Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

In Re: Sterlite Industries Ltd. ... vs Unknown
2002 Latest Caselaw 439 Bom

Citation : 2002 Latest Caselaw 439 Bom
Judgement Date : 19 April, 2002

Bombay High Court
In Re: Sterlite Industries Ltd. ... vs Unknown on 19 April, 2002
Author: D Deshmukh
Bench: D Deshmukh

JUDGMENT

D.K. Deshmukh, J.

1. Upon the Petition of Sterlite Industries (India) Limited, the Petitioner Company abovenamed. presen.ed to this Hon'ble Court on 18th February, 2002 for sanction of the arrangement emboded in the Scheme of Arrangement between Stertite Industries (India) Limited (hereinafter referred to as the Petitioner Company) and the Equity Shareholders of the Petitioner Company and for other consequential reliefs as mentioned in the Petition and the said Petition and the said Petition being this day called on for hearing and final disposal AND UPON READING the said Petition and the Affidavit of Shri Ramesh Venkat, Senior Vice-President, Corporate Finance, of the Petitioner Company solemnly affirmed on the 18th day of February 2002 verifying the said Petition AND UPON READING the Affidavit of Ramesh Venkat, Senior Vice-President, Corporate Finance dated the 28th day of March, 2002, proving publication of the notice of the date of hearing of the Petition in the issue of "Indian Express" in English circulating in Mumbai dated 16th March 2002, issue of "Maharashtra Times" in Marathi circulating in Mumbai dated 16th March 2002, issue of "Lokmat Times" in English circulating in Aurangabad dated 16th March 2002, issue of "Lokmat" in Marathi circulating in Aurangabad dated 16th March 2002 AND UPON READING the Affidavit of Shri Ashok Sawant, Clerk of M/s, Thakore Jariwala & Associates. Advocate for the Petitioner Company dated 4th March, 2002 proving service of notice of hearing of the Petition upon the Regional Director. Department of Company Affairs, Maharashtra, Mumbai AND UPON READING THE Affidavit of Shri Ramesh Venkat. Senior Vice-President, Corporate Finance of the Petitioner Company dated the 9th day of April, 2002 stating that the Petitioner Company has obtained the no objection of the Depository holding the underlying Equity Shares of the Petitioner Company represented by GDRs to the Scheme of Arrangement and annexing the said no objection as Exhibit 'A' to the said Affidavit AND UPON READING the Order dated the 9th day of January 2002 read with further orders dated the 17th day of January 2001, corrected as 17th day of January 2002 by the further Order dated 30th January 2002 made by this Hon'ble Court in Company Application No. 18 of 2002, whereby the Petitioner Company was ordered to convene separate meetings of the Equity Shareholders. Secured Creditors (including Debenture holders) and Unsecured Creditors of the Petitioner Company for purpose of considering and if thought fit, approving, with or without modifications, the arrangement embodied in the proposed Scheme of Arrangement between the Petitioner Company and the equity shareholders of the Petitioner Company AND UPON READING the Affidavit of Shri Navin Agarwal. Chairman appointed for the said meetings of Equity Shareholders, Secured Creditors (including Debenture holders) and Unsecured Creditors of the Petitioner Company solemnly affirmed on the 30th day of January 2002 proving publication of the notices convening the said meetings of Equity Shareholders, Secured Creditors(including Debentureholders) and Unsecured Creditors of the Petitioner Company in the issue of "Free Press Journal" in English circulating in Mumbai dated 21st January 2002, "Navshakti" in Marathi circulating in Mumbai dated 21st January, 2002, "Lokmat Times" in English circulating in Aurangabad dated 21st January, 2002, and "Lokmat " in Marathi circulating in Aurangabad dated 21st January, 2002 and also proving service notice convening the said meetings upon individual Equity Shareholders Secured Creditors (including Debenture holders) and Unsecured Creditors of the Petitioner Company AND UPON READING the Report dated the 18th day of February 2002 of Shri Navin Agarwal. Chairman of the said meeting of the Equity Shareholders, Secured Creditors (including Debenture holders) and Unsecured Creditors of the Petitioner Company and to the result of the said meetings AND UPON READING the Affidavit of Shri Navin Agarwal solemnly affirmed on the 18th day of February, 2002 verifying the said Report AND IT APPEARS from the said Report of the Chairman of the meeting of the Equity Shareholders. Secured Creditors(including Debenture holders) and Unsecured Crediters of the Petitioner Company that the arrangement embodied in the proposed Scheme of Arrangement between the Petitioner Company and the Equity Shareholders of the Petitioner Company has been approved by a majority in number representing more than three-fourth in value of the Equity Shareholders, and unanimously by all the Secured Creditors ( including Debenture holders) and all the Unsecured Creditors of the Petitioner Company present and voting in person or by authorised representative or by proxy at their respective meetings AND UPON HEARING Shri Virag Tulzapurkar , Counsel, instructed by M/s. Thakore Jariwala & Associates. Advocaies for the Petitioner Company, Shri C.J. Joy with Shri M.M. Goswami Panel Counsel for the Regional Director, Department of Company Affairs, Maharashtra, Mumbai, who appears in pursuance to the notice dated 26th February, 2002 and submits to the order of the Court and no other person or persons entitled to appear at the hearing of the said Petition appearing this day either in support of the said Petition or to show cause against the same THIS COURT DOTH HEREBY SANCTION the arrangement embodied in the Scheme of Arrangement between Stertite Industries (India) Limited, the Petitioner Company and the Equity Shareholders of the Petitioner Company as set forth in Exhibit 'C' to the said Petition and also in the Schedule hereto annexed AND THIS COURT DOTH DECLARE the Scheme of Arrangement to be binding with effect from the Effective Date on all the Equity Shareholders, Preference Shareholders, Secured Creditors (including Debenture holders) and Unsecured Creditors of the Petitioner Company AND THIS COURT DOTH ORDER THAT in terms of the Scheme, the Petitioner Company shall, on a date fixed by the Board of Directors of the Petitioner Company, purchase not more than 2.79,96,278 Equity Shares (representing approximately 50% of its issued, subscribed