Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 0]

Gujarat High Court

Sterling vs Respondent(S) on 23 April, 2010

Author: M.R. Shah

Bench: M.R. Shah

   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/109/2010	 4/ 4	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 109 of
2010 
=========================================================


 

STERLING
ADDLIFE INDIA LIMITED - Applicant(s)
 

Versus
 

.
- Respondent(s)
 

=========================================================
 
Appearance : 
MRS
SWATI SOPARKAR for
Applicant(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 23/04/2010 

 

 
 
ORAL
ORDER 

Present application has been preferred by the applicant, Sterling Addlife India Ltd.(resulting company) for an appropriate order by convening the meeting of the Equity Shareholders of the Applicant Company for the purpose of considering and if thought fit, approving with or without modification(s), the proposed Scheme of Arrangement in the nature of De-merger and transfer of the Treasury Segment of Paras pharmaceuticals Limited to Sterling Addlife India Ltd.

Upon the application of the abovenamed company by summons dated 16th April, 2010, filed under Sec.391 to 394 of the Companies Act, 1956, upon hearing Smt.Swati Soparkar, learned advocate for the applicant company and upon reading of the affidavit dated 14th April, 2010, filed in support of the Judges' summons for directions and other relevant annexures attached in support of the contents of the affidavit filed by the deponent, (Exhibit'C' being a copy of the proposed scheme of Arrangement).

IT IS ORDERED:

That a meeting of the Equity Shareholders of the Applicant Company shall be convened and held at the Auditorium, Sterling Add Life India Limited situate at the registered office of the company at Sterling Hospital Road, Memnagar, Ahmedabad- 380 052 in the State of Gujarat on Saturday, the 5th day of June 2010 at 11.00 a.m., for the purpose of considering and if thought fit, approving with or without modifications, the proposed scheme of Arrangement in the nature of de-merger and transfer of treasury segment of Paras Pharmaceuticals Limited to Sterling Addlife India Limited, the Applicant Resulting Company.
That at least 21 clear days before the meeting to be held as aforesaid, Notice convening the said meeting, indicating the day, the date, the place and the time as aforesaid, together with a copy of the Scheme of Arrangement, copy of the Explanatory Statement required to be sent under Section 393 of the Companies Act, 1956 and the prescribed Form of Proxy shall be sent by a pre-paid letter posted under Certificate of Posting, addressed to each of the Equity Shareholders of the Applicant Company, at their last known address.
That at least 21 clear days before the meeting to be held as aforesaid, Notice convening the said meeting indicating the day, the date, the place and time as aforesaid be published, stating that copies of the Scheme of Arrangement, the Explanatory Statement required to be furnished pursuant to Section 393 of the Companies Act, 1956 and Form of Proxy can be obtained free of charge at the Registered Office of the Applicant Company and/or at its Advocate's office i.e. 301, Shivalik-10, Opp. SBI Zonal Office, S.M.Road, Ambavadi, Ahmedabad 380 015 once each in the Indian Express, English Daily and Sandesh, Gujarati daily (both Ahmedabad edition).
Shri G.J.Jadeja, Deputy Registrar, High Court of Gujarat and failing him,Shri G.S.Marepalli, Assistant Registrar, High Court of Gujarat shall be the Chairman of the aforesaid meeting to be held on 5th June, 2010 and in respect of any adjournment or adjournments thereof.
That the Chairman appointed for the aforesaid meeting do issue advertisements and send out notices of the said meeting referred to above. It is further directed, that the Chairman of the meeting shall have all powers under the Articles of Association of the Applicant Company and under the Companies (Court) Rule, 1959 in relation to conduct of meeting, any adjournment of the said meeting, if required, and including an amendment to the Scheme or resolution, if any, proposed at any of the meetings by any person(s) and to ascertain the decision of the meeting on a poll.
That the quorum for the meetings shall be 5 (five) members for the said meeting of the Equity Shareholders, present in person or through proxy.
That voting by proxy is permitted provided that the proxy in the prescribed form and duly signed by the person entitled to attend and vote at the aforesaid meeting, or by his authorized representative, is filed with the Applicant Company at its registered office at Ahmedabad, not later than 48 hours before the said meeting.
That the value of the vote of each Equity shareholder of the Company shall be as per the entries in the Registers of the Company and where the entries in the records or registers are disputed, the Chairman of the meeting shall determine the value or number for the purposes of the meeting and his decision in that behalf would be final.
That the Chairman do report to this Court, the result of the said meeting within 21 days of the conclusion of the meeting and the said Report shall be verified by his affidavit.
The applicant to deposit Rs.10,000/- (Rupees Ten Thousand Only) with the Registry of this Court on or before 5th May, 2010 towards probable cost of the Chairman.
The application is hereby disposed of.
(M.R.SHAH, J.) (ashish)     Top