Gujarat High Court High Court

Ing vs Unknown on 28 September, 2011

Gujarat High Court
Ing vs Unknown on 28 September, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/138/2011	 2	ORDER

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 138 of 2011
 

In


 

COMPANY
APPLICATION No. 378 of
2011 
=========================================================

 

ING
SATCOM LIMITED - Petitioner(s)
 

Versus
 

.
- Respondent(s)
 

=========================================================
 
Appearance
: 
M/S
THAKKAR ASSOC. for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 28/09/2011 

 

 
ORAL
ORDER

1.
The present petition is filed seeking sanction of scheme of
arrangement and Demerger between Gujarat Narmada Valley Fertilizers
Company and ING Satcom Limited. Earlier, the petitioner had filed
Company Application No.378 of 2011 seeking dispensation of meetings
of Equity Shareholders and Unsecured Creditors on the ground that
consent of all the Equity Shareholders and the sole Unsecured
Creditors were obtained and produced on record. It is reported that
there are no secured creditors of the petitioner – company.
This Court vide order dated 11.7.2011 ordered dispensation of the
meetings of the Equity Shareholders and Unsecured Creditors of the
petitioner – company.

2. Admit.

3. Notice
to the Central Government through the Regional Director, Department
of Corporate Affairs, ROC Bhavan, Opp. Rupal Park Society, B/h. Ankur
Bus Stop, Naranpura, Ahmedabad.

4. Notice
of hearing of petition to be published in “Indian Express”
[English Daily] and “Lok Satta – Jan Satt”
[Gujarati Daily] both Ahmedabad Editions. Publication of notice in
Government Gazette is dispensed with.

5.
The final hearing of the petition is fixed on 23.11.2011.

(K.M.THAKER,J.)

Suresh*

   

Top