Gujarat High Court High Court

Avis vs Unknown on 13 October, 2008

Gujarat High Court
Avis vs Unknown on 13 October, 2008
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/530/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 530 of 2008
 

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

AVIS
METAL POWDER LTD - Applicant
 

Versus
 

.
- Respondent
 

====================================== 
Appearance
: 
MR KK NAIR for Applicant. 
None
for Respondent. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 13/10/2008 
ORAL ORDER

Leave
to place consent letters duly signed and stamped by Paridham
Industries Limited and Associates Chemicals at page Nos.63 & 74
respectively.

The
applicant ? Transferor Company has taken out this Judge’s Summons
seeking direction to dispense with the meeting of shareholders and
creditors of the applicant Company as the applicant has procured
consent of shareholders and creditors of the Company to the proposed
Scheme of amalgamation, amalgamating applicant Company with M/s.
Avis Machines Private Limited ? Transferee Company.

I
have heard Mr. K. K. Nair, learned advocate appearing for the
applicant Company, perused the affidavit in support of the
application and the documents produced and annexed with the
affidavit.

The
applicant has produced the consent letters of the shareholders and
creditors of the applicant Company. It appears from the consent
letters that they have given their consent / approval to the
proposed Scheme of Amalgamation of M/s. Avis Metal Powder Limited
with M/s. Avis Machines Private Limited. The applicant has also
produced the certificate of their Auditors.

In
view of the documents produced along with the application, the Court
is satisfied that the applicant Company has procured and produced
the consent / approval letters from all the shareholders and
creditors to the proposed Scheme of Amalgamation amalgamating
applicant Company with M/s. Avis Machines Private Limited and hence,
their meetings are not required to be held as required under Section
391 of the Companies Act, 1956. The said meetings of the
shareholders and creditors are, therefore, dispensed with.

The
application stands disposed of accordingly.

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top