Gujarat High Court Case Information System Print COMP/213/2010 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD COMPANY PETITION No. 213 of 2010 In COMPANY APPLICATION No. 363 of 2010 ========================================================= SHREEJI OXYGEN PVT LTD - Petitioner(s) Versus Blank Name - Respondent(s) ========================================================= Appearance : MR TUSHAR P HEMANI for Petitioner(s) : 1, None for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE AKIL KURESHI Date : 27/12/2010 ORAL ORDER
This
application seeking approval of scheme of amalgamation. It is
pointed out that meetings of shareholders was dispensed with by this
Court by an order dated 16.12.2010. There are no secured creditors.
In
the petition, it is also submitted that the scheme of amalgamation
is framed in view of the increasing competition globalization and is
to provide better services and products at a more competitive rate.
Considering
the above aspects, petition is admitted. To be placed for hearing on
31st January, 2011. Admission of the petition be
advertised in English Daily ‘Indian Express’ and the other in
Gujarati Daily ‘Saurashtra Samachar’ both Bhavnagar Editions.
Publication in Government Gazette is dispensed with.
Notice
to the Central Government through the Regional Director, Dept. of
Corporate Affairs.
Notice
to the Official Liquidator who shall obtain the report of Chartered
Accountant and place the same before the Court on or before
returnable date.
(AKIL
KURESHI, J.)
(ashish)
Top