Gujarat High Court High Court

Suraj vs Unknown on 4 February, 2010

Gujarat High Court
Suraj vs Unknown on 4 February, 2010
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/22/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 22 of 2010
 

In


 

COMPANY
APPLICATION No. 471 of 2009
 

 


 

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


 

SURAJ
STAINLESS LIMITED - Petitioner(s)
 

Versus
 

.
- Respondent(s)
 

=========================================================
Appearance : 
MR
PRATIK THAKKAR WITH MRS SANGEETA N PAHWA
for Petitioner(s) : 1, 
None
for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 

Date
: 04/02/2010 

 

ORAL
ORDER

1. Name
of the petitioner Company is Suraj Limited whereas the Board
incorrectly reflects the same as Suraj Stainless Limited. Registry is
directed to carry out necessary correction in the record.

2. Heard
learned Advocate for the petitioner for Transferor Company.

3. In
relation to the proposed scheme of arrangement between Suraj
Stainless Limited (Transferee Company) and Suraj Limited (Transferor
Company) an order came to be made on 8.12.2009 in Company Application
No. 471 of 2009 directing dispensing with the meeting of the
Shareholders and Unsecured Creditors of the petitioner Company.

4. Admit.

5. Advertisement
to be issued in Indian Express (English Daily) and Lok-Satta
Jan-Satta (Gujarati Daily) both Ahmedabad Editions. Publication
of Notice in Government Gazette is dispensed with.

6. Notice
to the Central Government through the Regional Director, Department
of Corporate Affairs, Everest 5th Floor, 100 Marine Drive,
Mumbai 400 002.

8. Notice
to the Official Liquidator, who is directed to file the report after
examination of the books of the petitioner Company by a Chartered
Accountant, appointed by the Official Liquidator, from the panel
maintained by the Official Liquidator. The costs of the Chartered
Accountant shall be borne by the petitioner Company. To be listed on
25.03.2010.

Sd/-

(D.A.

Mehta, J.)

M.M.BHATT

   

Top