and paid- up equity share capital) from the Shareholders excluding Equity Shares of those Shareholders who intimate the Petitioner Company (in the relevant form provided for the purpose) within the stipulated period of their intention to continue holding the Equity Shares AND THIS COURT DOTH FURTHER ORDER THAT on or after the Record Date, the Petitioner Company shall send to every shareholder an Option Form to enable him/her/it to select whether he/she/it desires to continue as Shareholder of the Petitioner Company and accordingly, does not desire to offer his/her/its Equity Shares to the Petitioner Company for purchase and that the Shareholders shall be entitled to exercise their option to continue to hold their Equity Shares by sending the Option Form to the Petitioner company within the period stipulated in the Option Form AND THIS COURT DOTH FURTHER ORDER THAT in case the Equity Shares required to be purchased by the Petitioner Company as above exceed 2,79,96,278 Equity Shares (representing 50% (fifty percent) of the issued, subscribed and paid-up equity share capital) the Petitioner Company shall purchase the Equity shares on a pro-rata basis AND THIS COURT DOTH FURTHER ORDER THAT purchase of Equity Shares from non- resident Shareholders under the Scheme shall be subject to necessary approvals being obtained from the Reserve Bank of India under the provisions of the Foreign Exchange Management Act, 1999 AND THIS COURT DOTH FURTHER ORDER THAT nothing contained in the Scheme shall apply to the holders of GDRs of the Company or to the Depository holding the underlying shares in respect of the GDRs, provided that if the holders of the GDRs of the Company have converted the GDRs into the underlying shares of the Company and have become members of the Company on or before the Record Date, they shall be covered by this Scheme in the same manner as other nonresident Shareholders AND THIS COURT DOTH FURTHER ORDER THAT subject to Clause 4.7 of the Scheme, in consideration for every 1 (one) Equity Share purchased by the Petitioner Company in pursuance of Clause 4.1 of the Scheme, the Petitioner Company shall, within 7 (seven ) days from the date of purchase of the Equity Shares, without any further application, act-or deed by the shareholders (i) pay to the Shareholder a cash consideration of Rs. 100 (Rupees one hundred); and (ii) issue and allot to the Shareholder 5 (five) Debentures on the terms and conditions contained in the Scheme AND THIS COURT DOTH FURTHER ORDER THAT upon discharge of the consideration as provided in Clause 4 6 of the Scheme, the Equity Shares purchased in pursuance of Clause 4.1 of the Scheme shall be deemed to be transferred in the Petitioner Company's name, without any act or deed by the Shareholder, including but not limited to surrendering of share certificates with transfer forms and/or sending appropriate instructions to the Depository Participants and on the date of purchase fixed under Clause 5.1 of the Scheme, the share certificate relating to the Equity Shares purchased by the Petitioner Company shall be rendered invalid and THIS COURT DOTH FURTHER ORDER THAT for the purpose of the Scheme, the Equity Shares shall not be traded on the stock exchanges for a period commencing from the Record Date and until the date of discharge of the consideration as provided in Clause 4.6 of the Scheme AND THIS COURT DOTH FURTHER ORDER THAT following the discharge of consideration to the Shareholders as provided in Clause 4.6 of the Scheme, the issued, subscribed and paid-up equity share capital of the Petitioner Company to the extent of the face value of the Equity Shares cancelled and Share Premium Account shall stand reduced to the extent of the difference between the face value of the Equity Shares cancelled and Share Premium Account shall stand reduced to the extent of the difference between the face value of the Equity Shares cancelled under the Scheme and its cost to the Company AND THIS COURT DOTH FURTHER CONFIRM the reduction in the issued, subscribed and paid-up share capital and share premium account of the Petitioner Company in terms of and pursuant to Clause 5.2 and 5.3 of the Scheme of Arrangement as and integral part of the Scheme of Arrangement as resolved on by the Special Resolution of the members of the Petitioner Company passed at its Extraordinary General Meeting of the Petitioner Company convened and held on 16th day of February. 2002 AND THIS COURT ORDER THAT the Petitioner Company to intimate the Stock Exchanges on which the Equity Shares are listed of the particulars of the Equity Shares pursuant to and in accordance with the Scheme and of the consequent reduction in the equity share capital AND THIS COURT DOTH RECORD that the Petition is kept pending for the reliefs in terms of prayers (e) and (h) AND THIS COURT DOTH GRANT liberty to the Petitioner Company to apply for sanction in terms of prayers (e) and (h) and to file an Application for praying for such reliefs in terms of prayers (e) and (h) to the Company Registrar upon completion of the events specified in Clause 4.6 of the Scheme of Arrangement AND THIS COURT DOTH FURTHER ORDER that the Petitioner Company do within thirty days after the date of the sealing of the Order, cause a certified copy of the Order to be delivered to the Registrar of Companies. Maharashtra, Mumbai for registration under Section 391 and Section 103 of the Companies Act 1956 AND THIS COURT DOTH FURTHER ORDER that this Order sanctioning the Scheme of Arrangement be deemed to be an Order confirming the reduction of share capital and share premium account of the Petitioner Company within the meaning of Section 102 of the Companies Act. 1956 AND THIS COURT DOTH FURTHER ORDER that the parties to the arrangement embodied in the Scheme of Arrangement sanctioned herein or any other person or persons interested therein shall be at liberty to apply to this Hon'ble Court in the above matter for any directions that may be necessary in regard to the working of the arrangement embodied in the Scheme of Arrangement sanctioned herein and set forth in the Schedule hereto AND THIS COURT DOTH LASTLY ORDER that the Petitioner Company do pay a sum of Rs. 1,500/-(Rupees One Thousand Five Hundred only) to the Regional Director, Department of Company Affairs, Maharashtra, Mumbai towards the costs of the said Petition WITNESS SHRI CHUNILAL KARSANDAS THAKKER. The Chief Justice at Bombay aforesaid this 19th day of April, 2002.

