Gujarat High Court High Court

Jekson vs Blank on 28 March, 2011

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/45/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

COMPANY
PETITION No. 45 of 2011
 

In


 

COMPANY
APPLICATION No. 256 of 2011
 

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

JEKSON
ENTERPRISES PVT LTD - Petitioner(s)
 

Versus
 

Blank
Name - Respondent(s)
 

======================================
 
Appearance : 
MRS
SANGEETA N PAHWA for
Petitioner 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 28/03/2011 ORAL ORDER

1 The
present petition is filed seeking sanction of the Scheme of
Amalgamation of Jekson Enterprises Pvt. Ltd with Diamond textile
Mills Pvt. Ltd. Earlier, the petitioner had filed Company Application
No.256 of 2011 seeking dispensation of meetings of equity
shareholders and unsecured creditors on the ground that consent of
all the equity shareholders and unsecured creditors has been
obtained and was produced on record. It was stated that there are no
secured creditors of the petitioner-company. This Court vide order
dated 18.3.2011 dispensed with the meeting of the equity
shareholders and unsecured creditors of the petitioner-company.

2 Admit.

3 Notice
to the Central Government through Regional Director, ROC Bhavan, Opp:
Rural Park Society, Behind Ankur Bus Stop, Naranpura, Ahmedabad 380

013. Notice is also directed to be issued upon the Official
Liquidator with direction to appoint Chartered Accountant for
preparation and submission of report at the cost of the petitioner.

4 Notice
of hearing of petition to be published in Indian Express [English
daily] and Lok Satta-Jan Satta [Gujarati daily] both Ahmedabad
editions. Publication of notice in Government Gazette is dispensed
with.

5 The
final hearing of the petition is fixed on 28.4.2011.

(ANANT
S. DAVE, J.)

(swamy)

   

Top