Gujarat High Court Case Information System
Print
COMP/2/0508 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 205 of 2008
In
COMPANY
APPLICATION No. 224 of 2008
=========================================================
PALOD
HIMSON MACHINES PVT. LTD - Petitioner(s)
Versus
.
- Respondent(s)
=========================================================
Appearance
:
MRS
SANGEETA N PAHWA for
Petitioner(s) : 1,
None
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 29/08/2008
ORAL
ORDER
1. The present petition is filed
seeking sanction of Scheme of Arrangement in the nature of Demerger
of Ambica Textile Engineers, Pandesara and Palod Machines, Palod of
Himson Textile Engineering Industries Private Limited into Palod
Himson Machines Private Limited, the petitioner company. Earlier, the
petitioner filed Company Application No.224/2008 seeking dispensation
of meeting of shareholders on the ground that consent of all the
shareholders have been obtained. This Court vide order dtd.
28.03.2008 was pleased to dispense with the meeting of the
shareholders. As the petitioner is the resulting company, meeting of
the creditors was directed not to be held.
2. Admit. The final hearing of the
petition is fixed on 26.09.2008.
3. Notice to the Central Government
through Regional Director, Department of Company Affairs, Everest,
Marine Drive, Mumbai ? 400 002 with a direction to file the report
before the date of hearing.
4. Notice
of hearing of petition to be published in Indian Express (English
Daily), Baroda Edition and Gujarat Mitra (Gujarati Daily), Surat
Edition. Publication of notice in Government Gazette is dispensed
with.
(C.K.BUCH,
J.)
sompura
Top