Gujarat High Court Case Information System
Print
COMA/324/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 324 of 2011
=========================================================
AMICHAND
TEXTILES LTD - Applicant(s)
Versus
Blank
Name - Respondent(s)
=========================================================
Appearance
:
Appearance
:
MRS SWATI SOPARKAR for
Applicant
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 12/05/2011
ORAL
ORDER
Heard
the learned advocate for the applicant and perused the record.
It
is submitted that the applicant is the Transferor Company proposing
to enter into an arrangement of amalgamation with Introscope
Properties Pvt Ltd. That, for this purpose, consent in writing has
been given by equity shareholders and preference shareholders of the
applicant. That, there are no secured or unsecured creditors of the
applicant.
Considering
the above, it is ordered that the meetings of equity shareholders and
preference shareholders of the applicant as required to be held under
Section 391(2) of the Companies Act, 1956 are not necessary to be
held and are hereby dispensed with.
This
application is disposed of.
(ANANT
S. DAVE, J.)
(swamy)
Top