Gujarat High Court High Court

Mitsu vs Blank on 28 March, 2011

Gujarat High Court
Mitsu vs Blank on 28 March, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/47/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 47 of 2011
 

In


 

COMPANY
APPLICATION No. 251 of 2011
 

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

MITSU
PVT LTD - Petitioner(s)
 

Versus
 

Blank
Name - Respondent(s)
 

=========================================
 
Appearance : 
MRS
SWATI SOPARKAR for
Petitioner 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 28/03/2011 ORAL ORDER

1 This
is a petition filed by the De-merged company as abovenamed in the
proposed Scheme of Arrangement in the nature of Demerger and Transfer
of the De-merged Undertaking viz. Investment Segment of Mitsu Private
Limited to Minix Holdings Private Limited.

2 Heard
Mrs. Swati Soparkar, learned advocate for the petitioner De-merged
company.

3 It
is submitted that vide order dated 17.3.2011 passed in Company
Application No.251 of 2011, the meeting of the equity shareholders
was dispensed with in view of the written consent letters from all of
them being placed on record. There being no secured creditors and
unsecured creditors of the company, the present petition is moved for
obtaining sanction of this Court.

4 Admit

To
be heard on Thursday, the 21st April 2011.

To
be advertised in Indian Express, English daily, Vadodara edition and
Gujarat Mitra, Gujarati daily, Surat Edition. Publication of notice
in Government Gazette is dispensed with.

Notice
to the Central Government through the Regional Director,
North-Western Region, Ministry of Corporate Affairs.

(ANANT
S. DAVE, J.)

(swamy)

   

Top