---»-m-mm --nun LUUKI $,J?t,'Kiu<i\£ATAKA mere coum or KARNATAKA met»: COURT or KARNATAKA HIGH count or mmamm Hm:-1 swun-
IN T!-H Hlfi CW8»? 0? mmwrzum AT RE
mun ms um 26"' my ear rzovmzn 2009
PRESENT
mm Imus»: mi. avsmzcz x L % T 1
AN?
'rm I-m<r*s1:.z !!R.JU8TIGE_<_ARHVI$t'B f °
om mas or %%2%"'e§_%': M
1. 'rho Regional Director '
. ss.3:.nmma.z»m -
'»_samI*rHs.ma% 5.. xanmaas : 31135335 SHMFF
' " & CO. ""' }
southarn Rsg."§.ea_V '_'-- ._ I
shastri shaman .. 1
5"' float, ::'26,_Hd'&ti§u»s"-.rg£w.1__ " _ "
Chennai 61.'3t'3._ti£!§;_ ~
who 9;' _'
Karnataka' ' _ " __
xmdriya V' sedan ;a§£ng'ala
Ba::qa1o.::eV.._V V .. APP£hmNTs
A Uz:y¢gn::y_ .i'rg:arporata6 mach: tha
V VV _ Compizy fiat", ""1956 and
its; ragiatoxw oflim
:'1T30/1;' I-roan: Kain road
- _ »1f::mn:f'm:ga.I.n, sangalora 56¢ {:95
_' __xa;'rzetaka '
. . . REPONBEHT
$».@FU!€Sfi: 1' or
6?'
mum. W lu-mnI1rs'u-:m;m-sawnarrl-=&..-\iW"K9ffii'""'7'"?:'"WIW!!fl'I-HRH-'-'-"V1Ii#fl'-HVUKI -ur :umwm~n1m' -'!"llu1"I-LUUIU U?' Mum-A'mxA HKEH t'..';UUl{"i UP smtcmnmxm -?'~lIuv!-1'l.-.-.£..1t=-.t:v
THIS OSA 18 FILSD U/8. 391$?) ARD SECTION
(83 268 OF THE CHPANIIS ACT, 1956 Aflhlflfi? T33
ORDER DA'£'Efl 19.6.2037 335839 B'! THE LEARNED
SIRGBE JUDGE IN COMPANY PSTITIOR 310.121/2006.
ms osa comm; on ma HEARING 11113 _f
HANJUNATH J... DEBIVERED THE FOLLDWIRG:
JUDG-HEN'!
The short question a ti_aeas_ '- f:§v£"'~'
canaidaration is, an
of a. Cowany, the '4 in
requi red to pay . . * "t':
consequential share
capital cf tiimv
2. The fists tn» this case are
stgstagi V _____
rgslofsngdsaiiizis is a Cemany incaxpozated
at the Indian Companies
.. its registered affiae at
Kean: Kain Rand, xoxamangala,
95. Th: main objvwt cf the Comany
manufacture aithax: for its own use «:31:
"£uVrQr male in India or for export autside India
aw
awwn 5"\.Il "Mn:-wntnnm '!r"n\.'.VI-W -'L~é|4Jl'J!€"' '9'II"K§!"'i L§3'U4Kl WP KARNATA'KA
shaxnholtiazzs to max gpxaval to the Schema.
aacardingly, a meeting was convened
subsequently, in Company appJ.i::ati<m_
tho Court: approved the schema of
with the transferee
at Bombay by order datVcat14_'.2.2'«..?G0': :5;
Petition 663/206
Application 937/2t3'f:J<_'I"ig giafisfaror
cawnny was r§9'13te;:V§;i?;:Rfagistxax csf
companies, f.~.;ni r§ £ition 121/06,
the ttzotice to the
appo11:§:£ i.',_;;%f:*V§¥',.Vf;;3.:::.L.,~;'<V:bja<:tisons, it any
tn: the
. A' filed ohjectiane stating
.AV.a;a.§.$nount of azmlgaszaaticn, the
_ t:#22:¥ta_é2a3;:3.E"~~'é§@any wmzld he dissalvad and the
cmany would exist. an aecatmt of
or hmalgamaticm, the authorised
aafiital of tha respondent-transferee comany
A ' ' gats incraaaad and humid an the inmwasa of
authcsriaed czwital, ths xeaptsndent cwwany has
$2
'III-'§tr'nuf my
"""""'""""'" "'"""" U-'UK'? ;G'F~..KARNATm<A HiGH come": OF KARNATAM HIGH coum OF KARNATAKA HIGH COURT or 2(ARNAm:c.A rmm I...uuz£.V_tha ' "befora um is that.
in vim. .. gt Clause 3 of tho
xzelivandentz {Sammy in
rofia .... pay the nnquisita
£003 on account at the
z amthezisad capital fees clue to
the tranafcrar company. To anppart:
the learned counsel has relied
the juagmt at the Hermie Supreme Cmzzt
V. in Bmiflfiflbl CAPITILL HARIETS EIHIEED "' 'F5 *-
(if,
ww: \mv»\ M saw: 'I\l"lI%-I 1r|i¢'!..i\r'I
* I"-H ' **--VUIUA ,.\-if zxmmwnannn l"HUl'| LUUKI U?" KARNAEEAKA HIGH COURT OF KARNAYAKA HEGH COURT OF KARNATAKA HIGH COUR'
SECURITIES AND $XC¥%3 BOARD OF INDIA AND
amnmns ruportmfi in 2007 AIR saw ej14.
