Gujarat High Court Case Information System
Print
COMA/427/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 427 of 2011
=========================================================
BELL
CERAMICS LIMITED - Applicant(s)
Versus
.
- Respondent(s)
=========================================================
Appearance
:
MR
SP MAJMUDAR for
Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 06/09/2011
ORDER
BELOW SPEAKING TO MINUTES NOTE
1. In
connection with order dated 23.08.2011 the original applicant has
taken out present Speaking to Minutes.
2. It
is submitted that in para No.7 of the order, the Court has fixed the
quorum of the meeting of the equity shareholders as 250 and unsecured
creditors as 50. It is requested that the said order dated 23.08.2011
may be appropriately modified.
3. Having
regard to the submissions, it is clarified and directed that the
first two lines of para 7 of order dated 23.08.2011 shall stand
substitued with following lines:
“7. That
the quorum shall be 50 equity shareholders and 2 secured creditors
and 15 unsecured creditors, present through”
4. It
is also submitted that in second last line of para 8 of the order
dated 23.08.2011 the registered office of the applicant is
inadvertently typed as ‘Morbi’ instead of ‘Bharuch’.
5. It
is therefore clarified that the word ‘Morbi’ in second
last line of para 8 of the order dated 23.08.2011 is substituted by
the word ‘Bharuch’.
6. It
is also submitted that the date of the meeting as mentioned in para 5
of the order dated 23.08.2011 may also be modified from 29.09.2011 to
10.10.2011 so that 21 days clear notice may be given.
7. It
is further clarified that the date i.e. ‘29.09.2011’
mentioned in fifty line (from top) in para 2 as well as second line
(from top) in para 5 shall stand substituted with the date
‘10.10.2011’.
8. The
office is directed to make necessary correction and if certified copy
of the order is already issued, fresh certified copy with appropriate
correction may now be issued after giving effect to the aforesaid
direction.
9. The
speaking to minutes note stands disposed of accordingly.
(K.M.THAKER,
J.)
jani
Top