 

SCHEDULE

Scheme of Arrangement

Between

Sterlite Industries (India) Limited

And

Equity Shareholders of Sterlite Industries (India) Limited

This Scheme of Arrangement is presented under Section 391 of the Companies Act, 1956 (the "Act") for the purchase of Equity Shares of Sterlite Industries (India) Limited. The Scheme also provides for the consequent cancellation of the Equity Shares so purchased and the reduction of the equity share capital of Sterlite Industries (India) Limited in terms of Section 100 of the Act.

1. DEFINITIONS

In this Scheme, unless repugnant to the context, the following expressions shall have the following meanings:

1.1. "Act" means the Companies Act, 1956 and shall include any statutory modifications, re-enactment or amendment thereof for the time being in force.

 1.2      "Board" means the Board of Directors of the Company 
 

 1.3      "Company" means Sterlite Industries (India) Limited a Company incorporated under the Companies Act, 1956 having its registered office at B-10/4, Waluj, MIDC Industries Area. Dist. Aurangabad 431 133, Maharashtra, Thane.
 

 1.4      "Debentures" means the secured fully paid redeemable non-convertible debentures of Rs.10 (Rupees ten only) each, proposed to be issued by the Company pursuant to the scheme, the principal terms and conditions for which have been set out in the Annexure to this Scheme.
 

 1.5      "Effective Date" means the date on which the certified copy of the order of the High Court sanctioning, the scheme is filed with the Registrar of Companies at Mumbai 
 

 11.6       "Equity Shares" means fully paid up equity shares of Rs.10 each issued by the Company 

 

 1.7      "GDRs" means global depository receipts issued pursuant to the issue of Foreign Currency Convertible Bonds and Ordinary Shares (Through Depository Receipt Mechanism) Scheme, 1993 and other applicable law, and where relevant shall include the underlying Equity Shares relating thereto.
 

 1.8      "High court" means the High Court of Judicature at Bombay or such other High court having jurisdiction in the matter.
 

