High Court Karnataka High Court

Mindtree Wireless Private … vs Nil on 3 March, 2010

Karnataka High Court
Mindtree Wireless Private … vs Nil on 3 March, 2010
Author: H N Das
MR. SI+I:mKAfEAI§'RAM2\CIL€&NI3RAN"

-1-

IN THE HIGH comm 01%' KARNATAKA AT B5;§"G§;I4ié>R§i. 

DATED THIS THE) 3% my Q}? MARCH-:2G:10t  _  %  

BISFOREZ'-._

THE) I-§ON'i'3LE MR.JUsT1<§§: ;xt:¢.»;;;AM%orm:%p.as %  %

COMPANY A9PLIcA:#§{;Np;Q: 33;2é1Q% 

BETWEEN:

Mmm'-REE WIRELESS :§'R1{\'ATE LEMHED

A C{)MPA.NY_ .£I1=JC€§_I§}'O.RAfI*ED --..'UN}Z)ER THE
PROVISIONS QHTHE c0MPA:sziES Am', 1956
AND *5EE_(5§.STER1%3B..Oi¥"FICE

AT GLOBAL V'fl;LAGE, _   

RVC13 POST,' £)FF'ijMY3,Oi11E'*~ROAD
BANGALORE, KARNATAI~i;A"REPTD.,

BY ITS DIRECFOR F'Ii{¥ANCE,

. . APPLICANT

{ %%B':f_L++ %:~;z;i;c3;..}né*;*$JIg%~. LEGAL

' 'CE'1his '3.ppIicafi.cn is filed. under Sm-;s.391 in 394 of

VA  f}:sV'€4:mté.paI1i¢s Act, 1956 with a prayer ta conzmnc the
-   and "tie aymini the Chairman ta hold thfi said
T _  x'n.ez3ti11g and to report the result to the court.

This application cizzsming an for orders this day, the
caurt made the foflowéxxgg



-2'
ORDER

In this appiicatien filed under Sections _

the Companies Act, 1956 (‘the ‘}5iét”‘,« A_t}’£*1_e -;

Mindtsree Wirelesss Private Limited %%%co*m;p§:;y)

has sought for sanction of the “of at
A:mexure-A by which
to be merged with ififiiited-‘£’ransferee
company. ‘

2% Ii. ‘.:’1e’£§33iéd counse: for the

appIica§it,_ ” ‘

3. Campany was incorporated on

.–.23.? u1;1de»r the.._name and style of Kyocera Wirelsss

*{It1r;1Via}. _ –Lirmited in the State of Karnataka.

Subé§iqué;itif;%’;,_ name has ban changed to Mindtree

‘Wi1’e1::’s:: Private Limittzd w.e.f. 1.12.2009. The regstered

‘<;_rf the applicam: -~ ccémpany is situated at Global

RVCEL' post, Ofi' Mysroe road, Bangalore 5600593

4. The appiimnt «—- company was incnrporated to
carry an the busirxess; 0;!’ éeveiapixzg ané pmviding
seftware $ystem and software appficatisn services for

-“1171 ‘vvi

-3.’

application implementation, intogratiorx,

and various upgrade service for 3

telecommunications equipment eto, j;

5. ‘§’ho Board of }V3i1jectof3_””of tljgd.

Transferor company on 19. ‘hoveVé1pproVire<if§the draft
Scheme of pecessaxy
resolutions. The The
applicant «- 'shareholders, in
View of the the moetjxlg of the
sharehoildegoo There is only one

seemed oraditor' bank Ltd., The said Bank

has oxteizdedyiis oonserzt to the proposed scheme of

V. amp fiigdm' :"éiAi'€}'fi.'V

._ company seeking for permission to

V V' hoid ffrze of the unsecured creditors.

K " +I~§oIv1ioe, I pass tho following order –

(1) The application is allowed;

(ii) The applicant company is permitted to
hold the meeting of the unsecured
creditors on 20,4.2010, at 4 p.m., at
its rogistereé office at Global village,

(121)

K

‘iiiyl.

W1)

meditaofi of
I’r1dian Express” (English daily) and
in Kannada,

..4_

RVCE

Bangaiore under the 0:’.

M:r.Rostow Ra;méifit1a;”:,.A_ Clhief ” F_i31_7a;iici3;1

Qfficer of t11 ‘c -.

ramng Mr; % % NS.» 7 %

Chief Exegguriye ” ¢mcer of the

The ._ “i$sue individual

V_.I1OtiC'(§S — fig creditors of

V ‘ \,’téh{fv V égiixipany mentioning

‘and place of the

if Company shall also take

6:1}: gicztitre of the meetings in one

in English “Tilt: New

Prabha”

before

“Kaxnlada
(Kannada Daily) on or
25.3.2010;

The quorum of the meeting cf’ the
unsgcured creditor shall be qtzomm
E3 and they are permitted to “tie
repressnted by 3. pmxy;

The chairman shall submit report 0f
the meeting “Witi’1iI1 15 days after £113

cenclusion of the maating;

%%M%

post, Ofl”

{Egg

-5-

In View er the consent giyérx’ _
shareholders and the sggéfirgdifirrifiiiior K
cf the app}i{i’a11tA A_ “;:om.1§;a:i1_5r.:

convening of

is dispens:éd…with}-,_ ‘ A