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

M/S Rajkripal Timber Industries Pvt. ... vs ....................... on 21 December, 2012

Author: Indermeet Kaur

Bench: Indermeet Kaur

*     IN THE HIGH COURT OF DELHI AT NEW DELHI

%                               Date of Judgment:21.12.2012

                        (ORIGINAL JURISDICTION)

                      CO. APPL. (M) No. 196 OF 2012

    IN THE MATTER OF COMPANIES ACT, 1956 (1 OF 1956)

    SECTIONS 391 & 394.

    AND

    IN THE MATTER OF SCHEME OF AMALGAMATION/
    MERGER

    AND

    IN THE MATTER OF:



    M/s RAJKRIPAL TIMBER INDUSTRIES PVT. LIMITED
                              -------Applicant/ Transferee
    Company

    AND

    M/s SANJAY KUMAR & CO. EXIM LIMITED

                                          ----- Transferor Company

    Through:     Mr. Abhay K. Das, Advocate with Shabnam Shalini
                 Advocate.



C.A.(M) No.196/2012                                    Page 1 of 7
 INDERMEET KAUR, J. (Oral)

1. This is first motion Application under Section 391 and 394 of the Companies Act, 1956, (for short, the Act) in connection with the Scheme of Amalgamation/ Merger (for short Scheme) between M/s Rajkripal Timber Industries Pvt. Ltd. (hereinafter referred to as the Transferee Company) and M/s Sanjay Kumar & Co. Exim Ltd. (hereinafter referred to as the Transferor Company) and the Scheme of Amalgamation/Merger provides for the merger of M/s Sanjay Kumar & Co. Exim Ltd. with the Transferee Company viz. M/s Rajkripal Timber Industries Pvt. Ltd. A copy of proposed Scheme of Arrangement is filed along with the Application as Annexure "G"

2. It is stated that the Registered Offices of Applicant/transferee company and Transferor companies are situated within the National Capital Territory of Delhi and are within the jurisdiction of this Court.

3. Mr. Abhay K Das, Learned Counsel for the Applicant Company submitted that no proceedings under section 235 to 251 of the C.A.(M) No.196/2012 Page 2 of 7 Companies Act, 1956 are pending against the Applicant Company as on the date of the present Application.

4. The proposed Scheme has been approved by the Board of Directors of both the Applicant/Transferee Company as well as the Transferor Company. Copies of Board Resolutions have been filed along with the Application.

5. The status of the Shareholders, Secured and Un-secured Creditors of the Applicant/ Transferee Company and the consents obtained from them for proposed Scheme is clearly apparent from the chart given below :

Particulars Applicant/ Transferee/ Resulting Company viz.
M/s Alert India Pvt. Ltd.

       No. of           20 (list of shareholders in page no.20-20A &
       shareholders     223-224 of Petition)

       Consent given    18

( Constitute more than 99% of total value of shareholding) Page No. 20-42 of Application/Petition No. of Secured 0 Creditors Consent given Not applicable C.A.(M) No.196/2012 Page 3 of 7 No. of 16 (list of creditors duly certified by C.A. in Unsecured page no.43 & 225-227 of Petition) Creditors Consent given 10 Page No. 43-59C of Application/Petition

6. A prayer has been made for dispensation of the requirement of convening meetings of Shareholders and Creditors of the Applicant/Transferee Company.

7. In View of the consent letters/ NOC/ board resolutions placed on record by the transferor company and averments made in the Application, the requirement of convening separate meeting of the Shareholders of the Applicant/ Transferee Company is dispensed with.

8. The consent given by the unsecured creditors are less than the required percentage of total value of unsecured creditors as required under the provision of companies Act, 1956. As on 31.03.12, the Transferee Company has 15 (Fifteen only as one of the creditors is Shri Ganesh Ji of Rs.1.25 which is formal) C.A.(M) No.196/2012 Page 4 of 7 Unsecured Creditors to whom an aggregate amount of Rs.17,10,44,442.25 (Rupees seventeen crore ten Lac forty four thousand four hundred forty two & twenty five paise only) is due to be paid. Separate meeting of Unsecured Creditors of the Transferee Company is proposed to be held under the supervision of this Hon'ble Court.

9. Consequently, I direct that the meeting of the Unsecured Creditors of the Transferee Company shall be held on 16.02.2013 at registered office of the transferee company viz. 21/08, Ground Floor, West Patel Nagar, New Delhi-110008 at 1.00 pm.

10.Mr.Suchitra Chitale, Advocate, Cell No.9811081135 is appointed as Chairperson and Ms.Manashi Pathak, Cell No.9899382465 is appointed as Alternate Chairperson for the meeting of the Unsecured Creditors of the Transferee Company. They would be paid Rs.50,000/-each. Ms.Arjun Ram, Cell No.931038388 and Ms.Rupa, Cell No.9810274229 shall provide secretarial assistance to the Chairperson and they shall be paid fee of Rs.10,000/- each for this purpose.

C.A.(M) No.196/2012 Page 5 of 7

11.Notices for the meeting of the Unsecured Creditors of the Transferee Company shall be published in the Delhi edition of The Statesman (English, Delhi edition) and Veer Arjun (Hindi, Delhi edition). The said notices shall be published a minimum 21 days in advance before the scheduled date of the meeting.

12.Alternatively, individual notices for the proposed meeting of the Unsecured Creditors of the Transferee Company would be sent by ordinary post minimum 21 days in advance before the scheduled date of meeting. The Chairperson shall ensure that the dispatch is made under his/ her supervision or his authorized representative.

13.The quoram for the meeting for the Unsecured Creditors of the Transferee Company is fixed as follows:

         Company                     Unsecured Creditors



         Transferee Company          15%

14. It is also directed that if the quoram is not present in the meeting, then the meeting would be adjourned for 30 minutes and thereafter, the persons present in the meeting would be treated as proper quoram.

C.A.(M) No.196/2012 Page 6 of 7

15. Voting by proxy is permitted provided that the proxy in the prescribed form and duly signed by the person entitled to attend and vote in the aforesaid meeting or by his authorized representative, is filed with the company at its registered office, not later than 48 hours before the said meeting.

16. The Chairperson shall file his report within two weeks of the conclusion of the said meeting.

17. Transferee Company does not have any secured creditors. Copy of the certificate issued by the Chartered Accountant showing that the Transferor Company does not have any Secured Creditors have been placed on record. In these circumstances, no meeting of secured creditors of the Transferee Company is required to be convenced.

18. The Application stands allowed in the aforesaid terms. Order Dasti.

INDERMEET KAUR, J.

DECEMBER 21, 2012 nandan C.A.(M) No.196/2012 Page 7 of 7