Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Wireless Broadband Business ... vs ...........................
2012 Latest Caselaw 7164 Del

Citation : 2012 Latest Caselaw 7164 Del
Judgement Date : 14 December, 2012

Delhi High Court
Wireless Broadband Business ... vs ........................... on 14 December, 2012
Author: Indermeet Kaur
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

%                           Date of Judgment: 14th December, 2012

+      CO.APPL.(M) 136/2012

WIRELESS BRAODBAND BUSINESS
SERVICES (KERALA ) PVT LTD                           ..... Transferor
                                                    Company No. 2/
                                                    Applicant
                                  AND

WIRELESS BRAODBAND BUSINESS
SERVICES (DELHI ) PVT LTD                            ..... Transferor
                                                    Company No. 1
                                  AND


WIRELESS BRAODBAND BUSINESS
SERVICES (HARYANA ) PVT LTD                          ..... Transferor
                                                    Company No. 3

                                 WITH

WIRELESS BRAODBAND BUSINESS
SERVICES LTD                                       ..... Transferee
                                                        Company
                          Through      Mr. N. Ganpathy, Adv.
       CORAM:
       HON'BLE MS. JUSTICE INDERMEET KAUR


INDERMEET KAUR, J. (Oral)

1. This is a first motion application under Sections 391 to 394 of the

Companies Act, 1956 filed by Wireless Broadband Business Services

(Kerala) Private Limited ("Transferor Company No. 2" or "Applicant

Company") in respect of a Scheme of Amalgamation between Wireless

Broadband Business Services (Delhi) Private Limited ("Transferor

Company No. 1"); the Applicant Company; and Wireless Broadband

Business Services (Haryana) Private Limited ("Transferor Company

No. 3") (hereinafter collectively referred to as "Transferor

Companies") with Wireless Business Services Private Limited

("Transferee Company") and its respective shareholders and creditors.

The Applicant Company had filed an application seeking modification to

the Scheme of Amalgamation due to change in shareholding structure of

the Transferor Companies. The modified Scheme was placed before me

and accordingly the modified Scheme be taken on record (hereinafter

referred to as "Scheme"). As per the Scheme, the Transferor Companies

are proposed to be merged in the Transferee Company and a copy of the

proposed scheme is enclosed as Annexure - A to the present application.

2. The registered offices of all the Transferor Companies are situated

at DLF Centre, 3rd Floor, Parliament Street, New Delhi - 110001, within

the jurisdiction of this Hon'ble Court. The registered office of the

Transferee Company is situated in Mumbai, Maharashtra, within the

jurisdiction of the Hon'ble High Court of Judicature at Bombay. A

petition has been filed by the Transferee Company with the Hon'ble

High Court of Judicature at Bombay. The Boards of Directors of all the

Transferor Companies and the Transferee Company have passed

resolutions approving the proposed Scheme and the said resolutions have

been attached along with the present application.

3. Details with regard to the date of incorporation of the Transferor

Companies and the Transferee Company and their authorized, issued,

subscribed and paid up capital have been given in the present application.

4. Copies of the Memorandum and Articles of Association of the

Transferor Companies and the Transferee Company have also been

enclosed with the present application. The latest audited Annual

Accounts of the Transferor Companies and the Transferee Company for

the year ended March 31, 2011 and the unaudited Annual Accounts of

the Transferor Companies and the Transferee Company for the year

ended March 31, 2012 have been enclosed with the present application.

5. It is submitted that the Transferor Company and the Transferee

Company have no proceedings under Section 235 to 251 of the

Companies Act, 1956 pending against them.

6. The status of equity shareholders, secured creditors, unsecured

creditors and unsecured debenture holders of the Applicant Company and

the consents obtained for the proposed Scheme are as below:

Company     No. of    Consents   No. of      Consents   No. of      Consents     No. of      Consent
            share-    given      Secured     given      Unsecured   given        Unsecured   given
            holders              Creditors              creditors                debenture
                                                                                 holders

Applicant        2         2         NIL       N.A.         3          NIL            1         1
Company




7. Consequently, a prayer has been made for dispensation of the

requirement of convening a meeting of the Equity Shareholders of the

Applicant Company. In view of the consent letters and board resolutions

placed on record by the Applicant Company, given by all the Equity

Shareholders of the Applicant Company, the meeting of the Equity

Shareholders of the Applicant Company is dispensed with.

8. The Applicant Company does not have any Secured Creditors. A

copy of the certificate issued by a chartered accountant showing that the

Applicant Company does not have any Secured Creditors has been

placed on record. In these circumstances, no meeting of Secured

Creditors of the Applicant Company is required to be convened.

9. A prayer has been made for dispensation of the requirement of

convening a meeting of the Unsecured Debenture holders of the

Applicant Company. In view of the consent letter and board resolution

placed on record by the Applicant Company, given by all sole

Unsecured Debenture holder of the Applicant Company, the meeting of

the Unsecured Debenture holders of the Applicant Company is

dispensed with.

10. Consequently, I also direct that the meeting of the Unsecured

Creditors of the Applicant Company to be held on January 24, 2013 at

the registered office of the company at DLF Centre, 3 rd Floor,

Parliament Street, New Delhi - 110001 at 12 A.M.

11. Ms. Farida Satarawala, Advocate, cell no: 9811100711 is

appointed as the Chairperson and Mr.Prashant Mehta, Advocate, cell no:

9999590003 is appointed as the Alternate Chairperson for the meeting

of the Unsecured Creditors of the Applicant Company. They would be

paid fees of Rs. 50,000/- each. Mr. Trilok Singh Negi, cell no:

9968414731 and Mr. Rahul John, cell no: 9910749651 shall provide

secretarial assistance to the Chairperson and the Alternate Chairperson

and shall be paid fees of Rs. 10,000/- each for this purpose.

12. Notices for the meeting of the Unsecured Creditors of the

Applicant Company shall be published in the Delhi editions 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.

13. Alternately, individual notices for the proposed meeting of the

Unsecured Creditors of the Applicant Company would be sent by

ordinary post minimum 21 days in advance before the scheduled date of

the meeting. The Chairperson shall ensure that the dispatch is made

under his/her supervision or his authorized representative.

14. The Quorum for the meeting of the Unsecured Creditors of the

Applicant Company is fixed as follows:

       Company                 Unsecured Creditors
       Applicant Company       Number       %
                               2            66.66



15. It is also directed that if the Quorum 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 Quorum.

16. 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.

17. The Chairperson and the Alternate Chairperson shall file their

reports within two weeks of the conclusion of the said meeting.

18. The application stands allowed in the above terms.

Order Dasti.

INDERMEET KAUR, J

DECEMBER 14, 2012 rb

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter