Gujarat High Court High Court

D vs Unknown on 31 August, 2010

Gujarat High Court
D vs Unknown on 31 August, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/140/2010	 2/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 140 of 2010
 

In


 

COMPANY
APPLICATION No. 163 of 2010
 

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

 

D
B CORP LIMITED - Petitioner(s)
 

Versus
 

.
- Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
SWATI SOPARKAR for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 31/08/2010 
ORAL ORDER

This is a petition filed
by the resulting Company as abovenamed in the proposed Scheme of
Arrangement in the nature of demerger of Radio Business of Synergy
Media Entertainment Ltd., to D.B.Corp Ltd., and restructure of share
capital of Synergy Media Entertainment Ltd. Heard Mrs. Swati
Soparkar, the advocate for the petitioner resulting Company. It has
been submitted that the de-merged Company is having its registered
office in the state of Madhya Pradesh and hence the necessary
proceedings have been initiated in the High Court of Jabalpur being
the jurisdictional High Court.

It has been submitted
that vide order dated 25.6.2010 passed in Company Application No.163
of 2010 (Copy at Annex.G) the meeting of the equity shareholders of
the Company was directed to be convened and the same was duly
convened and held on Saturday, the 14.8.2010. The proposed scheme of
arrangement was unanimously approved at the said meeting of the
equity shareholders i.e. 100% in number and 100% in value by the
members of the Company, present and casting valid votes at the said
meeting. The Chairman’s report alongwith the affidavit of the
Chairman has been placed on record (Copy at Annex.H). Hence, the
present petition is moved for obtaining the sanction of this Court.

Admit.

To be heard on Thursday,
the 23rd of September, 2010.

To be advertised in
Indian Express, English daily, and Divya Bhaskar, Gujarati daily,
Ahmedabad editions. Publication in Government Gazette is dispensed
with.

Notice to the Central
Government through the Regional Director, Ministry of Corporate
Affairs.

(K. A. PUJ, J.)

kks

   

Top