Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Spectral Services ... vs M/S. Aecom India Private Limited
2012 Latest Caselaw 3879 Del

Citation : 2012 Latest Caselaw 3879 Del
Judgement Date : 4 July, 2012

Delhi High Court
M/S Spectral Services ... vs M/S. Aecom India Private Limited on 4 July, 2012
Author: Indermeet Kaur
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

%                          Date of Judgment:04.7.2012

+             COMPANY PETITION NO.108/2012



M/S SPECTRAL SERVICES CONSULTANTS PVT. LTD.
                                     ...Applicant/ Transferor Company
                   AND
M/S. AECOM INDIA PRIVATE LIMITED
                                            ...Transferee Company
                      Through :     Ms. Mandira Mitra and Mr. Sanchit
                                    Dhawan,      Advocate    for      the
                                    applicant.

       CORAM:
       HON'BLE MS. JUSTICE INDERMEET KAUR


INDERMEET KAUR, J. (Oral)

1. This second motion Petition has been filed under Sections 391(2)

and 394 of the Companies Act, 1956 ("the Act") by M/s. Spectral

Services Consultants Pvt. Ltd. (hereinafter referred to as the

"Transferor Company") seeking sanction of the Scheme of

Amalgamation (for short "Scheme") of the Transferor Company

with M/s. AECOM India Private Limited (hereinafter referred to

as the "Transferee Company").

2. The registered office of the Transferor Company is situated at

New Delhi, within the jurisdiction of this Court.

3. The registered office of the Transferee Company is situated at

Gurgaon, Haryana outside the jurisdiction of this Court.

4. Details with regard to the date of incorporation of Transferor and

Transferee Companies, their authorized, issued, subscribed and

paid up capital have been given in the Petition.

5. Copies of the Memorandum and Articles of Association as well as

the latest audited Annual Accounts for the year ended 31 st March,

2011 and unaudited financial statements for the period ended 30 th

December, 2011 of Transferor Company and the Transferee

Company have also been enclosed with the Petition.

6. Copies of the Resolutions passed by the Board of Directors of the

Transferor and Transferee Companies, approving the Scheme,

have also been placed on record.

7. It has been submitted that no proceeding under Sections 235 to

251 of the Act is pending against the Transferor Company.

8. So far as the share exchange ratio for amalgamation is concerned,

the Scheme provides that, upon the Scheme finally coming into

effect, the Transferee Company shall issue shares in the following

manner: -

AECOM Singapore Pte. Limited holding one (1) share of Rs.

100/- in the Transferor Company would be allotted 48 (Forty

Eight) shares of Rs. 10/- each in the Share Capital of the

Transferee Company and the shares held by the Transferee

Company in the share capital of the Transferor Company shall

stand cancelled and extinguished on account of cross holding.

9. The Transferor Company had earlier filed CA (M) No. 27 of 2012

seeking directions of this Court for dispensation of meetings.

Vide Order dated 21st February, 2012, this Court allowed the

Application and dispensed with the requirement of convening

meetings of Shareholders, Secured and Un-secured Creditors of

the Transferor Company.

10. The Transferor Company has, thereafter, filed the present Petition

seeking sanction of the Scheme. Vide order dated 6.3.2012, notice

in the Petition was directed to be issued to the Regional Director,

Northern Region. Citations were also directed to be published in

The Financial Express (English Edition) and Jansatta (Hindi

Edition). Affidavit of Service and Publication has been filed by

the Transferor Company showing compliance regarding service of

the Petition on the Regional Director, Northern Region and also

regarding publication of citations in the aforesaid newspaper on

14.05.2012. Copies of the newspapers, in original, containing the

publications have been filed along with the Affidavit of Service.

11. In response to the notices issued in the Petition, Mr. B.K. Bansal,

Regional Director, Northern Region, Ministry of Corporate

Affairs has filed his Affidavit dated 09.04.2012. It has been

pointed out that Memorandum of Articles of Association of the

Transferee Company will have to be altered in terms of the

averments in para 6.1 of Part (B) of the Scheme; so also in terms

of para 8 of Part (B) of the Scheme. The procedure as contained

under Section 303(1) of the Companies Act will have to be

followed by the Transferee Company; submission being that the

Transferee Company will have to follow the procedure contained

under the Companies Act.

12. No objection has been received to the Scheme from any other

party. Mr. Sanchit Dhawan, Advocate of the Transferor

Company, has filed an affidavit on 29th June, 2012, confirming

that he has not received any objection pursuant to citations

published in the newspapers. The Counsel for the Transferor

Company has also filed a photocopy of the order passed by the

Punjab and Haryana, High Court in Company Petition No.

24/2012 dated 18.04.2012 wherein, the Counsel appearing for the

Transferee Company has undertaken that the Transferee Company

shall follow the procedure prescribed under the Companies Act,

1956. Accordingly the Scheme stood sanctioned by the aforenoted

order.

13. The Counsel for the Transferor Company states that since the

undertaking has been given by the Transferee Company before

the High Court of Punjab and Haryana, for compliance of the

procedure prescribed under Companies Act, 1956, the Scheme of

amalgamation be allowed.

14. Mr. Rajiv Behl, Counsel for the Official Liquidator and Mr. K. S.

Pradhan, Deputy Registrar of Companies, appearing for Regional

Director (Northern Region) state that they have no objection to

the present Scheme being sanctioned.

15. In view of the approval accorded by the Shareholders of the

Transferor Company, affidavit filed by the Regional Director,

Northern Region, to the proposed Scheme, there appears to be no

impediment to the grant of sanction to the Scheme. Consequently,

sanction is hereby granted to the Scheme under Sections 391 and

394 of the Act. The Transferor Company will comply with the

statutory requirements in accordance with law. 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 Act, 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. 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/compliance with any other

requirement which may be specifically required under any law.

16. Learned Counsel for the Transferor Company states that the

Transferor Company would voluntarily deposit a sum of Rs.

1,00,000/- with the Common Pool fund of the Official Liquidator

within three weeks from today. The said statement is accepted.

17. The Petition is allowed in the above terms.

Order Dasti.

INDERMEET KAUR, J

JULY 04, 2012 nandan

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter