High Court Karnataka High Court

United Spirits Limited vs Nil on 10 March, 2008

Karnataka High Court
United Spirits Limited vs Nil on 10 March, 2008
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA, I-3A,I§I§I;iII§eI2E

DATED THIS THE 10'"! DAY OF  & 
BEb'£;)R"E"'   ; I A X n  

TPE HQNBLE MR, JU3'FE"E_ AJfF.'J G¥.l'N-.}'I'aL '

cm. No;IseI84 01%' 2003 2  
B EEN:  _ ', 

1 UNITED SPIRITS' I.JVI}tfl'IV'I':EI:)."',   .. 
UB TOWER  gs  I  
# 24:,"  RQ!='L1..~~
BANGALO]RE+O.1_ "     

cLI%Iv1:+éE..I4'{    .  .

{By SRIIUBAY.-'-_': HGEJQA, Jmuun CUUNSM.

E01; M /ss.IIoLLAI AND HOLLA, ADV.

'l'3'lI'I'J""\'IW

 RESPONDENT.

~ ‘This Cempany Application is filed umler Seem’-he

|u|\-ll -I-USP

E. ,391’of the Companies Act, 1956, R/W Rules 6 and 9 of the

_ Cr:nm’parIies(CoiII-‘ti Rules, 1959, praying that ibr the

“reasons stated therein this Hon’ble Court may be pleased
to onder:– –

that separate meetings of the eqI.Iity shareholders,
securea” I I ‘ creditors and unsecured creditors of the appixcan’ t
company, under section 391 of the companies Act, 1956,

be convened and held for the purpose o1’vVeo:iie%ideri:1g,
approving with or without modification, .’L;;i’eposed
scheme of amelfiation of 2_5e1in_ke LLID__iiéd’ piaiteci
Spirits Limited and etc., “‘ ” ‘

This C.A. coming on
made the following: ~

9. difflvfl fiaiiw Itnrga’ ‘.-nii er ‘*mm=-,1-i-no of

G La st ‘Pl-i n\ra_ vvna-I -wanna-1 ‘ o0-Q5’-t’I.rs~&-la -una ‘ ya; u
5 . , g ‘O “‘1 v

seeldn
shaxehoidelfgu §cC1:II’¢’3’L’i.– ” creditors
of the 5. section 391 of the
V. purpose of considering and
modification the proposed

£191.11 ‘IL, I ‘ol4l–.I. \.-ll. hl.|.ll.|.II

sch-v-6 #~*’ -i;me;g.;az-.§ia.em -+’ H mm {swam and

L’i’mi.t__e_civ and Prime Disuibutors Private Limited

e e (mm yzéithmc United Spirits Limited (USL).

2. . u:_’I’.h”e SWCL was incorporated on January 15, 1945

up to date copy of the Memorandum and Am’ “cies of

Association of awe}. is to be found at Annexune-B. The

main objects of the SWCL as set out in the Memorandum

die

-M

of Assoc-i”‘on to carry out all or any ot’*’tr1e”,j’bi:siness

and to take part in the management; or

control of the business or operation A’

association, firm or person anti as’i;~.r as

3. The November 7, 1989
with l\,4a,hs_!’a..h.tra. An up to
date.’ mt’: nrt’r-i’s ‘f Association
of “Le, is to be found at Annexure-D.

The object’s the PDPL as set out in the

‘V V’ ._ i£l{en1eraz1g1un1Vot”l5lssociation is to carry on the business as

A–A;__;ent, Manufacturers’ representa..i.es, dealers

and d,is.t’fi.–l)11t0FS, sales co-rrdirrtrrs, c'”nn1ission agents,

agents; sub-agents, brokers, sub-brokers, factors,

‘~wlfi’oleseHers, retailers, importers, exporters, buyers and

sellers in all commodities etc;

‘A?

*2.”

4 – -he J_L we… i___.-rpor_w-¢,1 ,1; in the

name of Ivicfioweii ‘Spirits Limi cu {nae of

a.A.I _’ “_..

Companies, Kamataka. The _– of .

subsequently changed to MeI)ova’r’el1T’aiid’ ‘Limited C

pursuant to Fresh of floated

A3′.-..l 12, 2oo1 .9 the m.___;j.¢. -;.i,m.. pi..u’.s1__– t- t_-_.

Certificate oi’i11co15poi’aiioIi*»(iate€i_ to; ooe.

5 __of the Applicant Company

has1>1ppi*oire&g:.andjisdoptedwtlie Scheme at its meeting held

on”A28,_1 1.25-o?,s3-. oi L45 -.,w-L …I1d .. D. L be1.-g .11-

Vdofiipenies are proposed to be amaigamated

the AA vpiicant Company, being the Transferee

it ” {‘.ort1:p.étri;\:f,'”:.subject to the approval and sanction by this

‘ whose jurisdiction the registered oflice of the

fl’?-nu. g\fi-.’ ,

_ a-uvI-”aann4s4n (1
1’1,w1 ICI. CC 13 \’.I.I.l.a|.l.E.IuI.r Dl..l..l.\.I. ‘I:-!..§.\a Lflptflu I nu. 1.4.5..

it x _ fiisanction of the respective High Courts within whose

jurisdiction the registered offices of the Transferor
Companies are situate. The Transferor Companies and the

Traiisferee Company are all part of the same group. A

I
5%

. :”lh’I”‘IA’*.|i£b llnnri
‘ ‘Io .’

so stlrte riieeting. fa1hng’ ‘ him,

(5_ If i 1% II fha 1’10 intrncql-«in-oi-ins-or er-n1i~.1\r’-a.p:n:-I~1v-an-can

are instituted or pending under sections the

Companies Act. The proposed ._1ncetirigs

shareholders, secured creditors I

will be held as under:

S1. Parti- “Unsecured
No. culars. Sharef’ :ere_=&i_tors., Creditors.

1. Dfi” i V””.””:l*=v ‘ _’ F””””‘

2. mac t11.4;ee 1}1[4.os 11.4.08

W5′-n”‘£ 2 5 PM

1
‘.1

co

‘ :-

.Eg’
L ’51:.

fiuui
'Er'
find

3(a)    2 secured 5 unsecured

” L. holders. creditors. creditors.

‘u-uuu.

Opp: St. Joseph’s Pre-University
College, Residency Road,
Bangalore-560025.

‘ …n
61’1uu*””:.<nm oi D .""~ ' '*1 '

Sri SR. Gupte, Vice-Chairman,
failing him,

Sri M.R. Doreswamy Iyengar, Director.

_/'P'./'

[.1 n

.|..|..L\.- us. -543:1.-an-Au \a\..u.n.A.o'" I.-.44 ugsmu 'nap-Vanni \r.s.4II-n us…-
1''!' 1" J – ~. <

-4
1:

§

2.
5
n
:5
S’
3
3
3′
E.

‘1’-

rr

advertisexnent in one issue of “Asian Age? ai11ciLi’Lj'”nfl’T:’niinada

Prabha”. Bangalore Edition. on or bei’6i§’.::19. S;2’QD8,:V ‘ The

Chairmarfs report shall be iE1ec’i _A ”

holding of the mecflhg’;’ to” the

W.

J

I 1,1d’gé