Gujarat High Court Case Information System
Print
COMP/66/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 66 of 2011
=================================================
MGI
INDUSTRIES PVT LTD - Petitioner(s)
Versus
Blank
Name - Respondent(s)
=================================================
Appearance :
MR
UTKARSH B JANI for Petitioner(s) : 1,
None for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/04/2011
ORAL
ORDER
Heard
the learned advocate for the petitioner and perused the record of the
case.
This
petition is admitted for final hearing and notice for the same is
issued upon the Regional Director, Western Region, Ahmedabad,
Ministry of Corporate Affairs giving an opportunity to appear and
approve the scheme with or without modifications. The notice to the
Official Liquidator is not required since this shall be the surviving
company being the Trasnferee Company. Objections, if any, of the
general public, including the shareholders of the company and the
same is directed to be published in the same newspaper publications
being each of Gujarat Samachar and Times of India, Ahmedabad editions
respectively as per the Rule 80 of the Companies (Court) Rules, 1959.
Publication in the official gazette is hereby dispensed with.
Post
the matter on 23.06.2011.
[Anant
S. Dave, J.]
*pvv
Top