Gujarat High Court High Court

Essar vs Unknown on 16 February, 2010

Gujarat High Court
Essar vs Unknown on 16 February, 2010
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/30/2010	 1/ 2	ORDER 
 
 

	

 

 


 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 30 of 2010
 

In


 

COMPANY
APPLICATION No. 419 of 2009
 

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


 

ESSAR
STEEL (HAZIRA) LIMITED - Petitioner(s)
 

Versus
 

.
- Respondent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 

Date
: 16/02/2010 

 

ORAL
ORDER

1. Heard
learned Advocate for the petitioner Transferor Company.

2. In
relation to the proposed Scheme of Arrangement in the nature of
amalgamation between the petitioner Essar Steel (Hazira) Ltd.,
one of the four Transferor Companies with Essar Steel Limited
(Transferee Company) an order came to be made on 19.11.2009 in
Company Application No. 419 of 2009 directing to convene the meeting
of Unsecured and Secured Creditors of the petitioner Company, while
directing dispensing with the meeting of Equity Shareholders.

3. Accordingly
on 16.1.2010 and 30.1.2010 separate meetings of Unsecured Creditors
and Secured Creditors were held respectively. The aforesaid Scheme
was approved unanimously by both the sets of creditors present and
voting at the meeting in person or through proxy.

4. Admit.

5. Advertisement
to be published in Indian Express, English Daily (Vadodara Edition)
and Gujarat Mitra, Gujarati Daily (Surat Edition). Publication in
Government Gazette is dispensed with.

6. Notice
to the Central Government through the Regional Director, Department
of Corporate Affairs, Everest 5th Floor, 100 Marine Drive,
Mumbai 400 002.

7. Notice
to the Official Liquidator, who is directed to file the report after
examination of the books of the petitioner Company by a Chartered
Accountant, appointed by the Official Liquidator, from the panel
maintained by the Official Liquidator. The costs of the Chartered
Accountant shall be borne by the petitioner Company. To be listed on
30.03.2010.

Sd/-

(D.A.

Mehta, J.)

M.M.BHATT

   

Top