1
IN THE HIGH comm' op' KARNATAKA AT EANGALQRE
DATED mm THE 30TH DAY OF SEE'I'EMBE§€_A. K
BEFORE %' A
THE HONBLE MR. JUSTICE."'A¢}i'F "
o.A. NO. 309 o:2*2oo8'e
CA N0. Ti5._Q_F2008 '
BETWEEN:
Volvo India Private Lianitedg $ 'V '" f
A company incorporgitod . 1 _ V- ,
Under the "Fg:,:t, V. "
1956 having its"Registcm-d"~ ~
Office at ¥aIaoi'1a1é',aHy';7'f _
Tavarekere__ Post, Ho:=;a_kote;. _ " ' ---- ._ '
Bangalore -4-562 122;
Karnataka, represented by V
its Company Seeremxy &§*.
Manage-1:%;Lega1, ' '-
;,'Mi';Laxmina:*ayan Hégaef ...APPLICANT
81; Assts., Advs.)
L "'"ANDA:--..
. . RESPONDENT
C.A. is filed under sections 391394 of the
_ T Qomparxies Act, 1956, praying that this Court be pieased to
' ._oi'<ier for postponing the meeting of the secured and unsecured
efeditors to 3.11.2008 to enable the applicant to get: the
" statutory notices published etc;
This CA, coming on for orders this day, the 'made
the foilotnring:
Company Application No. 809 of '
ORDER
dates of the meetings of the
A fresh Iist of dates is given. earlier’ shall stand
substituted by the fieshl’-Ii:ates«.V: learned counsel
appearing for the appvlieazitu… j: V
I
_ ‘ ‘ ‘ ‘ H V
‘I’11ne’
Place
QuoI’uII1–__ * V V
‘aitematg is
_ o3.~11.2oos (Monday)
,*.io4%):uw
_ “~._Hotel- EVOMA, KR. Puram,
__ Bax-xgalore.
: V’ = _”Qne (either personally or
; mbiicatiefi
“through proxy)
Mr. Narsim Shenoy,
Vice Chairman, Volvo India
Pvt. Ltd.
Mr. Mrituynjaya Singh,
Maxxagng Director,
Volvo India. Pvt. Ltd,
1) Hindu, Bangalore Edition, and
2) Kannada Prabha, Bangalore
Edn.
H Meeting of unsecured creciitots:
bate
Time
Place
03.11.2008 (Monday)
3-00 PM
Hotel EVOMA, KR. Puram,
Bangalore.
fl
Quorum
Chairman
Alternate
Chairman
Publication
Five (either personally or .. _’ _”~._ _
through proxy) e %
Mr. Narsim Shenoy.,.f* V _ L. _ a
Vice Chairman, ‘_K»~’o1vov.I11<1ia._
Pvt. Ltd,'""' _ ; '
Mr. Mxit-f;1ynjaya'L§ii1g;h., I, f
Mana@'n'g.13iI'ector; p 2 A
Vo'{v'o.. _India- Ltdg', V V _
1} I~14i%:;1c1u,e.pBai1gaio:4%e Edition, and
A3) Prabha; Bangalore
on or before
( to°jbe'pu
~ 3. 1'..1:Q.200§)".»"
III. Dispex;si11.g with "tile ~._i1c§1di11,g of meeting of enquiry
sharef__ '?:_1ok'ier$"'-.'iof' the applicant since persons
of_the~. up share capital (2 share
' holder-$)_p "i3ave4"g17ve_n– consent letter approving the
scheme .
‘332.
I & J) at pages 328 and
IF}. ” the to file his report within ten
” Vpdays from…the date of the meeting.”
998
V ~etaI1ds disposed of accordingly.
Wi
N399