Karnataka High Court
Valtech India Systems Private … vs Nil on 1 October, 2008
capital is Rs. 6,85,39,31?/" only, 1,72,34,828/- equity shares of Rs. 4 each. the scheme of amalgamation was approved. This court the convening of meeting of secured and creditors on 3.8.2007 and 31.8.2007 2 other hand so as to bind all the members of the Petitioner Company and all concerned and ctc., This Company Petition coming on day, the court made the following: V' rokoefity This company company. The objects of developing the business rea.E---time application sot'twegfi'e'§VforA: of any mud. The at.1tho1;i<.-:e1.'<i'-- 'ot~"'the Hansferee company is Rs. 8 creme, cmres equity shares of Rs. 4/» was convened on 10.1.2006 wherein respectively. The notice of advextisement was taken up by way of advertisement in Vijaya Kaznataka and Hindu on 15.10.2007
. The secured creditors i.e., ICICI Bank. fiomfil
The said order snan be binding on the
secured and unsecured creditors];
Company petition is <$f._$ccofC1§ I1g.*y'~. Vv
vsw