 1.9      "Record Date" means the date to be fixed by the Board after the Effective Date by reference to which the eligibility of the Shareholders for the purchase of the Equity Shares pursuant to this Scheme shall be determined.
 

 1.10    "Scheme" means this Scheme of Arrangement in its present form as submitted to the High Court or this Scheme with such modification(s), if any approved or imposed or directed by the High Court.
 

 1.11     "Shareholder" means a person holding Equity Shares, who is registered as a member in the Registrar of Members of the Company as on the Record Date or whose name appears as the beneficial owner of the Equity Shares in the records of the Depositories on the Record Date. 
 

 2. DATE OF TAKING EFFECT. 
  The Scheme set out herein in its present form or with any modification(s)

suggested by the Board and/or approved or imposed or directed by the High Court shall take effect on and from the Effective Date.

 

 3. SHARE CAPITAL 
 

 3.1       The Share Capital of the Company as on June 30, 2001 is as under: 
 
 
    
 
  
 Rupees in lacs

 
 Authorised Capital 
  

 
 8,00,00,000 Equity Shares Rs. 5 each.
 4000.00

 
 5,00,00,000 Preference Shares of Rs. 10 each
 5000.00 

 
 
 9000.00

 
 Issued Subscribed and Paid up Capital 
 

 
 5,59,92,555 Equity Shares of Rs. 5 each fully paid up
 2799.63

 
 Less: Call in arrears
 21.47 

 
  
 2778.18

 
 Add: 2,50,00000 Non-Convertible Redeemable
 2500.00

 
 Cumulative Preference Shares of Rs. 10/- each
  

 
 TOTAL
 5279.16
   


 

 4.      PURCHASE OF SHARES 
   

 4.1       The Company shall, on a date fixed by the Board following the Record Date, purchase not more than 2,79,96,278 Equity Shares (representing approximately 50% (fifty percent) of its issued, subscribed and paid-up equity share capital) from the Shareholders excluding the Equity Shares of those Shareholders from whom the Company receives a Written intimation (in the relevant form provided for the purpose) within the stipulation period of their intention to continue holding the Equity Shares 
 

 4.2      On or after the Record Date, the Company shall send to every Shareholder an Option Form to enable him/her/it to select whether he/she/it desires to continue as Shareholder of the Company and accordingly, does not desire to offer his/her/its Equity Shares to the Company for purchase. The Option Form shall also be available to the Shareholders at such designated location, time and in such manner as may be notified by the Company. The Shareholders shall be entitled to exercise their option to continue to hold their Equity Shares by sending the Option Form to the Company within the period stipulated in the Option Form 
 

 4.3      In case the Equity Shares required to be purchased by the Company as above exceed 2.79.96.278 Equity Shares (representing 50% (fifty percent) of the issued, subscribed and paid-up equity shares capital), the company shall purchase the Equity Shares on a pro-rata basis.
 

4.4 Purchase of Equity Shares from non-resident Shareholders under this Scheme shall be subject to necessary approvals being obtained from the Reserve Bank of India under the provisions of the Foreign Exchange Management Act, 1999.

4.5 Nothing contained in this Scheme shall apply to the holders of GDRs of the Company or to the Depository holding the underlying shares in respect of the GDRs. provided that if the holders of GDRs of the Company have converted the GDRs into the underlying shares of the Company and have become members of the Company on or before the Record Date, they shall be covered by this Scheme in the same manner as other non-resident Shareholders.

4.6 Subject to Clause 4.7, in consideration for every 1 (one) 'Equity Shares Purchased by the Company in pursuance of Clause 4.1, the Company shall, within 7 (seven) days from the date of purchase of the Equity Share, without any further application act or deed by the Shareholders;

   

 (i)        Pay to the Shareholder a cash consideration of Rs.100 (Rupees one hundred); and 
 

 (ii)        Issue and allot to the Shareholder 5 (five) Debentures  
 

 4.7       Notwithstanding anything contained in this Scheme, Shares on which allotment moneys or calls-in-arrears are unpaid as on the Record Date, such unpaid allotment moneys or calls-in-arrears will be adjusted against the cash consideration to be paid to such Shareholders as provided in Clause 4.5 and only the balance cash consideration after such adjustment will be paid by the Company to such Shareholders.
 

 4.8       Upon discharge of the consideration as provided in Clause 4.6, the Equity Shares purchased in pursuance of Clause 4.1 shall be deemed to be transferred in the Company's name, without any act or deed by the Shareholder, including but not limited to surrendering of share certificates with transfer forms and/or sending appropriate instructions to the Depository Participants. On the date of purchase fixed under Clause 5.1 below, the Shares purchased by the Company shall be rendered invalid.
 

 4.9       For the purpose of the Scheme, the Equity Shares shall not be traded on the stock exchange for a period commencing from the Record date and until the date of discharge of the consideration as provided in Clause 4.6.
 

