IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 10"! DAY OF FEBRUARY,
BEFORE-
THE HONBLE MR.JUS'I'1CE R1!XM..M0.HKN"%%VEi3I£)'fi;V
COMPANY APPLICATION;I'NO:I.68I OE-2b,_I'»0 '
BETWEEN:
SHREE RENUKA SUGAIEES IC_.II\/I-'i.'I'.I:3~Da_
A COMPANY INCORP0RA"1'E£)wIUNDIER ._T'IIE
COMPANIES AC", 195.~6--IriAV'INC;I"I1'S y-
REGISTEREIJOFEICE Afi'_:I:3C-.4VI.'O'i;_V I '
HAVELOCK, I'aOA1)_, CANT.ONI_\{IE.NT '
SELGAUNI "
KARNATAK?'~.{'i1'3'1E?.1A _ I "
REPRZESENTTISD I-I:EI'?CEIN' BY ITS MANAGER
CORPORATE AEEAI 'A
MR. RAIVIESH
" " V - APPLICANT
[BY ,E'/I._/E3. KING 8:. .vPAI%1'lIR.II)GE. ADVS. ,)
NIE x.7 " ... RESPONDENT
‘I_’HIS.?’~”COMPANY APPLICA’I’IOI_\I IS EILEO UNDER
SECTION 391 OF’ THE) COMPANIES ACT, 1956, R/W
OF THE COMPANIES (COURT) RULES. I959,
PRAYING THIS I”IO1\I’BLE COURT FOR AN ORDER THAT
‘GNOME-E’I’II\§GS BE HELD AT THE REGISTERED OFFICE
THE APPLICANT OR AT SUCH OTHER PLACE AS
” ~-“MAY BE DETERIVIINED BY THIS ¥ION’BLE COURT OF
I.)
THE EQUITY SHAAREHOL-DERS AND (3REI’)I’fORS
(BOTH SECUREI.) AND UNSECURED) OF’ ‘THE
APPLICANT FOR THE PURPOSE OF C?ONSIDERIN.G
AND IF THOUGHT FIT. APPROVING WI.’l”_A{“:{‘__’A-
WITHOUT MODIFECATION. A
ARRANGEMEZNT PROPOSED TO BE MA1;)_E”-«BE?I’WEEN _
THE APPL1CA_N’1’. ITS MEM13E_R$.__AN:) ‘(;:Rf:.1)’1’If’oRs
{BOTH SEZCUREZD AND UNSECLJRE1)’; 1N:Rh:1s_£rE;§:j’*QF’«
“_1_’HE SHCEIME OF AMALGAMA.’1’Ic>N~ ‘ or ‘G.C)DA\’f–A¥i’;1:
BIQFFUEL PRiVA’1’E LIMITEI) A’ND=– RA’1′,HANAPRABH.A’AV%L
SUGARS LlM1″1″EI’) v~./rm “1’I?i¥;_vAV¥_’PI,lCAN*.ifVAND._;”7ETCA;’.
THIS APPI.1cA’151_O:\: (jAoM1:€I.C{:0N FQAARVAVVORIDERS
THIS DAY, TI-IE COUMA3{)_El:’»’IHE3–I%’QLLOW1NC}:
The. a._v_{)rA:T1péi’_1’1y_’i::1_r::0rp()1*aied under the
Com é111ie:éA’;’\f&_i, 17956.”hé1vit’1<'£Rs re fistcrecl ()ffi<'.e in the
State of Ka1r;T1a'i.£;k;.1A:V'a1S'ss§§i_:~(:~iA1.1. in ixhcé czrause 1.1119. for short'
'T1"a1'1:~;fe1'sh H. Pa.i.i.1. {.1163 Manager ~
‘7C'()r”p()z”at,e Affetiizs of the app§i(:ant.. The 21udit.<:=d
»E§%
'.~.-
accm,1111′:s of the 2:1;:’)pli(‘212’1I n’1z1de 1.: p to 30″‘ Sept’.embe1*
2009, Am1exu1’e ‘BI discrloscs its assets and iiabiiities.
3. The Board of 1″)i1*ec~tor:-; of me appIiea11t in
the meeting held on 20%” Febru2′:11*y 2009. z:1})p1*c.)ye.c1i”‘Tithe
scheme of arna1ga111at’io1’1. Annexure ‘G-‘. _v;fIir:%1*<-3$;:._r1__'L'.rx3:__;_*'« _
M/s.Godavari Biofuel P1'ivate MLii11,it(';aj"n. M/5.
Ratne1p1"abha1 Su.ga1*s Linlited. i'~1;1(:(:;jr'pr:'1"ats:;z_d=. LI1'1Ci£f1t.__AI"i':;.v¢
Act and reg_2;ist.ered in EI"1c=:'_E~3–I.§'11e or :"\_/3Va11';1_1'awés'1:1.1_1f;1 are. 0
proposed to be nu-:1"g,geg1 with t.i1e'»appIicaIi't.:«
4'. 2 'It "i:;fe1eLL?(i_"i'–1"1a_€ I. }'1e1'c are atppmxilnatzely
34,849 €.uij1,_;i1y as on 30*" September 2009
anal-3'.:inV fhat 1*e.ga17Ci ___ __1fL:,wc p1'0durted the list; A.r1ne.xure 'LI
' d1L1'}V ec:1'"ai1'i«€:€iv _bV the Com mm' Secretarv. it is further
. I , V
S':ai'.e(1 1'1';;;i1F;_ iF'here are 12 $ec::1.11*ed creclimrs as per 1151.
