Gujarat High Court Case Information System
Print
COMP/25420/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 254 of 2008
In
COMPANY
APPLICATION No. 521 of 2008
==========================================
CITY
GOLD MEDIA LIMITED - Petitioner(s)
Versus
.
- Respondent(s)
==========================================
Appearance
:
MR NK PAHWA
for MRS SANGEETA N PAHWA for Petitioner(s) :
1,
None for Respondent(s) :
1,
==========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 29/09/2008
ORAL
ORDER
1. Heard
Mr. N.K. Pahwa, learned advocate for the petitioner.
2. By
this petition, the petitioner City Gold Media Limited seeks
sanction of Scheme of Amalgamation of City Gold Entertainment
Limited, City Gold Media Limited, Kailash Darshan Housing Development
(Gujarat) Pvt. Ltd. and Kailashpati Property Holders Pvt. Ltd. with
Dhananjay Housing Ltd. The petitioner had earlier filed an
application being Company Application No. 521 of 2008 seeking
dispensation of meetings of shareholders, unsecured creditors and
secured creditors on the ground that consent of all the shareholders,
unsecured creditors and secured creditors has been obtained. Vide
order dated 23rd September, 2008, this Court had
dispensed with the meetings of shareholders, unsecured creditors and
secured creditors of the petitioner Company.
3. Admit.
4. Notice
to the Central Government through Regional Director, Department of
Company Affairs, Everest, Marine Drive, Mumbai 400 002. Notice
also be issued to the Official Liquidator. The Official Liquidator
shall appoint a Chartered Accountant for preparation and submission
of report, at the cost of the petitioner.
5. Notice
of hearing of the petition to be published in the English Daily
‘Indian Express’ as well as Gujarati Daily ‘Loksatta-Jansatta’, both
Ahmedabad editions. Publication of notice in the Government Gazette
is dispensed with.
6. The
petition is fixed for final hearing on 18th November,
2008.
(
Harsha Devani, J. )
hki
Top