5.1 The Company shall on such date as fixed by the Board following the date of discharge of the consideration as provided in Clause 4.6 cancel the issued, subscribed and paid-up equity share capital of the Company to the extent of Equity Shares purchased by the Company in pursuance of Clause 4 of the Scheme

5.2 On such cancellation as provided in Clause 5.1:

(a) the issued, subscribed and paid-up equity share capital-shall stand reduced to the extent of face value of the Equity Shares cancelled;

(b) the Shares Premium Account shall stand reduced to the extent of difference between the face value of Equity Shares cancelled under the scheme and its cost to the Company.

5.3 The reduction of the Share Capital and of the Share Premium Account shall be effected as an integral part of the Scheme itself and the Order of the Court sanctioning the Scheme shall be deemed to be an order under Section 102 of the Act confirming the reduction.

6. INTIMATION TO STOCK EXCHANGE The Company shall intimate the Stock Exchange on which Equity Shares of the Company are listed, the particulars of the Equity Shares cancelled pursuant to and in accordance with Clause 5.1 and the consequent reduction in share capital of the Company.

7. INCREASE IN BORROWING LIMIT.

Upon the Scheme coming into effect, the authorised borrowing limit of the Company in terms of Section 293(1)(d) of the Act shall without further act or deed stand enhanced by an amount equivalent to the amount of Debentures issued under the Scheme together with interest accrued thereon from time to time and the Company is authorised to create security by way of mortgage and/or charge over the assets of the Company in favour of the trustee for the holders of the Debentures in terms of Section 293(1)(a) of the Act.

8. SCHEME CONDITIONAL UPON:

The Scheme is conditional upon and subject to:

i) The approval of and agreement by the requisite majority of the members and creditors of the Company and such other classes of persons as the High court may direct;

ii) All sanctions and orders as are necessary under the Act being obtained by the Company from the High Court and

9. APPLICATION TO THE HIGH COURT

The Company shall with all reasonable dispatch make applications to the High Court for directions for convening of a meeting of the members and creditors of the Company and for an order sanctioning this Scheme of Arrangement under Section 391 of the Act and for such other or further order or orders thereunder as the Court may deem fit for carrying the Scheme into effect.

10. EFFECT OF NON-RECEIPT OF APPROVALS/SANCTIONS In the event that any condition of this Scheme is not complied with then unless the Board waives such condition as it considers appropriate to give effect, as far as possible, to this Scheme, or in the event of any of the approvals enumerated in Clause 8 above not being obtained, or if for any other reason, this Scheme cannot be implemented, or in case this Scheme is not sanctioned by the High Court or does not otherwise become effective by December 31, 2002 or within such further period or periods as may be approved by the Board, then, the Scheme shall become null and void and be of no effect, save and except in respect of any act or deed done prior thereto as contemplated thereunder or as to any right, liability or obligation which has arisen or accrued pursuant hereto and which shall be governed and be preserved or worked out as specifically provided in the Scheme or as may otherwise be provided in law.

11. DIVIDEND The Shareholders whose Equity Shares are cancelled pursuant to this Scheme shall not be entitled to any dividend on such Equity Shares that may be declared by the Company after the Record Date.

12. CONDUCT OF BUSINESS Nothing contained in this Scheme shall affect the conduct of business of the Company and/or any deeds, bonds, contracts, agreements and other instruments which the Company is a party and/or all legal or other proceedings by or against the Company, Further, nothing contained in the Scheme shall affect in any manner, the existing rights of workmen and employees of the Company.

13. MODIFICATION/AMENDMENT The Board may, at any time, make any modification(s) or amendment(s) in this Scheme which the Board may otherwise consider necessary or desirable for implementing and/or carrying out of the Scheme or which the Court and/or or any other authorities may deem fit to direct or impose and which the Board is authorized to accept the Board be and is hereby authorised to take such steps and do all acts, deeds and things as may be necessary, desirable or proper to give effect to this Scheme.

14. RESOLUTION OF DIFFICULTIES For the purpose of giving effect to this Scheme or to any modifications or amendments thereof, the Board or any person authorised by the Board in that behalf may give all such directions as are necessary or desirable including directions for settling or resolving any question, doubt or difficulty arising under the scheme or in regard to its implementation or difficulty that may arise with regard to purchase equity shares or the payment of cash or the issuance and allotment of Debentures, as the Board may think fit and such determination or directions, as he case may be, shall be binding on all the parties, in the same manner as if the same are specifically incorporated in the Scheme.

15. COSTS All costs, charges, expenses and registration fees of or in respect to any deed, documents, instrument or orders of the High Court in relation to or in connection with this Scheme of Arrangement and incidental to the implementation and completion of this Scheme shall be borne and paid by the Company.

