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 1, Cited by 0]

Calcutta High Court

Dhansagar Vyapaar Private Limited & Ors vs Unknown on 21 March, 2011

Author: I. P. Mukerji

Bench: I. P. Mukerji

                           COMPANY APPLICATION NO. 286 OF 2011
                             IN THE HIGH COURT AT CALCUTTA

                                  ORIGINAL JURISDICTION




                                       In the Matter of :
                    DHANSAGAR VYAPAAR PRIVATE LIMITED & ORS.



BEFORE :

The Hon'ble JUSTICE I. P. MUKERJI

Date : 21st March, 2011.

Mr. Rajesh Singh...for petitioner.

The Court : A meeting of the Shareholders of DHANSAGAR VYAPAAR PRIVATE LIMITED shall be convened and held at 10, Kiran Shankar Roy Road, 1st Floor, Calcutta- 700001 on the 11th day of April, 2011 at 2.00 p.m. for the purpose of considering and if thought fit approving with or without modification, the Scheme of Amalgamation proposed of DHANSAGAR VYAPAAR PRIVATE LIMITED and BANSIDHAR TIE UP PRIVATE LIMITED (hereinafter collectively referred to as the Transferor Companies) with FULFIL TIE UP PRIVATE LIMITED (hereinafter referred to as the "Transferee Company").

A meeting of the Shareholders of BANSIDHAR TIE UP PRIVATE LIMITED shall be convened and held at 10, Kiran Shankar Roy Road, 1st Floor, Calcutta-700001 on the 11th day of April, 2011 at 2.15 p.m. for the purpose of considering and if thought fit approving with or without modification, the Scheme of Amalgamation.

A meeting of the Shareholders of FULFIL TIE UP PRIVATE LIMITED shall be convened and held at 10, Kiran Shankar Roy Road, 1st Floor, Calcutta-700001 on the 11th day of April, 2011 at 2.30 p.m. for the purpose of considering and if thought fit approving with or without modification, the Scheme of Amalgamation.

2

Since all the Shareholders of all the applicant companies abovenamed have already considered and given their consent in writing to the Scheme, such meetings may be held at short notice.

At least 3 (three) days before the meetings to be held as aforesaid, notices convening the said meetings at the place and times as aforesaid together with a copy of the said Scheme of Amalgamation, a copy of the statement under section 393 of the Companies Act, 1956 and the prescribed form of proxy be sent and received under Registered Post or by Hand Delivery to each of the said Shareholders of the applicant companies at their respective last known addresses.

The advertisement of the notice of the meetings is dispensed with. The settlement of the individual notice, including statement to accompany the notice by the Assistant Registrar (Company) of this Court is also dispensed with.

Ms. Jyotsna Mukherjee, Bar Association Room No.13, Advocate, and failing which Mr. Krishnanda Mukherjee, Advocate, shall be the Chairperson of the meetings of the Shareholders of DHANSAGAR VYAPAAR PRIVATE LIMITED to be held at aforesaid at a remuneration of 600 GMs.

Mr. Krishnanda Mukherjee, Bar Association Room, Advocate, and failing which Mr. Kalyan Kumar Chakraborty, Advocate, shall be the Chairperson of the meetings of the Shareholders of BANSIDHAR TIE UP PRIVATE LIMITED to be held at aforesaid at a remuneration of 600 GMs.

Mr. Kalyan Kumar Chakraborty, Bar Association Room No.10, Advocate, and failing which Ms. Jyotsna Mukherjee, Advocate, shall be the Chairperson of the meetings of the Shareholders of FULFIL TIE UP PRIVATE LIMITED to be held at aforesaid at a remuneration of 600 GMs.

Such Chairpersons appointed for the said meetings, or any person(s) authorised by them do issue and send out the notice of the meeting(s) referred to above. 3

The quorum for the meetings of the Shareholders of all the Transferor Companies and the Transferee Company be fixed at 2 (two) persons, present either in person or by proxy.

Voting by proxy be permitted, provided that a proxy in the prescribed form duly signed by the person(s) entitled to attend and to vote at the meeting(s), is filed with the applicant companies at their registered offices not later than forty-eight hours before the said meeting(s). The Chairpersons shall have the power to adjourn the meetings, if necessary.

The value of each member shall be in accordance with the books of the companies and where entries in the books are disputed, the Chairperson shall determine such value for the purposes of the meeting(s).

The Chairpersons do report to this Court, the result of the said meetings within seven weeks from the date of the conclusion of the said meetings and their reports shall be verified by their respective affidavit.

This application is disposed of.

The Chairpersons and all parties concerned are to act on a signed photocopy of this order on the usual undertakings.

[ I.P. MUKERJI, J.] pkd.

Asstt.Registrar[C.R.]