Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ict Engineering Consultants ... vs ...............
2014 Latest Caselaw 4828 Del

Citation : 2014 Latest Caselaw 4828 Del
Judgement Date : 25 September, 2014

Delhi High Court
Ict Engineering Consultants ... vs ............... on 25 September, 2014
$~30
*IN THE HIGH COURT OF DELHI AT NEW DELHI
+    CO.PET. 205/2014
IN THE MATTER
ICT ENGINEERING CONSULTANTS PVT.LTD.
                                                  ....Petitioners
                   Through: Mr. P. Nagesh and Mr. Anand
                            M.     Mishra,  Advocates for
                            Petitioner Companies.
                             Mr.    Atma    Sah,  Assistant
                             Registrar of Companies for the
                             Regional Director.
                             Mr. Rajiv Behl, Advocate for the
                             Official Liquidator.
      CORAM:
      HON'BLE MR. JUSTICE SANJEEV SACHDEVA
                 ORDER

% 25.09.2014

SANJEEV SACHDEVA, J (ORAL) Co. Appl.No. 2219/2014 (on behalf of the Petitioner) This is an application filed petitioner seeking condonation of delay in filing the affidavit of service and affidavit of no objection.

For the reasons stated in the application, the delay is condoned and affidavit of service and affidavit of no objection are taken on record.

The application stands disposed of.

==================================================

CO.PET.219/2014

1. This second motion joint petition has been filed under sections 391 to 394 of the Companies Act, 1956 ("Act") seeking sanction of the Scheme of Amalgamation ("Scheme") of ICT Engineering Consultants Pvt. Ltd. (hereinafter referred to as the Transferor Company) and Intercontinental Consultants and Technocrats Pvt. Ltd. (hereinafter referred to as the Transferee Company) (hereinafter all Companies collectively referred to as Petitioner Companies). A copy of the Scheme has been enclosed with the Petition.

2. The registered office of the Petitioner Companies is situated at New Delhi, within the jurisdiction of this Court.

3. Details with regard to the date of incorporation of the Petitioner Companies, their authorized, issued, subscribed and paid up capital have been given in the Petition.

4. Copies of the Memorandum and Articles of Association as well as the latest audited Accounts as at ==================================================

31st March 2013 of the Petitioner Companies have also been enclosed with the Petition.

5. Copies of the Resolutions passed by the Board of Directors of the Petitioner Companies approving the Scheme of Amalgamation have also been placed on record.

6. It has been submitted that no proceedings under sections 235 to 251 of the Companies Act, 1956 is pending against the Petitioner Companies.

7. The Petitioner Companies had earlier filed C.A (M) No. 18 of 2014 seeking directions of this Court for dispensation for dispensation/convening of meetings. Vide Order dated 24th January 2014, this Court allowed the application and dispensed with the requirement of convening meetings of the Equity Shareholders, Unsecured Creditors of Transferor and Transferee Companies. Since there were no Secured Creditors in Transferor Company, the requirement for convening meeting does not arise. Further, it was directed that the meeting of the Secured Creditors of the Transferee Company is to be held. The Chairman has submitted their report stating scheme was unanimously approved.

==================================================

8. The Petitioner Companies have thereafter filed the present Petition seeking sanction of the Scheme of Amalgamation. Vide Order dated 1st April 2014, notice in the Petition was directed to be issued to the Regional Director, Northern Region and the Official Liquidator. Citations were also directed to be published in the "Business Standard" (English) and "Jansatta" (Hindi). Affidavit of Service and Publication has been filed by the Petitioners showing compliance regarding service of the Petition on the Regional Director, Northern Region and the Official Liquidator, and also regarding publication of citations in the aforesaid newspaper. Copies of the newspaper cuttings, in original, containing the publications have been filed along with the Affidavit of Service.

9. In response to the notice issued, the Official Liquidator sought information from the Petitioner Companies. Based on the information received, the Official Liquidator has filed his Report dated 2nd September 2014, wherein he has stated that he has not received any complaint against the proposed Scheme from any person/party interested in the Scheme in any manner and that the affairs of the Transferor Company do not

==================================================

appear to have been conducted in a manner prejudicial to the interest of its members, creditors or to public interest as per the 2 nd proviso of section 394(1) of the Act.

10. Further, the Official Liquidator in his Report in para 11 has observed that there is no provision for the merger of Authorised Share Capital of the Transferor Company with the Authorised Share Capital of the Transferee Company.

11. In response to the above observation, learned Counsel for the Petitioner Companies submits that clause 5.1 and 5.3 of the amended Scheme stipulates that the Authorised Share Capital of Transferor Company shall be merged with Transferee Company.

12. In respect of the above, the learned Counsel for the Petitioner Companies relies on judgment of this Court in CO.PET 226 of 2014 dated 06.08.2014 in SAROJ IMPEX PRIVATE LIMITED wherein it was held that since the Scheme stipulates that the authorised capital of Transferor Company shall be merged with Transferee Company, the concern of the Regional Director was duly addressed.

==================================================

13. In view of the said law and the submission of the learned Counsel for the Petitioners, the concern of the Official Liquidator is duly addressed.

14. In response to the notice issued in the Petition, learned Regional Director, Northern Region, Ministry of Corporate Affairs, has filed his Affidavit/Report dated 11th July 2014. Relying on the Scheme of Amalgamation, he has stated that, upon sanction of the Scheme, all the employees of the Transferor Company shall become the employees of the Transferee Company without any break or interruption in their services. Further, the learned Regional Director submits that despite notice, the Income Tax Authorities have not raised any objection with regard to the Scheme.

15. No objection has been received to the Scheme from any other party. Mr. Prashant Kapila, Director of the Transferor and Transferee Companies, has filed an Affidavit confirming that neither the Petitioner Companies nor the Counsel have received any objection pursuant to citations published in the newspapers.

==================================================

16. In view of the approval accorded by the Shareholders and Creditors of the Petitioner Companies; representation/reports filed by the Regional Director, Northern Region and the Official Liquidator, attached with this Court to the proposed Scheme of Amalgamation, there appears to be no impediment to the grant of sanction to the Scheme of Amalgamation. Consequently, sanction is hereby granted to the Scheme of Amalgamation under sections 391 and 394 of the Companies Act, 1956. The Petitioner Companies will comply with the statutory requirements in accordance with law.

17. 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 Companies Act, 1956, 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.

==================================================

18. 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 department which may be specifically required under any law.

19. Learned Counsel for the Petitioners states that the Petitioner Companies (collectively) would voluntarily deposit a sum of Rs.50,000/- in the Common Pool fund of the Official Liquidator within three weeks from today. The statement is accepted.

20. The Petition is allowed in the above terms.

Order Dasti.

SANJEEV SACHDEVA, J SEPTEMBER 25, 2014 sv

==================================================

 
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 : IJJ

 
 
Latestlaws Newsletter