Gujarat High Court High Court

Amichand vs Blank on 12 May, 2011

Gujarat High Court
Amichand vs Blank on 12 May, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/324/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 324 of 2011
 

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

 

AMICHAND
TEXTILES LTD - Applicant(s)
 

Versus
 

Blank
Name - Respondent(s)
 

=========================================================
 
Appearance
:
 

 


 

Appearance
: 
MRS SWATI SOPARKAR for
Applicant 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 12/05/2011 

 

ORAL
ORDER

Heard
the learned advocate for the applicant and perused the record.

It
is submitted that the applicant is the Transferor Company proposing
to enter into an arrangement of amalgamation with Introscope
Properties Pvt Ltd. That, for this purpose, consent in writing has
been given by equity shareholders and preference shareholders of the
applicant. That, there are no secured or unsecured creditors of the
applicant.

Considering
the above, it is ordered that the meetings of equity shareholders and
preference shareholders of the applicant as required to be held under
Section 391(2) of the Companies Act, 1956 are not necessary to be
held and are hereby dispensed with.

This
application is disposed of.

(ANANT
S. DAVE, J.)

(swamy)

   

Top