Gujarat High Court High Court

Adani vs Unknown on 22 September, 2011

Gujarat High Court
Adani vs Unknown on 22 September, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/135/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 135 of 2011
 

In


 

COMPANY
APPLICATION No. 400 of
2011 
=========================================================


 

ADANI
POWER LIMITED - Petitioner(s)
 

Versus
 

.
- Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
SWATI SOPARKAR
for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 22/09/2011  
ORAL ORDER

This
is a petition filed by the Transferee company as abovenamed in the
proposed Scheme of Amalgamation of Growmore Trade and Investment
Private Limited with Adani Power Limited. Heard Mrs. Swati Soparkar,
the advocate for the petitioner Transferee Company. It has been
pointed out tht the Transferor Company is a company registered in
Mauritius under the applicable provisions of law and upon the scheme
being sanctioned by the High Court of Gujarat, by compliance with
applicable provisions of law, the undertaking of the said Transferor
Company shall be transferred and vest in the Petitioner Transferee
Company.

It
has been submitted that vide order dated 1st August 2011
passed in Compny Application No.400 of 2011 (Copy at Annex. ‘H’),
meeting of the Equity Shareholders of the Company was directed to be
convened and the same was duly convened and held on 12th
day of September 2011. The proposed scheme of arrangement was duly
approved at the said meeting-by the requisite statutory majority
i.e. 95.76% in number and 99.99% in value by the Equity Shareholders
of the Company, present and voting at the said meeting. The
Chairman’s report along with the affidavit of the chairman dated
17th September 2011 has been placed on record. (Copy at
Annex. ‘I’). Hence, the present petition is moved for obtaining the
sanction of this court.

Admit.

To
be heard on Wednesday, the 16th day of November 2011.

Notice
of Hearing of Petition, to be advertised in ‘Indian Express’,
English daily, and ‘Sandesh’, Gujarati daily, Ahmedabad Editions.
Publication in government gazette is dispensed with.

Notice
to the Central Govt. through the Regional Director, North-Western
Region, Ministry of Corporate Affairs.

[K.M.THAKER,J.]

mrp

   

Top