High Court Karnataka High Court

Sun Microsystems India Private … vs Nil on 25 June, 2009

Karnataka High Court
Sun Microsystems India Private … vs Nil on 25 June, 2009
Author: B.V.Nagarathna
 

N THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 25" DAY OF' JUNE, 2009

BEFORE

THE HOWBLE MRS. .JUsT:cE B.v.NAGAR:§'i'HN§    « "

(30.13. NO. 1071:2003.' 
BETWEEN» I  V

sun MICROSYSFEMS iNDIA PR_I"VATE LIMFFEIJ, 
REGISTERED OFFICE: 67*' FLOOR," "  ~ 
DWYASREE CHAMBERS,  %
OFF LONGFORD Roam  _
BANGALORE ~ 560 025. *  '--    _

- _ 5  "-PETFFIONER
(BY SR} A. MURAi;§,_ P.I{.=AR--.I13N; ADVOCATES)

AND:--

NIL
RESPONDENT

(BY SRi K;"-NAGESmv)§.RA;9PA, C.G.C. FOR ROG)

 TEES co.'1>.v._Is FILED UNDER SECTIONS 391 TO 394

,,-OF"THE'-L{10--MPANIE'S"ACl', 1956, PRAYING THAT FOR THE

 .RE.ASO_N$ S'I'ATED THEREIN THIS HON'BLE COURT MAY

__BE "PLE,ASED TO SANCTION THE SCHEME OF

';'!_Bv'i.*i_i;(};*i!~?§z4\Tif,)'?-J, ANNEXURE-A so AS TO BE BINIHNG on

THE' PE'_rmioNER COMPANY, YFS SHAREHOLDERS AND

_ ALSG on «SUN MICROSYSTEMS HYDERABAD PRIVATE

 <._LIMI'I'E'.D";.AND THEIR SHAREHOLDERS AND CREBITQRS
  pm: ETS.

 '    This Co.P. is coming on for Orders this day, the court
"  made the following:



 

ORDER

This petifion is filed by the Transfente H

sceldng sanction of a Scheme: of Amalgamation

Microsystems India Private LiInitL35Li»AA>(‘1″I”A21*1S’4?.’£trt;or

with the petitioner herein. The scheme _

A1mexure– ‘A’ to the petition. V . 9

2. The petitioner: waeo”‘nee;ee1’sereted”‘one 2’c 3.3.1993
under the name and styio India Private
Limited within_fiee; engaged in the
business of call support,
» companies. It is also
engagc &_ io and consultation and

educationeil.._4jsQ::rvioeo:’.’._ ‘copy of the memorandum and

“of asoooiafionv is produced as Am1exure–B. The

of the petitioner-comgaany is at 6″” Floor,

Ofl” Langford Road, Qangalozxe-560 O25.

” The authorised share capital of the petitioner

compafiy. is res.5,oo,oo,ooo/- divided into 53,90,000/– equity

of Rs. 103/ – each and the issued, subscribed and

” feaid-up share capital of the company as on March 33,2007

fly”

_ Balance

is Rs.f2,12,()0,000/– divided into ‘2,12,0Cfi[«- equity shares of

Rs.100/~ each filiiy palti up.

4. As per the latest audited balance V’

Petitioner Company up to March 3’1;A>’E20O’Z,”.<th_r1-J V'

liabilities of the company am as fo11oi&zs:'– A
wrameunts
dian
Share 2,12,(10_,'03o ,Fi$ce.»;i»_ 516098927
" A
Pmfitaa Loss 113,70,o6,263 I{;1v<t'3t4*f_j _ 16063233
. rmtntii. .3 "


Liabilities (A11 amounts  
India}; Rupees)  '

('on Jim'

Finance     iO..,Q7;8§',:,_253  Neat current 751623371
Lease 1 -T      Assets
Obhgatlon      

Unseciiiiredv ‘A — . Vi”, 3:;:16,s;.1V;323 “‘f)ef§:1’red 63393293

_ .» 1 ‘ 1 TaxAssct
Totai. . .13~1.§’.’:6>t,’83’;32§3 Total 1347683829

V” obféétév of the petitioner-company are dealm’ g

bufiiaesé computers, information process anti

” allied equipments and to engage in the

bz1six1e$f,éé3~ of sofiwam related aciivities including

installation, servicing and to engage in

63_eve1op1:acnt, maintenance, training in software 811$} net»

/91.

s V. «_

Working products and other allied objects. Accoxding {c”–the

petitioner, it is carrying on its business since the ” V.

5. The Beam of Directors of ;;;c’:-._:

Company approved the Scheme’; ” ‘*7ofiL:

15.5.2008 by virtue of which the

proposed to be merged with eixldject ‘V

to the confirmation of tlgds dd of
Andhra Pradesh Withifi.’ the registered
office of the V” It is also
submitted is a wholly owned
subsid§l3I3*’ ie;e1″eiz1~.”§ The memorandum and
Atficltzc’-_cf ” latest balance sheet of the
Transfeme at Axmexuxe-D and E

, ., .. .33: =.f«'{{;ccrding to the petitioner herein the Transferor

in Hyderabad on 5.4.2004 as

.$§%§te1iis Private Limited and a fresh certificate of

., ixzcogpcfafion was issued on 28.3.2006. The main objects of

die Transfemr company is aim to provide Software

dd ‘development sexvices in. the field {sf electronic data storage

/9.