16. STAMP DUTY Since this Scheme does not involve a "conveyance" of any property under Section 394 of the Act, the order of the High Court sanctioning this Scheme under Section 391 of the Act shall not attract stamp duty under the Bombay Stamp Act, 1958.

ANNEXURE

 

Principal Terms and conditions of issue of secured non-convertible Debentures.

1. Issuer : Sterlite Industries (India) Limited

2. Instrument : Secured Non-convertible Debentures.

3. Face Value : Rs. 10 per Debenture

4. Coupon Rate : 10% per annum.

5. Redemption

: To be redeemed in three installments at the end of 4th,5th and 6th year from the date of allotment as under-

 

4th year          : 35%

  5th year          : 35%

  6th year           : 30%

6. Interest payments

: Payable in arrears at the end of every financial year

7. Call option:

: The Company will have an option to redeem the Debentures at any time after the end of 18 months from the date of allotment. It will repay the outstanding principal amount of the Debentures along with interest accrued upto the date on which it exercises the call option. In case the Company exercises the call option, its liability to the Debenture Holders shall stand extinguished from the date of dispatch of the cheques/pay order for the redemption amount along with interest.

8. Market lot : 1 (one) Debenture

9. Security

: Chare by way of second charge on the Fixed Assets of the Company in consultation with the Trustees.

10. Rating : To be rated.

11. Listing : To be listed.

12. Taxation:

: All payment of principal and interest in   respect of the Debentures to be made less any deductions or withholding for or on account of any present or future taxes or duties as required by the laws in India.

13. Debenture Trustees

: The Company shall appoint a Trustee for the holders of the Debentures, which Trustee shall be a person Registered to act as Trustee with the Securities and Exchange Board of India.

 

CERTIFIED TO BE A TRUE COPY

  This 10th day of May, 2002.

 

Sd/-

 

For Prothonotary and Senior Master.

ANNEXURE-P-3

STERLITE INDUSTRIES (INDIA) LIMITED

Regd. Office : B-10/4 Waluj MIDC Indl. Area, Waluj, Dist. Aurangabad 431 133, Maharashtra

May 24, 2002

Dear Shareholder,

As you are aware the Company had filed a Scheme of Arrangement with the High Court of Judicature at Bombay for purchase and consequent cancellation of its Equity Shares. The Scheme was approved by the Equity Shareholders, Secured Creditors (including Debenture holders) and Unsecured Creditors at their respective Court convened meetings on February 16, 2002. The salient features of the Scheme are as under:

The company shall purchase upto 279,96,278 Equity shares of Rs. 5 each (representing approximately 50% of its paid-up equity share capital) at a consideration of Rs. 150 per share.

The consideration for every one Equity Share purchased would be discharged as under:

- Rs. 100 in cash: and

- Balance Rs. 50 by allotment of 10% Secured Non-Convertible Debentures ('NCD') . The principal terms and conditions of the NCDs are set out in the Annexure to this letter.

The Equity shares so purchased will be cancelled.

The Equity Shareholders at a separate meeting on February 16, 2001 have also approved the consequent reduction of capital and share premium account subject to confirmation of the High Court.

The Board of "Directors of your Company are pleased to inform that the Hon'ble High Court of Judicature at Bombay has, on April 19, 2002, sanctioned the Scheme of Arrangement and confirmed the consequent reduction of capital and share premium account Pursuant to such approval, the Company has informed the stock exchanges that the "share purchase" offer will be available to all those shareholders who hold the equity shares of the Company on May 20, 2002 ("The Record Date")

Consequent to the purchase and subsequent cancellation of Equity Shares, if the public shareholding reduces to less than 10% the Company will apply to the stock exchanges for de-listing.

As a proactive shareholders friendly measure, we have enclosed a cheque towards discharge fo the cash component of the consideration for purchase of by our shares calculated at the rate of Rs. 100 per share.

IN CASE YOU WISH TO OFFER YOUR EQUITY SHARES FOR PURCHASE:

1. Please encash the enclosed cheque, which represents the cash consideration at the rate of Rs. 100 per share for purchase of your Equity shares.

2. DO NOT RETURN THE ATTACHED OPTION FORM

3. Your offer shall be for your entire shareholding and not for any part thereof.

4. If you have pledged the Equity Shares proposed to be offered, you are requested to have the pledge redeemed , take necessary approvals of the lenders before depositing the cheque.

5. Unpaid calls if any, on your Equity Shares have been adjusted against the cash consideration

6. The balance Rs. 50 towards the purchase consideration will be discharged by way of allotment of 5 Non Convertible Debentures (NCD) of face value of Rs. 10 each for every share tendered.

