Gujarat High Court High Court

Smith vs Unknown on 27 June, 2008

Gujarat High Court
Smith vs Unknown on 27 June, 2008
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/175/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No.175 of 2008
 

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


 

SMITH
TECHNO CAST PRIVATE LTD. - Petitioner
 

Versus
 

.
- Respondents
 

==========================================================
Appearance : 
MR
SUDHIR M MEHTA for Petitioner. 
None for
Respondent. 
==========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE BANKIM N. MEHTA
		
	

 

Date
: 27/06/2008 

 

ORAL
ORDER

This
petition has been filed by the petitioner-transferor company for
sanctioning the scheme of amalgamation of M/s.Smith Techno Cast
Private Limited and Shri Madhu Auto Cast Private Limited with
M/s.C.M.Smith & Sons Limited.

Heard
Mr.Sudhir Mehta, learned advocate for the petitioner.

Mr.Mehta,
learned advocate for the petitioner, has submitted that meeting of
the shareholders of the petitioner-company was dispensed with by this
Court and audited statements of accounts of the transferee company
are filed in this Court and, therefore, this petition may be allowed.

In
view of above, Admit. Final
hearing is fixed on 31.07.2008.

Advertisement
of final hearing of the petition to
be published in ?SIndian Express?? (English
Daily) and ?SJansatta?? (Gujarati
Daily) both Ahmedabad Edition. Common publication is permitted for
all these transferor companies. Publication in the Government Gazette
is dispensed with.

Notice to the
Central Government through Regional Director, Corporate Affairs,
Mumbai.

Notice also to the
Official Liquidator for examination into the affairs of the
transferor company. The Official Liquidator shall be at liberty to
appoint and engage C.A. for examination of the affairs of the company
at the cost of the petitioner and is directed to submit report.

[Bankim
N. Mehta, J.]

Rajendra

   

Top