High Court Karnataka High Court

Wipro Ge Health Care Pvt Ltd vs Nil on 16 September, 2009

Karnataka High Court
Wipro Ge Health Care Pvt Ltd vs Nil on 16 September, 2009
Author: Anand Byrareddy
IN THE HIGH COURT OF KARNATAKA AT 

DATED Tins THE 16*' DAY OF SEPTEM'B.ERjV2~OU§ A     

BEFORE;

THE I~i0N'BLE MR. JUSTICE Ai~iAHD EyE_iAfHEDiy5Y* C  "

COMPANY PET1TioiSiWi;ig. SHOE T2009;

BETWEEN:

Wipro GB Hea'itIi€§,ai'e  A.  C

A company,iiic*Oi'por_a.tedpnder the provisions of the
Companies i;956"'and"ii.'fayirig..its "Registered office at:
A-- 1, Golden yAEnc1a'*:e. _ Ai_1fpO_1*1 Road, . 

Banga:Iore'+560V  E   'C
Represented by its Chief" i?.i_n'a:1ciai Officer,
Clinical Sy;stems,V M_r.Dv.}'xiWan. . .. PETITIONER

 =  _  'iSh§iC,:Rayap}ia' PIada'gaii, Advocate)

      

     RESPONDENT

(By Sin::’Prema Hatii, Central Government Counsel for Registrar
ofiloinpanies)

>I»ii=>§<

This Company Petition is fiied under Section 391 to 394 of

the Companies Act, 1956, praying to sanction the scheme of

arrangeinent–/Xnnexure E'. in {he Petition, so as to be binding on ail

8

the members and creditors of the petitioner/Transferee Company,
aiso on the petitioner/Transferee Company.

This Company Petition coming on for O1’de1’sé..t_iiis’:.the
Court made the following: — ” *’ i

The Registrar of Companies haying been ‘yyigtanteij time;

repeatedly over months, has failed “to: file statement objections.
It is in this background th’a.ti:i”the’petition”isdisposed of.

2. The peti’tioner;is ‘tiie:”:trans:fe1’ee’. –.coinpany incorporated

in the State of iii; the name and style of M/s Wipro

GE Medical_VhSyste»ms:_Priyate Limited and subsequentiy the

office iiiévavshfansferred to Karnataka on i2.8..1994 and

s_i_t1ie1i_eafter,_:ti1.e* name of the company was changed to M/s Wipro

GE._f{ealth Private Limited on _l_6.i.2007.

3.__’i’he registered office of the petitioner – company is at

‘Barigalore. The authorised share capital of the petitioner —

-“Company is Rs.l.0,0U,0O,U00/– divided into i,O0,00,000/– equity

shares of Rs.10/–. The eiige share capita} of the petitioner —

4
scheme at the respective meetings held. The chairman -upon

further meetings had filed individual reports before this Court on

18.3.2009 which were duly accepted by this Court

5. Thereafter, the present company appliiciatiojn.

seeking that the scheme of arrangeiment ‘bei”.sa1i1jctioried.,V:this it

Court. Notice was ordered togtghe Regi’ona~! DirecitorriCherinai, as.»

already stated on 2.4.2009. Adivertisemeints also taken out

in Newspapers of the propic’sed’._sarictio-n’of the scheme. There are

no objections re’c_eivedi fE”.40i.I’i7~l’…EIl’ly quarter.

6. ” _Havin’gw._re-gard”—£o”‘the Regional Director not having

chosen” _to riigany objections and there being no apparent

iiiiifiyrimity iiinthe scheme being sanctioned in the light of all share

“aoi’d.ers;”secttred”and unsecured creditors being in favour of the

same, thieascheme of arrangement is hereby sanctioned binding on

2’ i..fjai1’ithe members and creditors of the transferee — company as also

2 the petitioner. The petitioner shall fiie a copy of the order of this

‘3»