IN CASE YOU DO NOT WISH TO OFFER YOUR EQUITY SHARES FOR PURCHASE DO NOT ENCASH THE ENCLOSED CHEQUE BUT RETURN THE ENCLOSED OPTION FORM DULY FILLED IN ALL RESPECTS ALONGWITH THE CHEQUE SENT TO YOU TO REACH THE REGISTRAR BY 5.00 P.M. INDIAN STANDARD TIME, ON OR BEFORE JUNE 21, 2002

For the sake of clarity, we repeat that :

Shareholders desirous of offering their shares for purchase do not have to fill in the enclosed form. They have merely to accept and deposit the cheque enclosed herewith as part payment of the purchase consideration. The balance of the purchase consideration will be discharged by allotment of NCD.

Only those shareholders who are not desirous of offering their shares for purchase are required to fill up and submit the duly executed Option Form.

The Company reserves its right to reject any Option Form found to be incomplete, illegible, inconsistent or incorrect.

FOR SHAREHOLDERS WHO TENDER THEIR SHARES FOR PURCHASE:

1. The Company is pleased to inform shareholders that HDFC BANK LIMITED has made arrangements for the purchase of the NCDs at a price of Rs 46.40 for 5 debentures of Rs.10 each. The offer along with necessary instructions/forms would be sent to you by HDFC BANK LIMITED. In case you decide to sell the NCDs, the certificates would be directly issued to HDFC Bank Limited and you will receive consideration directly from HDFC BANK LIMITED. Otherwise, the company will directly allot the NCDs to you.

If you need any clarification, you may please contact:

Company's Share Registrar

Sharepro Services

Attn: Mr. K.G. Abraham

Satam Estate, 3rd floor, Above Bank of Baroda

Cardinal Gracias Road, Chakala Andheri East,

Mumbai 400 009 . Tel. No. 834 8212/8329828 Fax : 837 5646

Email; [email protected] com

Thanking you,

Yours faithfully

For STERLITE INDUSTRIES (INDIAO LTD

Sd/-                     

ANIL AGARWAL        

(CHAIRMAN AND MANAGING DIRECTOR)

Annexure

 

Principal Terms and conditions of issue of Secured Non-Convertible Debentures.

1. Issuer :

Sterlite Industries (India) Limited

2. Instrument :

Secured Non-Convertible Debentures

3. Face Value :

Rs. 10 per debenture .

4. Coupon Rate :

10% per annum

5. Redemption :

To be redeemed in three installments at the end of 4th, 5th and 6th year from the date of allotment as under

  4th year - 35%

  5th year - 35%

  6th year - 30%

6. Interest payments :

Payable in arrears at the end of every financial year

7. Call Option :

The Company will have an option to redeem the Debentures at any time after the end of 18 months from the date of allotment. If the Company exercises its call option, it will repay the outstanding principal amount of i the Debentures alongwith interest accrued up to the date j on which it exercises the call option and its liability to the Debenture Holders shall stand extinguished from the date of dispatch of the cheques/pay order for the redemption amount along with interest.

8. Market lot :

1 (One) Debenture

9. Security :

Charge on the Fixed Assets of the Company in consultation with the Trustees.

10. Rating :

AA by CRISIL

11. Listing :

To be listed on the WDM segment of the National Stock Exchange

12. Taxation :

All payments of principal and interest in respect of the Debentures to be made less nay deductions or withholding for or on account of any present or future taxes or duties as required by the laws in India.

13. Debenture Trustees :

The Company proposes to appoint. The Western India Trustee and Executor Co.Ltd. (subsidiary of United Western Bank) as Trustee for the holders of the Debentures, which Trustee is a person registered to act as Trustee with the Securities and Exchange Board of India.

OPTION FORM

NOT TO BE FILLED AND SENT IF YOU PROPOSE TO OFFER YOUR SHARES AND YOU HAVE DEPOSITED THE CHEQUE

Full name of the Shareholders/(s):

Sole or First Holder  

Second Holder (if any)  

Third Holder (if any)  

Fourth Holder (if any)  

Address of the First Holder  

OFFER

Opens on : May 31, 2002

Closes on : June 21, 2002 Tel.No: ______Fax No : ______E-mail: ______

To

The Board of Directors

Sterlite industries (India) Limited

C/o. Sharepro Services

Salam Estate, 3rd floor, Above Bank of Baroda

Cardinal Gracias Road, Chakala

Andheri (East), Mumbai 400 099.

Dear Sir/Madam,

I/We refer to your Offer letter dated May 24, 2002 to purchase of its own shares by the Company.

I/We, the undersigned, have read the Option Offer letter and understood its contents including the terms and conditions as mentioned therein.