Eurthar, xalying upon head nete A at
judgment, ha contends that, on éf'
increase in authorised shalt;
respondent-Canxpany dun ,t_o bf 'V
txanafezox: company with §i§.1f§.'e.V -I is
incraasn in thfi cafivitfi, that
:mapc>nsiont«-cownny pay the
rogistrati-cm_" in schedule
x (3) of £§s{¢§§pun£s§fi§s§§ *%
contends
that .1.-.1;a " liéarixefl Eompany Judge has not
'Vfiiiér in interfaring with this
Company Judge has czlearly
' 18 oz! the azdaz: relying upcn that
of other courts. Acccrdinq to him,
1-aliad upcm by the learned
fax the appellant is 11:31: applicable to
' " ths fiacsts and czixcurastanccs at the case since
the Supreme Court had no mcniun 4:6: consider
2
/
$5
"""'""" '" ''""''"'"''''"'''*'' W-3"" I-UWT Q9-KfiRNATAKfl i~ilGiri count or KARNATAKA HIGH coum or- KARNATAKA mun Luuau ur mmmmm maul": e.........
the cause at manger: read with schedule 16(3) or
the Cotwaniea Act. According ta him,
quastian raised by the appellant
been answered by several High cou:t§V:"_:~-§§._!m:i.::~
same nae net been challengnfé-i ;t'haB
Diracter at said etetae.
requests the court to the"
8 . On perueel o£_V_§1:i_aVV won
by the we
are of the iiwolved in the
said case izxereiead in this man
are enhvfieifi ' Therefore. the
e£oros'§nfi§.e_ mt calm to the aid
.....
A§._. cempamy Judge in Qua 3.6
.t11e erfie: hen czzleerly held that than is no
4’_’as§m§s:.3;ty tor the respondent cmany to pay
fee ox stem duty since then is no
dhligeflan ax: raeecm fax: the two mnlgametod
.uI..:ns wt” tut-\M’u-\iM:\.H mun >i..U’UKi 5.,lr_:\AKNAIAnA r-mm guuxr ur KAKNAIAKA man {.’0UR’l OF KARNA!’A¥(A runs:-1 uuux: or unxmamnw mun Luum
cczwanias to pay duty on the: seam authorised
emits). on which they have already paid.
10. £::i.Nnqanaz1d has raliud_..__ 1§._p9n A./.::’
Division Bench judgment oxf tgifié ;
court in nnaxmz. nxmcfmn “vs; .;.
GAVIN mswzcs am 2. xfigogtted
in (2003) 141 4’_3é’§k<%A(:sg§ij'~.#'rn§VVqfim:3.on
new raiaad in__ thia _ question
that was High Ccurt.
Burn 11 fiewda as herein
undar
of Hotlins K01
z’e{2005) I2? Cow
‘ kzss; mm mtg-1: Caurt
‘A than dnaisxan or the Andhra
Court in Sahara leasing
L9. in .rm’209.3) 1.27 coup cm 723,
5:1-:..i’;.§a considering an abjaatian or
Ragmmz Directax to the a:.m:¢:
time: the avthorisod stare capital at
the surged company was being
inaraaned as 4 result $1′ the schms
af aaalqamtim and cilia could vnly
be tzaxried me after following the
uvwwssnv M,’
aw-uuvr\ll~’H\I’fi r-mm Lumu Q§’7_KARNATAKfi~ HIGH cover (3,; KARNATAK): 1-“Ga coum OF KARNATAKA HIGH COURT OF KARNATAKA H36!-I Coum
proaaduxa pxcmaxibad by the relevant
provisions at the Cowanias Act
hold that in the cane at such
xm such payaant «of fee ta
Registrar of Comanios or
to the State Govu112m=&r§£””.g_h{u1.£«
payable.
1:. Couaidsring Par#ri1.Q£ £#§mj#@gmant
cf the Kudzu Plastics’
cam, we have dismiss
this uppafi. the question
of 3.a&§__ is squarely
anawsrizggi ._ of High ccaurt of
Hiadraa. ‘« ti$.a§ é;£oraaaid judgement, we
appeal.
1._ VI:;;”%h§§{‘zfiatzlt, the wpeal is dimiased.
sd/~
JUDGE
Sé/M
IUDQE
J53