Court No. - 33 Case :- COMPANY APPLICATION No. - 1 of 2010 Petitioner :- In The Matter Of Amalgamation Of Salil Industries Ltd. Petitioner Counsel :- Mukesh Sukhija,Shambhu Chopra Hon'ble Bharati Sapru,J.
This is an application under Section 391 of the
Companies Act, 1956. The Transferee Company is
situate at 9th KM., Jansath Road, Muzaffarnagar
U.P.
The meetings of the equity shareholders, secured
creditors and unsecured creditors of the Transferee
Company may be held as hereunder:-
Notice of the proposed meetings shall be published
in a English Newspaper ‘ The Indian Express’ and in
a Hindi Newspaper ‘Amar Ujala’ both in wide
circulation in the City of Muzaffarnagar. The notice
will indicate that the meetings of the equity
shareholders, the secured creditors and the
unsecured creditors will be held at the 9th K.M.,
Jansath Road, Muzaffarnagar, U.P. on the 6th of
March, 2010.
The meeting of the equity shareholders of the
Transferee Company will be held on the date
aforementioned at 11 A.M., the Chairman of the
meeting shall be Sri Dinesh Kakkar and the
alternative Chairman shall be Sri R.N. Singh.
The meeting of the secured creditors of the
Transferee Company will also be held on the 6th of
March, 2010 at 12 P.M. at the address
aforementioned. The Chairman of this meeting shall
be Sri Vipin Sinha and the alternative Chairman
shall be Sri Arun Pundir.
The meeting of the unsecured creditors of the
Transferee Company will be held at 10 A.M. at the
same address as mentioned above. The Chairman of
the meeting shall be Sri Jayant Banerji and the
alternative Chairman shall be Sri Suyash Agrawal.
The meetings shall be held in accordance with the
provisions of the Companies Act and the Company
Court Rules. The remuneration for the each of the
Chairman shall be Rs.30,000/- and for the
alternative Chairman Rs.20,000/-.
The applicant shall make proper arrangement for
their traveling by 1st Class A.C. or something equal
to that and arrangements shall be made for the stay
also at a proper Hotel. All the expenses will be
borne by the applicant. The remuneration of the
Chairman and the alternative Chairman shall be
paid to them in advance before leaving from
Muzaffarnagar. The Chairmans shall file their
reports in accordance with the time specified in the
Company Court Rules.
This matter may be posted on 31st of March, 2010.
Order Date :- 21.1.2010
S.P.