High Court Karnataka High Court

Prateek Lifestyle Limited vs Nil on 11 March, 2009

Karnataka High Court
Prateek Lifestyle Limited vs Nil on 11 March, 2009
Author: H.G.Ramesh
C.A.132 2093

in THE HIGH com-rr or KARNATAKA AT  " 

DATED TI-I18 THE 111'! DAY or   % T

BEFORE 

THE Honrnw. MR. .ztITs1*1c¢'1si§c-z,z12An»r'§;§I$I»v '~ " k

 

coupmw APPLICATIG fi""HO.1V.32. G?   k

BETWEEN:

1 PRATEEK LiFES'I'YLE LIMITED"     

IS A COMPANY INCORPQRA'i"'ED.,UNf}.ER'~'§f'}i'E
COMF'ANiES.ACT 1956, AND HA3;/'{--NG'ITS'

RECHSTER ED"To»-:rF1c§*; A3' '"'MADHUVA«3~¥wV1 HAR"

#703, 1_s*I"'FLo;.Qr_:, 331)' B£,OGK,v..6'.FI~i' FEB"

CROSS; {NEAR 13173 SHQPPI-NC} COMPLEX)
KoRAMA»sCuaL:._g, 3  V '-- ~  

BANGALORE 56:¢J'o34;.«V"-   APF'LiCAN'I'.

(BY SR1.  4$AT1:s':éI',j.'+{D'sr,4'_L'Pz§}:;;§§1ANATH RA] ASSOCIATES}
AND: V . V'  _ 
1 ,, .:;xz:L   ~ V  RESPONDENT.

_ “”*:*92~1i”s.5;f A?P:,1cAT1é§§ IS FILES UNDER SECTIONS 391 TO
p394 ‘op ‘FHEaCO{v§PANIES ACT, 2956, PRAYING THAT FOR THE

REASONS_’SsTATEQ.}~THEREiN THIS HONEESLE comm’ MAY BE
PLEASED To.’jeRL>ER ‘I’I~IAT:~
THE c4oNvvi;:mfi~G AND HOLDING OF INDIVIDUAL MEETINGS OF

‘.SHARE3H§I}L£)ERS AND SECURED CREDITORS BE DISPENSED
‘”‘x__’W’~.¥’FH ANEIYTO PASS ORDERS TO CONVENE AND HOLE}

‘B-5,,EE’l’I-NG OF’ UNSECURED CREDITORS OF THE APPLICANT

CO§!I_PA.¥?iY TO APPROVE WITH] WITHOUT
._ ‘MC}.E)IFICATIONS/AMENDMENTS, THE PROPOSED SCHEME OF
QAMJELGAMATION AND ARRANGEMENT WHEREIN, IT IS
, ‘PROPOSED, THAT THE ENTIRE BUSINESS AND UNDERTAKENG

2 .

(LA. 13212999

OF PRATEEK LIFESTYLE LIMITED AND HUBLI .~&…?4l?A,REI.SA’
PRIVATE LIMITED BE MERGED AND VES’I’E’.D _=WI’Z’H’~ _’f_T§’I1E-.-_T I-
PRATEEK APPARELS PRIVATE LIMITED AS A GOING-._COI*3CEi?N’_ .,
ON THE TERMS AND CONDITIONS FULLY S’FA’I’_’éTD’ THE. SAID__
SCHEME 80 AS TO BECOME, AS F’ROi\d””I”i-IE A?PO!N’I’E-D DATE

AND E’I’C.,

THIS CA comma ON FDR ORIBERS, THIS-.IjAIV I

cover MADE THE FOLLOWING ”

oaneg-

In this applicati’e+n_ the
Companies Act, 1956, Lifestyle
Limited with
convening, of meetings of
of the company for
the “‘::f’ie scheme of amalgamation

and a.f1″e.t1geriienf:’whici1 at Annexure-“A” and has also

to hold the meeting of the

to consider the said scheme of

I I _ amaigam__afie1:iand arrangement.

I Iigearrled counsel appearing for the applicant-

refers to Paragraphs 28 & 29 of the affidavit of

“S1’§{.: Raghu A. Hegde, a Director of the applieant—-

/

W

CA. 132; 1;é<5es§j' – .,

Company and submits that the K

seven (7) shareholders and all igixim

individual letters of ecnsen1;~'»A11nexu_19e~"I" sefies to ,

-implementation of the scheIne’i’iw;iL*1outV”ai1;j}iaineigdment

or modification and ‘ nc “secured
creditors. ‘i ‘ i

3. In ‘ceri–.$e;'”it.”i:of:”igiief”shaibeholders of the
app1icant~c€€i:iV1.1}Jfi%?’i3;?§gIV. Valnalgamation and
” to above, the
hoiding xeifliei shareholders is dispensed

with. ; ‘ As the V-ccmgpaxiy has no secured creditors, the

is alsc dispensed with.

._ the amve, I deem it appropriate to

V V’ _ penfiit zfivplicant-Company to convene the meefing

K V’ V its misecured creditors to consider the scheme of

.’.ei«’_.ai’ija§i1§ement at Axmexure-“A”. Accordingly, I make the

T ” fcllosaring order:

W7/a

.{jv’}.__”~ti1e:”‘vvofing at the meeting shall be by

CA. 1.32’; :2′<)'e:§j ~ .

(1) holding of meetings of the b b’
and secured creditors’ “Oi”»the’._
relating to the schemelat :7-A

dispensed with. –

(ii) the appHr;ant~Com.pa-{fly permittedi to
hold the V ef unsecured
crediters on am. at
“Maaihg§ran:=A__Vihs§r”,”«. 1$z¢;vbo%3k;e:’: Floor, 3rd
EDA Shopping

M %%%% Bangalore-560
0.3-‘i’;v.*~V ‘ ‘

(iii) the meeting shall be
” ” fimsecured creditors;

poll and proxies shall be permitted

.. attend and vote at the meeting; the

” Pmxy forms duly signed by the

unsecured creditors shall be filed 48
hours before the meeting;

(V) the Chairman of the meeting shall be Mr.
Raghu A. Hegde, one of the Directors of
the Comiaany and failing him, Mr.

/,

3<\b/

c..A. 13212009

Pradcep Agar-wal, who is also one "

Directors, as an alternate Cha1'I'1I1a':Iji; . t "L".

(vi) the Chairman
I}(}tiC6S to the
applicant shall
of the notice of Eithe
English “File; (Baxitgalort-:
Ekfifion) and .n:}inct.Kaonada. dafiy
“xannaaa.p§abfia”j}Eangakfie Ednmnn,
on by ‘i234-Q.3–QG§39’;

(viii report of the

I A 14 days from the date of

tflmmw¢§aft

2t)(3~’). igailowed accordingly.

sd/-§__
Iudgé