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 5, Cited by 0]

Delhi High Court

Imperia Homes Pvt Ltd vs ............. on 28 October, 2014

Author: Sanjeev Sachdeva

Bench: Sanjeev Sachdeva

$~16
*IN THE HIGH COURT OF DELHI AT NEW DELHI
+    CO.PET. 350/2014
IN THE MATTER OF
IMPERIA HOMES PVT LTD          .....Petitioners

               Through: Mr. Rajeev K Goel, Advocate for
                        the Petitioners.

                          Mr.    Atma    Sah,  Assistant
                          Registrar of Companies for the
                          Regional Director.

                          Mr. Rajiv Behl, Advocate for the
                          Official Liquidator.

    CORAM:
    HON'BLE MR. JUSTICE SANJEEV SACHDEVA
               ORDER

% 28.10.2014 SANJEEV SACHDEVA, J (ORAL) CA No. 2453/2014 (application seeking condonation of delay on behalf of Regional Director) This is an application by the Regional Director seeking condonation of delay of 11 days in filing the report.

Learned Counsel for the Petitioner does not oppose the said application.

In view of the above, the delay in filing the report is condoned. The application is allowed. The report is ============================================= CO.PET. 350/2014 1 directed to be taken on record.

CO.PET. 350/2014

1. This second motion joint petition has been filed under sections 391 to 394 of the Companies Act, 1956 ("Act") seeking sanction of the Scheme of Amalgamation ("Scheme") of Imperia Homes Pvt. Ltd. (hereinafter referred to as Transferor Company) with Imperia Structures Ltd (hereinafter referred to as Transferee Company) (hereinafter collectively referred to as Petitioner Companies). A copy of the Scheme has been enclosed with the Petition.

2. The registered office of the Petitioner Companies is situated at New Delhi, within the jurisdiction of this Court.

3. Details with regard to the date of incorporation of the Petitioner Companies, their authorized, issued, subscribed and paid up capital have been given in the Petition.

4. Copies of the Memorandum and Articles of Association as well as the latest audited Accounts as at 31st March 2013 of the Petitioner Companies have also been enclosed with the Petition.

============================================= CO.PET. 350/2014 2

5. Copies of the Resolutions passed by the Board of Directors of the Petitioner Companies approving the Scheme of Amalgamation have also been placed on record.

6. Learned Counsel for the Petitioner Companies submits that no proceedings under Sections 235 to 251 of the Companies Act, 1956 is pending against the Petitioner Companies.

7. The Petitioner Companies had earlier filed C.A (M) 78 of 2014 seeking directions of this Court for dispensation/convening of meetings. Vide Order dated 30th April, 2014, this Court allowed the Application and requirement of convening all the meetings of Shareholders, Secured and Un-secured Creditors of the Transferor Company and of the Transferee Company were dispensed with.

8. The Petitioner Companies had thereafter filed the present Petition seeking sanction to the Scheme of Amalgamation. Vide order dated 26 th May, 2014, notice of the Petition was directed to be issued to the Regional Director, Northern Region, Ministry of Corporate Affairs and the Official Liquidator attached ============================================= CO.PET. 350/2014 3 with this Court. Citations were also directed to be published in „Business Standard‟ (English, Delhi Edition) and „Dainik Bhaskar‟ (Hindi, Delhi Edition). Affidavit of Service and Publication has been filed by the Petitioners showing compliance regarding service of the Petition on the Regional Director, Northern Region and the Official Liquidator, and also regarding publication of citations in the aforesaid newspaper. Copies of the newspaper cuttings, in original, containing the publications have also been filed along with the Affidavit of Service.

9. In response to the notice issued, the Official Liquidator sought information from the Petitioner Companies. Based on the information received, the Official Liquidator has filed his Report dated 3rd September 2014, wherein he has stated that he has not received any complaint against the proposed Scheme from any person/party interested in the Scheme in any manner and that the affairs of the Transferor Company do not appear to have been conducted in a manner prejudicial to the interest of its members, creditors or to public interest as per the 2 nd proviso of section 394(1) of the Act.

============================================= CO.PET. 350/2014 4

10. In response to the notice issued in the Petition, Learned Regional Director, Northern Region, Ministry of Corporate Affairs has filed his Affidavit/Report dated 29th September, 2014. Relying on the Scheme of Amalgamation, he has stated that, upon sanction of the Scheme, all the employees of the Transferor Company shall become the employees of the Transferee Company without any break or interruption in their services. Further Learned Regional Director submits that despite of notice, Income Tax Authorities has not raised any observation with regard to the Scheme.

11. No objection has been received to the Scheme of Amalgamation from any other party. Mr. Brajinder Singh Batra, Director of the Transferee Company has filed an affidavit confirming that neither the Petitioner Companies nor their Counsel has received any objection pursuant to citations published in the newspapers.

12. In view of the approval accorded by the Shareholders and Creditors of the Petitioner Companies; representation/reports filed by the Regional Director, Northern Region and the Official Liquidator, attached with this Court to the proposed Scheme of ============================================= CO.PET. 350/2014 5 Amalgamation, there appears to be no impediment to the grant of sanction to the Scheme of Amalgamation. Consequently, sanction is hereby granted to the Scheme of Amalgamation under sections 391 and 394 of the Companies Act, 1956. The Petitioner Companies will comply with the statutory requirements in accordance with law.

13. Certified copy of the order be filed with the Registrar of Companies within 30 days from the date of receipt of the same. In terms of the provisions of sections 391 and 394 of the Companies Act, 1956, and in terms of the Scheme, the whole or part of the undertaking, the property, rights and powers of the Transferor Company be transferred to and vest in the Transferee Company without any further act or deed. Similarly, in terms of the Scheme, all the liabilities and duties of the Transferor Company be transferred to the Transferee Company without any further act or deed.

14. It is, however, clarified that this order will not be construed as an order granting exemption from payment of stamp duty or taxes or any other charges, if payable in accordance with any law; or permission/ ============================================= CO.PET. 350/2014 6 compliance with any other department which may be specifically required under any law.

15. Learned Counsel for the Petitioners states that the Petitioner Companies (collectively) would voluntarily deposit a sum of Rs.50,000/- in the Common Pool fund of the Official Liquidator within three weeks from today. The statement is accepted.

16. The Petition is allowed in the above terms.

Order Dasti.

SANJEEV SACHDEVA, J OCTOBER 28, 2014 st ============================================= CO.PET. 350/2014 7