High Court Madras High Court

Madras Stock Exchange Ltd vs Agate Finance Ltd on 22 August, 2007

Madras High Court
Madras Stock Exchange Ltd vs Agate Finance Ltd on 22 August, 2007
       

  

  

 
 
 In the High Court of Judicature at Madras

Dated: 22.08.2007

Coram:

The Honourable Mr.Justice F.M.Ibrahim Kalifulla
and
The Honourable Mrs.Justice R.Banumathi

O.S.A. No.403 of 2002


Madras Stock Exchange Ltd.
Exchange Building
Post Box No.183
No.11
Second Line Beach
Chennai 600 001.					.. Appellant


	Vs


1.  Agate Finance Ltd.
    A Company registered under the Companies Act, 1956
    having Registered Office at 4
    Ramakrishna Street
    T.Nagar
    Chennai 600 017
    rep. by its Director R.Mohan

2.  The Regional Director
    Department of Company Affairs
    Shastri Bhavan
    Chennai.

3.  The Registrar of Companies
    Shastri Bhavan
    Chennai.

4.  The Official Liquidator
    Company Affairs
    Kuralagam
    Block I
    First Floor
    Esplanade
    Chennai 600 108.

5.  Securities Exchange Board of India
    Southern Regional Office
    No.32
    DeMonte Colony
    Alwarpet
    Chennai 600 018.

   ( Fifth respondent impleaded 

as per Order of Court
dated 03.03.2003 made in
Civil Misc. Petn.1812/2003 ) .. Respondents

Original Side Appeal against the order of this Court dated 20.9.2002 passed in Company Application No.576 of 2002 in Company Petition No.79 of 2001.

		For appellant    :  Mr.A.K.Sriram for M/s.A.S.Kailasam & Associates

		For respondent 1 : Mr. R.Subramanian

		For respondent 5 : Mr.Shivakumar


Judgment

(The Judgment of the Court was delivered by F.M.Ibrahim Kalifulla,J)

This Original Side Appeal has been preferred by the Madras Stock Exchange Limited (for short, MSE), as against the order of the learned single Judge dealing with Company cases in Company Application No.576 of 202 in Company Petition No.79 of 2001, dated 20.9.2002.

2. The first respondent-Transferee Company as part of the Scheme of Amalgamation originally ordered on 20.7.2001, sought for a direction to the appellant-MSE for compliance of Clause (4)(2) of the Scheme of Amalgamation and consequently grant exemption to the first respondent-Transferee Company from Rule 19(2)(b) of Securities Contracts (Regulation) Rules, 1957 (for short, “the Rules”) for listing of its shares in the appellant-MSE. While seeking for the above direction, the first respondent-Transferee Company also brought to the notice of the learned single Judge with particular reference to Clauses 8.3.5.1 and 8.3.5.3 of the Securities and Exchange Board of India (for short, SEBI) Guidelines for the purpose of grant of relaxation of Rule 19(2)(b) of the Rules and stated that such requirement under the above referred to Clauses 8.3.5.1 and 8.3.5.3 of the SEBI Guidelines was duly complied with.

3. It is in the light of the above stand taken on behalf of the first respondent-Transferee Company, the learned Judge directed the appellant-MSE for compliance of Clause 4(2) of the Scheme of Amalgamation and consequently grant exemption to it from Rule 19(2)(b) of the said Rules for the purpose of listing its shares with the appellant-MSE.

4. In the course of the submissions, learned counsel for the appellant-MSE brought to our notice that in accordance with the new Guidelines governed by Clause 8.3.5.1(iii) issued by the newly impleaded fifth respondent herein, namely SEBI, at least 25% of the paid-up capital of the unlisted Transferee Company is allotted to the public share-holders of listed Transferor Company, as has been pointed out in the fifth respondent-SEBI’s communication dated 31.8.2004 addressed to the appellant-MSE. In fact, in the said communication, the appellant-MSE has been directed to ensure that the first respondent-Transferee Company complied with the above stipulation as contained in Clause 8.3.5.1(iii) of the new Guidelines issued by the fifth respondent-SEBI. The said communication of the fifth respondent-SEBI also made it clear that subject to compliance of the said requirement, the relaxation of strict enforcement of Rule 19(2)(b) of the Rules would be carried out.

5. After the issuance of the communication dated 31.8.2004 by the fifth respondent-SEBI, the first respondent-Transferee Company in its letter dated 21.9.2004 addressed to the appellant-MSE has given an undertaking to the effect that, “Meanwhile, we undertake to conclude the case against your exchange under CMP.No.16571 of 2002 and 1731 of 2004 in OSA.No.403 of 2002 at the Hon’ble High Court of Chennai, as per the guidelines of the above referred SEBI letter.” Even subsequently, the said undertaking was reiterated in their communication dated 1.2.2005 in no uncertain terms which reads that, “We are taking steps to convene our Annual General Meeting shortly to discuss and decide, among other things, the necessary steps to increase the public holding in our Company to more than 25% either by way of right shares or through book building process or by Initial Public Offering. We undertake to strictly comply with all the criteria as set out in SEBI’s letter CFD/DIL/YG/19324/2004 dated 31.08.2004, addressed to you under copy to us.”

6. Having regard to such a categoric undertaking letters issued by the first respondent-Transferee Company, there is no reason as to why the first respondent-Transferee Company should not be directed to ensure that the compliance reported by it before the learned single Judge which persuaded the learned Judge to pass the impugned order, should not be directed to be carried out to its full extent without any deviation, by prescribing a time limit in order to enable the appellant-MSE herein to comply with the direction of the learned single Judge in the order dated 20.9.2002 passed in Company Application No.576 of 2002 in Company Petition No.79 of 2001 for listing of the first respondent-Transferee Company.

7. With that view, we direct the first respondent-Transferee Company to comply with its undertaking as agreed in the above referred to passages of the communications referred to therein, within a period of three months from the date of receipt of a copy of this judgment and on such compliance, the appellant-MSE is directed to comply with the order of the learned single Judge dated 20.9.2002 in Company Application No.576 of 2002 in Company Petition No.79 of 2001, within four weeks thereafter.

8. The Original Side Appeal stands disposed of on the above terms. No costs.

cs

To

1. The Sub Assistant Registrar
Original Side
High Court
Madras.

2. The Regional Director
Department of Company Affairs
Shastri Bhavan
Chennai 6.

3. The Registrar of Companies
Shastri Bhavan
Chennai 6.

4. The Official Liquidator
Company Affairs
Kuralagam,
Block I
First Floor
Esplanade
Chennai 600 108.

5. Securities Exchange Board of India
Southern Regional Office
No.32
DeMonte Colony
Alwarpet
Chennai 600 018.