cm. 129120322
1?§S CA CONHNG-ON FOR 0RBERs,z%ns’m@f”@Hefuj\_
CCBURT MADE THE FOLLOWING:
0RDERvW*»
This Company appfieatjon__.byAPe1a 11Agyo
Private Limited filed under of E the
Companies Act, 1956, the
meetings of the sharehelt}efe,.
creditors Scheme of
amaigamationat
2. for the applicant _
Company fiieited my attenfion to
Hi), 9 of the affidavit of the
of the app1icant~Company which
_ – read’
x X ” .,1_.A’«’V’7′(‘:’) It is submitted that the compcmy
7 (Seven) Equity and 7 (Seven) ‘A’ Class
shareholders. It is submitted that at!
the shareholders of the Applicant Company
have given ‘No Objection’ to the Scheme. The
“No-Objection’ letters cf the shareholders of
Viéiew of the ‘no objection’ letters of the shareholders
C.A.129.{2@T
the Applicant Company are
Anzmxvnzwseries.
8. me Appumnt company 2d-(raid; I
secured creditor/s. It is’ I ‘
secured cre_ditor/s of the
has/have given ‘No .Obje¢t*£a§i’*t6’*the
The ‘No secured
creditor/s of the :3
marked .
the nature of Trade
credimys, Iris that the Applicant
aVgoi}1g”‘éoncem and the Ifhade
being qyfected by the
I their dues are being deamd in
course of business of the
L minimum credit period. Hence
the ~ of the unsecured credfiom may
.. x be? required. ‘
‘ Having regard to the facts of the case and in
which are at Annexum–“F” series and ‘no objection’ by
wy
” – é kggfimcauag ancisized.
cm. 129129.99
the secured creditors at A.zmexure~”G” series axici’ a5.__sf5
is stated that the dues of the ”
would be cieared in the normal C(:)]..II’S§3 §)«f
the Company, I deem it E1j.f.ipIf(.)[I)I’ié1’i¢ 1..7(V)
following order:
The to
sha1ehc¥l§:ie3T;’S.,_.F V. ‘ and
Lér::dimjs% A to the
corisjdexatibii» ‘f 1- .. é ‘ of ‘ ‘” thé scheme of
arnalgatfiatjén.
Sd/—
Itficie