An11.eX1.1'1fe 'R/i' and there are 819 unseCure(.i c:.~redii"01*s 21.3;
910101300?" Sep11embe1' 2009 as per list: Am1ex1e.1r<3 It is
1§,:.:*t11e1' stated tlml the 21;')p1iva11i. bc::in_e_;{ 21 lisled
iii
<:<.)mpa1"1y. I"1'1E.* B<)1'1'1}:;)ay Sf.0('k E1Ix(::t}'12;11"1;ge z':11"1(:1 the Natjonai
Stock E3x<.é}1z::.1'1ggc-r 01' India 1.i11'1i1ec.i hz1ve exa'en'd¢'d_ "=i_n
wriI.i1'1g§, 21 'No ()'ojc1'1' in the n1aI"r'@1' ()'I_,)7iv."('il;"l"'1~i1_':i"2",1.',--, '
sa.1'1c:1'.i011 of the sc"hc==:me from the Cm;:1'.l_A. 5
55. Having rcgarci 10 '*..H(r._1m;1i.é1>i._aI <)A1"1'V1'é't'--:%fd€r1<;
R 0
1. "E7.h"e 7:+3:,1_3p}ig:t'e1t_1.i* i':a___}Er:i1§nitl.eci to ('.()E'1VC11t' and
. I"x1k'31.*(1.01_}jic1'0 1'1«:.§('*-'-i',V_i_1';g;§s' of its equity slaarc1'm1de1's.
'- (?1'e.'.riViiic0.\A:_1'3.0"!f§(5'i.~l'1.-'se(ture(;1 anti u1'1se(_'.L11'e(i on
2*--..M0i'1Cié1)/'L._1'1'1g§'..'0'29'-ii M2m'::}'1 2010 at 9.00 21,111.:
12.A00V1'1.0('.)::'1_ 211151 2.00 p.m.. 1*esp<--:<;tiively at its
.'A.f&'gi.S1'C?I't*2(i offitre uncler the Chairmans.}1ip of
I'Q/.1V1*;K.K. KumbI'1e1E._ ChiC?f F'112=11'1<::iz11 ()fficer or
---j"ai1V.iIi1_'1g him. }\/Ir.1.).\s'.1_\,rc>1'. (,?rm)a:'1_\,-=* S@c":*ct:.ary
iii
or .|.'ai1i1'1g him, Mrs. §\/Ii.t1'kumbi. Execrtttive
Chail"})(?1'S()1'1 of the Bo2;1rc1 of I')i1'en*t'()1's.
QllOl'l.!IT1 for the 111E.'(','[i1'1_g of equity
s1'1a.1'eh_oide1's shall be 25% of t'ota1 4xi;iii~:,;€..V_(3f'
s}1arc1'1(>1di1'1g_§. Vote by proxy is ptij'.-'tV__11.i.'['i"['g"V'..(3"'.-. _
Quorum for the rneet'iV1o1,_g{boi" Sf?-'(§i:iI'i3-id" ,c:V1*{-.*.ci':'ito1t_s
S1131} be two. vote by:";.31'(i}{§,»A. p:~:1'rn_i'titédI~--..¢
Quorum for tneét-iijig. oi.' =il_i'1«1s;~?<::c*-1;i1'c~:d--.i
credit,ors shall! be :A';1_'.':'_')%._V of :i§1s3ec:11red
credito3"s. Vote by p'e1'mit:t.ed.
"*'E".i;i§% CK:{i:ci_ilfi1'i;i'13 is _dVii*é:(.'t.ec,1 to issue inciividual
~ ri()t'ip.'c~:$f_i'~s:t1c':1o'$.ii::g the copy of the scalieme of
'"at_1V12i:1. ;_5,1§'1I'11.'E,11"i'(.").1'1. the exp1anat'o1y st.a.t.eme11.t_
..g111c:1 f"ofii1«(_)i' proxy 21$ requi1'<3d under Section
" to the equity $harehoIde1'$. secured
* . VA j!orc('1it(_)1's
Eiilld [.111-S('.('.L1I'(;'.(..i creclitors.
i1'1t.imat'.ing the ciatte, time aim place of
n'1eeting1_.
bi
(3
6. Th(' 21;)p1i(*a1'1I ("0mp211}y di1'tT(?It.'d to ctause
l'1{j)Ii('.L'. of 1111:' mcc1i1'1;.1' in "'I'E'1c I~ii11('h.:" and in
"Ka1ma<;Ia Prabha". on or 'oefoz-e ()3-032010.
7, fiat' Chairmem shail me his rep()r1
days from the date of111ee1i1T1g. ' L. .
Appiic:at.in orde1'ed_ _a.c.~.(:;_)41fdirig'I.¥;'!--::'fl.
%::fi;1*>GE;%
BN8/ca.