“Q”:

devices and various support services including eales

services. It is also stated that the Board of

Transfemr Company has also approved the _&

of amalgamation.

7. Consequently, flj,e_ petifiooer n ~.

C.A.No.698/2008 pm-dueed %’

dispensation of the shexeholders and
unsecured creditors this court
dispensed _ of the share
holders stated that there
are no ” g; ” petitioneroompany.

Thereafter “this filed seeking sanction for
proposed efixolgemafion.

\’ __On edmission of this petition notice was issued

io fl1e_ flixector, southern region. with a tiixection to

‘pefifioei-;.1: out adverfisement of the pctitioa in two

and accordingly the petitioner took out

ziotioe 5:; 10.11.2008. The date of heaxting was fixed on

— E. Till date there has been no objection from any

/.

quarter in msptmse to the advertisement take out by the
petitioner.

9. On behalf of Regcmal Director, Regislzfifl of

Companies has filed an afidavit raising K

objections:

1. As the registered ofice of thé’Vt1*’eu’-nsfcror
situated in the state of e2sh,_”‘thtf.-
is subject to approv}a1.___ of Hogtfizle of .

Andhra Pxadesh also. _

2. Although the u*a3;1sfe:jor’ ist within
the ju1isdicfiofi”‘oVfAndh:fa:V15i’agiz§$h, High Court, the
transfergg ‘ :.€; ._ ‘prayer sacking

“<§'itier.;Vf9r transfcror company in
" the I-ionfble High court
Vis"'z1<5t.V§:oi§it¢éf.V.T11£:1'cfoz*c, the said prayer has

_ * » _to like dvclefiid {fie Transfemc Company.
Mcfiioxaadum of Association of the Tmnsfexee
_ does not contain specific clause for
1 with any other company. Therefom,
Egirlélzmorandura of Associafion has to be amended
smitably to insert the above clause before the

"sa11ction of the scheme."

10. I have heaxti the lcamed counsel for the

pctifioner and learneti counsel for the Regonal Birecrtor.

/Q,

1 1. It is submitted on behalf of the petitioner in

the instant case the proposed Scheme of

respect of two companies and they are in K V’

activity and that the transferor is

suhsidiaxy of the petitioner CO InpaI1:Y’ .,

for the proposed merger is ‘V

offerings under one in
administrative and so as to cut
down overheagl generally to
bring more on the conduct of
both that the proposed
schem<=# wi:l1:. be the companies and that

thert; I16 "§njz'cst;igati!_3n' firoceedmgs pending in relation to

v 'éompany and hence there is no legal

according sanctism to the proposed scheme.

12; it is submitted on behalf of the

Regi§L1§1'«:_Di1tcmr that in the instant case the Tmnsfcror

'4 '*(:?dmpan5I is situated within the jurisdiction of the High

— ofA1:1dhra Pradesh and themforc, it is necessary that a

u Wfieparate pctiticn be filed by the Transfczror Company before

/’D

the Big}; Court of Andhra Pradesh and that the prayeIV9e’fi’i£:§lQe

by the petitioner herein with regard to the _

Transferor company cannot be granted by b

of the fact that the Transferor coi.);;pa;3,jf

jurisdiction of the Andhra PVradaesh H_i’gh co:oV»_:%’t.A .’jt

stated that the memorandum of
the petitioner company «any ciause
for amalgamation and would
have to be to

13. petitioner submits that
iiaas been fiied by the
‘I’ra11sfe:for” toe High court of Amlhxa

Pradesh the se:ne~-iepending final disposal and that the

‘~ diesolufion of the Transferor Company

Vméiiie would not be pressed and further Iekying

upeemé §:;:’;:1.’e-éof this court dated 9.1.2009, he states in

391 to 394 of the Act, the scope of the said

x V’ «»seotio;1s”‘ being of wide amplitude and further the entire

‘ eefieoze being subject to the sanction of this court, the said

” “objection would have to be over ruled. £1/p _,.

14. Having heard the eounscl on both sidesVuafi§_§i”4:§n

perusal of the material on record, it is seen

‘I’ransferor Company as Well as the ‘Pransfemc..(:§:§p a§1gfi_ b

in the same field of activity namely

development and that the tra1:;sfe1*dr_ 1 L»

owned subsidiary of the ¢on1p.«1::a§jr irhiti§ftk§£:d the f;l..1..risdiction of the High court of Andra

ti’?z§éi:}:eAsi:.,4:é3::i_d.fi €z—_scpa1’ate company pefiti-on has been filed

for the proposfi scheme as weak} as

mnficqficgffial directions and considering the fact that under

V’ » and 394 of the Companies Act, the power to merge

‘fir »§i’tA=.~mex*gc is mhcrent and flow from the said sections even

the absence: of any cormsponding pmvisions in the

/”