it:i(m1’1 ])a$sec1 2-Ii thcr n’1et:’ti:’}g nfi:1′}e sha1’e}mick%:’s on

7′-$342009 An11ex.u1’c-‘3 “L” as c’1ct’21ile(i Imder:

Mi

“Res0l\=’cci Hlélii. in Ecrms of’ me prvisioz’1s

of Ciausc-L’ 7′ of Hit”? Sciioine of Arra11gci’nc{:.’i’~!._

{Schc1’11c:) as appi’0\-‘(‘rd by the Sl’1a1*eh()lciers=.(§’i7_

the C(‘)mp2my and })i’c1(‘(‘fd hcf()i”e this 1.]i_:'(.’_’.”{‘;?'[j’i”i_.1v’v’§_’_5′.. -1-

for 1’efcrc:1(“c. ill the m==21.1.i re Of11]C1’g3;C,iT.,(:.}_}:~Sé’1~!’jVI.2-1_

Tr’a1c1i:1g Pvt. Ltd. with H’i;;iMCOi'”£’!pé:fl’1’1yfeliid iii”

a1C(*0i’c1::1I’1(%211}. ~~,1;:rf:efi°~ iv

appiicable. pmvi 5 ion ‘ T _(.)’f. _V the ‘Cc)n2 ,;)2.1ir’1ic?-.=f¢_’ ~A.r:i.

1956 [Act] {ii’1c.i1.iciivii’ig ‘ 211iy’— is’1′.’2-1i1.if:!_()i’y
amendmeri 1. 0 1.’ ‘ en ‘ – ._ A1-‘he:”eV§iAi} an (71
clause 19 of the 4’AV1’_i’i'(:it:-s+;5t.)i’ of 11hr:
C0mpany_*– ;’£1’i’1(‘i::’; to
C()I1fii’4i]]§._:._:V’1″(ivI’_;,”:»:”1′ i/:>=:1iic’1::;;.r)_u:’J1 :§–)i:’ ‘”i’I:1e H0n’ble
K21 m v:_A:*1i1ti}v O”t:’hi: bodies and subjrx-,1″

t.{5’_s:L1«chV c(;)1’*:V’Ei’it_ii(:>:.1_§’-gig; may }:)c prc.*sc’i*ibcCi by

E-‘tl”}yV (:’.J”iv1″l(?I”H ‘wl”1iAi…¢5:7’ giuiiiziiig such app:”ove’11.

Cvonseiiiif ‘p.eA1’n1i.sV3i()1’1 21:’1ci/or S&1I1(.TU()i1. which

§E’)Ci_.§-1gl'(‘.t?(i to by the E302:1i’d oi’ I)irectc:)r*s of

1h:éf._C”dir:pgmy [whi(:’1’1 imiy ijjc 2-1gg1″ccrci 1:0 by i:i’1<-.*

""BO&:1I;(£1':_'C)::f I.)i1'c(?1'()i*s of 11119 Comparly {which

" r;x'pAi'essi()1'1 shall :'n(.'i1.z(ie Board or any

h' . CE)'I11mi1tc:c c:(msiiim:.c¢(! by i'I"l(" Bcmrci}. the

_?(:011sc:n1. of U'1(':'. ('oi'npz-iny be e;m(i is hc%H3i)y

giw31'1 for 1'f3d1,.i("I.i()l] of sl'1z»1re ctdpiiai of the

93%

'

C0mpa11_v by way of (7e;111ctc. shares of 100 e,acjfE*a”-.T
or s1.1(.*.h n1..1m§:)er of equity or p1″€fc1″e11(~.C Shh
that rnay arise }:)1.u*sua11l’ to the S(‘he11m*–« 1.:gj()1.i”

the ir1″1pIeme?11I.aIion 1.hc’=;’1″c()f.

Resolved fu1’lhcr that B()211:*~r’| rh_’:_i1’_V:

‘hereby an 1ih01*izc>d I 0 *rf1’0«-..;V1:’1c_i “pti”i;f()VI’11″1’l'(}h.§
210115. deeds, 11131191″ 2u”1c’l x’i=vi;1_xi’1}’.-gs n12 1;y in
their absoiutx:-* .Ciis;«(:1’eI’:’it5’i1″ L (1{c?¢–Vf1’1._{‘c”?1t*(:|–.:’En ‘i}.1E;=_ ss1.:'{)_jV¢'(‘rt’_ r112″11′.t.:==;’a’ of

the abC__ive:{“cVs<:;v1':1I:i%)1iV A..1"}'m'__V""fI121y in IIh("il'

ab"S't)' i'L11. ¢j disE*f11&:t.itfnicicrc-11'i"Iii. a 11 (E p ro [36 r. "
is 'cQ1'ifi%r1*r':<%rV_(;l'. – f v

.-{ii} Tlici f()m'1' 0}'. 1fii111.:1c as dCt21i}c('l L11'1clc?r .s1.ancls

FORM OF MINUTE

"Ap;51*Lci\*ei.l hc1'c-31;)_v e1(*('(::)1*c'lc(| p1.lr.s51..1;:;11'1I to
Sé(:.1i<j§1": 100 of the C(,)l'1"1pE-,1l"}i(:'3S AC1. 1.956. 10

A thé Special res01m'i()r'1 of the Company cl21t:.ed

A' ..'Ma1"<:h 7. 2009. 21p;;)rovi1'1;;;' the reduction 01' the

WK

22

issued, s1.1t)sc.1*ii;)(>(‘f 2-md paidnup eql.1i1″y (‘%z31pi1.al

of the Company by Rs.249.34.45.lOO/– from
Rs.249.45.80.0i30/m divided i:1t(‘}24.94.58.OO¥3″»j
eqL.1i1y slmrcls of Rs. 10/ M c21(‘1x1H__”–v V
Rs.11.33.930/- ciivideti mm .1.13.39344’::E'(1i;%fi.§'””~’is

shares 0fRs.1O/- c2:Cl'”1.”

(iii) The pet’i1′.:’0ncr — (Jc_>1*zT1pz-11i’y rt.) 1b(:l;_gC’=.1 (;:(,);:.y~!.}iis_

order and s(:}’1en1e. duly autm;i’i~i.i<'%2:-11.é(iV._by–.{h'e: R–.cg_ijiSt'r211' of '

Companies in Ka1:'m:1.t:—11:21, wi"é'?1=tile'"1.nspc2(*i.()1" VGeneral of
Stamps in the State' of;_Kain}i1£fe.1}§;:1"—fog' "¢_l'1E' p1.1rpse: of

adjudicatiotl ‘(\f’.5i’a!.l1}1j»: ;-(%<.: 2'1'c.:§§t';-;:'("iiugly.
{iv} ;)ef"11_.i(')';.1c'?r.in c.:2=u1sac p1..1bli(.:e':-11i(m of the form

01.’ pfiairililgés (51’7….n1(%ctji11§.}; in the “Hindu” 2.11’1d “Vijz:1yz.:1

.K21r.1’_1ai:i;1Ke1”-, “~–B211’ag21lo1″e ecl.it:i0n. wii.h.in 30 days of

in_t’Vi’mVat.Vi'(3~:Vi_’~of “¢,_l 1’f;~’s ()1’de=>r to the I3″€c3;§ist.1’21r ofC(‘)n1pa.111i0s.

S&/we
Judge