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 0, Cited by 0]

Gujarat High Court

Reliance vs Respondent(S) on 9 April, 2012

Author: R.M.Chhaya

Bench: R.M.Chhaya

  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/147/2012	 6/ 6	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 147 of 2012
 

=========================================================

 

RELIANCE
UTILITIES PRIVATE LIMITED - Applicant(s)
 

Versus
 

.
- Respondent(s)
 

=========================================================
 
Appearance
: 
MRDILIPLKANOJIYA
for
Applicant(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 09/04/2012 

 

ORAL
ORDER 

1. Upon the application of the above named Applicant Company by Summons for Direction dated 30.03.2012 and upon hearing Mr. R.S. Sanjanwala, learned Senior Counsel with Mr. Dilip L. Kanojiya for the Applicant Company and upon perusing and considering the contents of the affidavit of Pradyuman Ambalal Soni, the authorised signatory of the Applicant Company and upon perusing of relevant exhibits, IT IS ORDERED:

2. That the meeting of the Class 'A' equity shareholders (7 in number) of the Applicant Company is hereby dispensed with considering the affidavit filed by Pradyuman Ambalal Soni as well as considering the certificate dated 29th March 2012 issued by M/s. Pathak H.D. & Associates, Chartered Accountants, Auditors of the Applicant Company ( at page 433) as well as consents of the Class 'A' equity shareholders at Exhs. O-1 to O-7 ( at pages 435 to 469).

3. That the meeting of the Class 'B' equity shareholders (2 in number) of the Applicant Company is hereby dispensed with considering the affidavit filed by Pradyuman Ambalal Soni as well as considering the certificate dated 29th March 2012 issued by M/s. Pathak H.D. & Associates, Chartered Accountants, Auditors of the Applicant Company ( at page 433) as well as consents of the Class 'B' equity shareholders at Exhs. P-1 and P-2( pages 470 to 475 ).

4. That the meeting of the preference shareholders (1 in number) of the Applicant Company holding 10% Non-cumulative Compulsorily Convertible Preference Shares (Series A, Series B and Series C) is hereby dispensed with considering the affidavit filed by Pradyuman Ambalal Soni as well as considering the certificate dated 29th March 2012 issued by M/s. Pathak H.D. & Associates, Chartered Accountants, Auditors of the Applicant Company ( at page 433) as well as consent of the sole preference shareholder at Exh. Q (pages 476 to

480).

5. That the meeting of secured creditors of the Applicant Company shall be convened and held at Motikhavdi, P.O. Digvijaygram, District Jamnagar

- 361 140 on Saturday, the 5th day of May, 2012 at 9.30 a.m. for the purpose of considering and if thought fit, approving, with or without modification(s), the Scheme of Amalgamation and Arrangement proposed to be made among Relogistics Infrastructure Limited, Reliance Utilities Private Limited, Reliance Gas Transportation Infrastructure Limited and Reliance Industries Holding Private Limited.

6. That the meeting of unsecured creditors of the Applicant Company shall be convened and held at Motikhavdi, P.O. Digvijaygram, District Jamnagar

- 361 140 on Saturday, the 5th day of May, 2012 at 1.00 p.m. for the purpose of considering and if thought fit, approving, with or without modification(s), the Scheme of Amalgamation and Arrangement proposed to be made among Relogistics Infrastructure Limited, Reliance Utilities Private Limited, Reliance Gas Transportation Infrastructure Limited and Reliance Industries Holding Private Limited.

7. That at least 21 clear days before the day appointed for the meetings, an advertisement convening the same and stating that copies of the said compromise or arrangement and of the statement required to be furnished pursuant to Section 393 and forms of proxy can be obtained free of charge at the registered office of the Applicant Company or at the office of its advocate be published once in each of Indian Express, Ahmedabad Edition, in English, Divya Bhaskar, Rajkot Edition and Nobat, Gujarati daily and publication in the Government gazette be dispensed.

8. That, in addition, at least 21 clear days before the meetings to be held, as aforesaid, the notice convening the said respective meetings at the place and time aforesaid, together with a copy of the said compromise or arrangement, a copy of the statement required to be sent under Section 393, and the prescribed form of proxy, shall be sent by pre-paid letter by registered post addressed to each of the secured creditors and unsecured creditors whose meeting is to be held at their respective registered or last known addresses.

9. That the advocate for the Applicant Company abovenamed do, within ten days of this date simply file in Court the copy of the advertisement, the notice and the statement to accompany the notice.

10. That Hon'ble Mr. Justice S.D. Dave, as he then was, and failing him, the Hon'ble Mr. Justice K.A. Puj, as he then was and failing him, Shri Kirit Brahmbhatt, Director and Manager of the Applicant Company shall be the Chairman of the meeting of the secured creditors to be held on Saturday, the 5th day of May 2012, as aforesaid.

11. That Hon'ble Mr. Justice K.A. Puj, as he then was, and failing him, the Hon'ble Mr. Justice S. D. Dave, as he then was and failing him, Shri Kirit Brahmbhatt, Director and Manager of the Applicant Company shall be the Chairman of the meeting of the unsecured creditors to be held on Saturday, the 5th day of May 2012, as aforesaid.

12. That the Chairman appointed for the meetings do issue the advertisement and send out the notices of the meetings referred to above.

13. That the quorum for each of the said meetings shall be 3 (three) creditors present in person or by proxy.

14. That voting by proxy be permitted, provided that a proxy in the prescribed form duly signed by the person entitled to attend and vote at the relevant meeting or by his authorised representative, is filed with the Applicant Company at its registered office at ECB - 3, CPP Complex, Reliance Jamnagar SEZ, Village Padana, Taluka Lalpur, District Jamnagar - 361 280, Gujarat not later than 48 hours before the time fixed for the relevant meeting.

15. That the value of each secured creditor and unsecured creditor shall be in accordance with the books of the Applicant Company and, where the entries in the books are disputed, the Chairman shall determine the value for the purpose of the meetings.

16. That the Chairman do report to this Court the result of the said meetings within 14 days of the conclusion of the meetings and the said report shall be verified by his affidavit.

17. And it is further ordered that the provisions of Section 101(2) shall not apply in relation to the reduction in the Securities Premium Account of the Applicant Company considering the affidavit filed by Pradyuman Ambalal Soni.

18. With the above directions, the Company Application is disposed of. No order as to costs.

(R.M.CHHAYA, J.) Hitesh     Top