High Court Karnataka High Court

Sree Lpg Private Limited vs Nil on 17 April, 2008

Karnataka High Court
Sree Lpg Private Limited vs Nil on 17 April, 2008
Author: Ajit J Gunjal


IN THE HIGH COURT OF KARNATAKA AT _

DATED THIS THE 17th DAY 01:’ APRIL %2iG985{f %

BEFORE L ‘
THE HONBLE MR.

COMPANY APPLICATMQi§_ a:g:>.%29i] 1
BETWEEN : A

SrecLPGP1’ivat-2 Limit»t;d,””~:: _ –
Company ”

The Compa;’Ji€8__Act;’–_V 195_6__,” * ‘ ‘
At M230, Sharaéfi;a~Cc1n’plw:;

1″ Main. _’
G°k!flHIn.%Mys°f€=l%%%5?O00?».

Rcpreseniéd .V tby ”

Authprism

D.

%»1Byfimf;Pmh& ‘ snkum .Adv. for

%

%. s”5Ii’idus Law, Advs.)

AND %

. . . R%PONI)EN’T

This company application is filed under Section

V 391 of the Companies Act, 1956, praying that this

Hoxfblc Court may be pleased to order that dispense
with the separate meetings of the shamholdcrs and
creditors of the above applicant company, for the

-3-

purpose of considering and if thought fit, _r5;pp:’ei.rinfg;’.
with or without modification, the L” of.
Amalgamation proposed to be magic; ‘firmer
Applicant Company and its Shanéholders*<.aml«
involving the amalflation of ~ 'Associates
Betting (Mysovc) Pvt, Ltd.. with th¢'*¥'~I3P1iC3I1?.§3°"53Pi\IiY

This company applicatioiif 'On . E orders,
this day, the Court

Company the meeting'

crcditcsrs.

cements of ttm application
v tint? them are no amounts payabk: to
” cotrvcning of the meeting is

AA 3;” so far as the equity shamholdcrs of the

–‘ company are concerned, they have given their
‘”c”:io11se11t in Writing agrcc:mg’ in the Schcmc of
Amalgamation of the applicant company with S 8:. S

Associates LPG Bottling (Mysore) Pvt. Ltd. The consent

fi«

.3-

letters of the shareholders am to be found %
‘K’ to ‘.8′. As stated earlier, K V’ 2
does not have any secured or
disclosed by the CeI1ix”§_t§1%t;: 5:’ fin u;¢[
Accountant

4. Having A :1 oonoctmed
have given Selma of
rifivmrcnc the meeting.

ofa<=c°rding1y«

Tlie With.

.i§d/fin
§uci9°9