High Court Karnataka High Court

Veer-O-Metals Private Limited vs Nil on 9 December, 2009

Karnataka High Court
Veer-O-Metals Private Limited vs Nil on 9 December, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 09""! DAY OF A'

BEFORE

THE HONELE MR. JUSTICE RA'I'v'I~   O

COMPANY APPLICATION NO§'O996 OE2m9 

BETWEEN:

vEER--O-METALS .I>RIVA'.IfE LIMITED "*

A COMPANY INCORPORATED_U1'§DER_'THE_

COMPANIES ACT, 1956, H_.£_IVIN(3'1"1'S__A   "
REGISTERED OFFICE AT.NOV.A>D2.,  2. '-

BEL INDUSTRIA.£,'E_STAfI'E,'  ' 
BANGALORE-3-O    g  »......,__AppLICANT

{BY SMT. Vi {_3fA;§I"C§[.\B.A1'  B A/  
AND:," W O  E E" 
NIL  4- O   RESPONDENT

V_T1IISO’A;DI5LICATION””‘IS FILED UNDER SECTION 391
OF CCOMPANIES ACT, I956 PRAYING To MEETING BE

“‘.HEL4U. ~.SI~IAREI+IOLDERS AND CREDITORS OF THE

.AI3=OVE_ COMPANY. FOR THE PURPOSE OF CONSIDERING.

_AND”‘I_F”‘-‘I’I~:.O:IGI;IT FIT, APPROVING WITH OR WITHOUT

‘I.4I_ODIFICAI?I_OI§’S, A SCHEME OF AMALGAMATION
PROPOSED – ‘:60 EE MADE BETWEEN THE COMPANY AND
THE”~SAI.D SHAREHOLDERS AND CREDITORS OF THE SAID

7.__COIvIPANI? AND ETC.

APPLICATION COMING ON FOR ORDERS,
THISDAY THE COURT MADE THE FOLLOWING:

M

0 R D E R
The applicant, a company incorporated under the

Companies Act, 1956, for short ‘Act’, hax*in’g:l~its

registered office at the address shown in the ~

carries on business of manufacturing, pr’oc’ess_ing’~ all it”

kinds of quality precision sheet nadetall iconilponelnts,dfeitcfigip

amongst others, as set out_’in the”-memo: ‘and ” A

Articles of association, Annexure’~vA;” -.

2. The authorised’,v:l’st1’tivscribedland’paid up share
capital of thes_”apfplican-t more fully specified
in paragraphVlV3VVof., jti1e”‘a;f:fi’da*.rit of one Mr Shamsunder,

Managing’tDirectorl*l.of applicant company. The

l3ai2=.1§:1acei’sheet.’madeupto 31.3.2009 Anr1exure-B, duly

attdttedbvl ‘dbysiits Chartered Accountants discloses a its

assets a’n’d”.”liapbilities.

At para 15 of the affidavit, it is stated that

A rt-he».}§oard of Directors of the applicant company have

ll .approved and adopted the Scheme of Amalgamation

rt

_ /’

4

[ii]

enciosing _ copies

4

S€CL1I’€Cl unsecured

2.00

shareholders, and
creditors on 16.01.2010 at 1.00 p.rn.,
p.rn. and 3.00 p.m. respectively, at the
registered office of the applicant company, at
No.A–02, BEL Industrial Estate,
W560 o13. t

of

Managing Director, ffaiiiiig ‘-«hin1.V:M1’s,Renu.

Bangalore

chairmanship

Sham Sunder, Directorttof

company.

The quorurn of Vlnzeleting of”the secured
creditors “shalll-r_ 002;’: {two}. unsecured
creditors shaEl_be 1.0%.: 0 it

Vote’ __lp ermitted;

shall issue individual notices

of the scheme of

arnalgaination, the explanatory statement

“the form of proxy as required under

Section 393 to all the unsecured creditors;

iv} 1

The Company shall cause advertisement of
the meeting in one edition of the Engiish
daily “The Hindu” (Bangalore Edition) and
one edition of the Kannada daily “Samyukta

M

u_n:dle’I’ f j ~._ 2′ _

shagm_–sundenuu*

In

(Vi)

5

Karnataka” (Bangalore Edition) on or before
24–12~2009:

‘1’ he Chairman shall file his report mthinjtwo

weeks from the date of the meeting. 5