Gujarat High Court High Court

Colurtex vs Blank on 18 March, 2011

Gujarat High Court
Colurtex vs Blank on 18 March, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/43/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 43 of 2011
 

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


 

COLURTEX
LTD - Petitioner(s)
 

Versus
 

Blank
Name - Respondent(s)
 

=================================================
 
Appearance : 
MRS
SANGEETA N PAHWA for Petitioner(s) : 1, 
None for Respondent(s) :
1, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 18/03/2011 

 

ORAL
ORDER

The
present petition is filed seeking sanction of Scheme of Amalgamation
of Coral Fine Chem Pvt. Ltd., Colourtex Limited and KM Indigos Pvt.
Ltd. With Colourtex Industries Ltd. Earlier, the petitioner filed
Company Application No.236 of 2011 seeking dispensation of meetings
of equity shareholders and unsecured creditors on the ground that
consent of all the shareholders and unsecured creditors have given
their consent and produced on record. This Court vide order dated
03.03.2011 made in Company Application No.236 of 2011 dispensed with
the meetings of the equity shareholders and unsecured creditors of
the petitioner company. It is reported that there are no secured
creditors of the petitioner company.

Admit.

Notice
to the Central Government through Regional Director, ROC Bhavan,
Opp.Rupal Park Society, Behind Ankur Bus Stop, Naranpura,
Ahmedabad-380013. Notice is also directed to be issued upon the
Official Liquidator with direction to appoint Chartered Accountant
for preparation and submission of report at the cost of the
petitioner.

Notice
of hearing of petition to be published in Indian Express (English
Daily) and Gujarat Mitra (Gujarati Daily) both Surat Editions.
Publication of notice in Government Gazette is dispensed with.

The
final hearing of the petition is fixed on 25.04.2011.

[Anant
S. Dave, J.]

*pvv

   

Top