I/We do not wish to offer my/our shares for purchase by the Company pursuant to the Scheme of Arrangement of the Company with its Equity Shareholders sanctioned by the Hon'ble High Court at Bombay. The details of the shares not proposed to be offered are as under:

Full name of the Shareholders/(s):

Sole or First Holder  

Second Holder (if any)  

Third Holder (if any)  

Fourth Holder (if any)  

Address of the First Holder  

Shares in Physical Form

Ledger Folio No. Certificate No. Distinctive Numbers No. of Shares

         

         

         

         

         

         

         

         

         

Total Number of shares  

Please attach additional sheets and authenticate the same if the above space is insufficient.

Shares in Demat Form:

DP Name

DP ID Client ID ISIN NO No. of shares

       

       

       

Total Number of shares  

 

DP Name

DP ID Client ID ISIN NO No. of shares

       

       

Total Number of shares  

Please attach additional sheets and authenticate the same if the above space is insufficient.

I/We am/are returning herewith the cheque sent by the company.

Yours faithfully

Signed and Delivered by

Full Name /(s) of the Shareholder(s) Signature

   

   

   

   

INSTRUCTIONS

1. This Form duly filled in and signed by all the shareholders should be sent to the Registrar.

2. All queries pertaining to the Option may be directed to the Registrar at the addresses mentioned in the Option Offer letter

3. The instructions and provisions contained in the Option Form constitute part of the terms of the Option Offer letter.

4. In case of joint holdings, alt the holders (including joint holders) must sign this Option Form.

5. In case where the signature is subscribed by thumb impression, the same shall be verified and attested by a Magistrate, Notary Public or Special Executive Magistrate or similar authority holding a Public Office and authorized to use the seal of his office.

6. In case of bodies corporate, certified copies of the authorisation by a Board resolution along with specimen signatures duly attested by a bank must be annexed

7 The exercise of the Option is entirely at the discretion of the shareholder and the Company will not be responsible I any manner for any loss of any documents (including the Option Forms) during transit and the shareholders of the Company are advised to adequately safeguard their interest in this regard

8. The exercise of the option must be for the entire holding of the shareholder and must be unconditional and should be sent in the attached Option Form duly filled in and signed so as to reach the "Registrar on or before 5.00 p.m Indian Standard Time on June 21. 2002. In case of any lacunae and/or defect or in case, any change or modification is made or in case there being a signature difference or not signed by the shareholder or not filled tn accordance with the instructions contained therein, the Option Form is liable to be rejected The decision of the Company in this behalf shall be final and binding on the shareholders.

9 Accidental omission to despatch the Option Offer letter or any further communication in this regard to the shareholders of the Company or non-receipt of the option Offer Letter or any further communication in this regard shall not invalidate the Option in any way. In case of non-receipt of the Option Offer, letter, the shareholder may obtain a copy of the Option offer letter from the Company or the Registrar at the time and at the address set out in the Option Offer letter on providing suitable documentary evidence of acquisition/ownership of the said Equity shares of the Company

10. If the Option Form along with the cheque is not sent by you to reach the "Registrar on or before 5.00 p.m. Indian Standard Time on June 21, 2002.

Equity Shares held by you would be deemed to be offered for purchase by
the "Company     Kindly ensure that the Option Form is complete and
correct in all respects.
 
    
   
     ACKNOWLEDGEMENT SLIP (HAND DELIVERY ONLY)
    
  
 
 
 
    
     
      FOLIO NO
    
     
      DP ID
    
     
      CLIENT ID
    
     
      DISTINCTIVE NUMBERS
    
     
      NO. OF SHARESHE LD
    
  
   
     
       
    
     
       
    
     
       
    
     
      From
    
     
      To
    
     
       
    
  
   
     
       
    
     
       
    
     
       
    
     
       
    
     
       
    
     
       
    
  
   
     
       
    
     
       
    
     
       
    
     
       
    
     
       
    
     
       
    
  
   
     
       
    
     
       
    
     
       
    
     
       
    
     
       
    
     
       
    
  
   
     
       
    
     
       
    
     
       
    
     
       
    
     
       
    
     
       
    
  



   
     
      Received from
    
  
   
   
     

An application exercising the Option for _____________- Equity Share(s) of SterliteIndustries (India) Limited

Date of Receipt ________________Signature of Official:________________________

All further correspondence should be addressed to:

Sterlito Industries (India) Limited

C/o. Sharepro Services

Satam Estate. 3rd floor. Above Bank of Baroda

       Stamp of

Cardinal Gracias Road Chakala, Andheri (East), Mumbai 400099

       Registrar

Contact Person   Mr K G Abraham

Tel No (022) 8348218/8329828 ; Fax  (022) 837 5646

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter