Gujarat High Court Case Information System
Print
COMP/138/2011 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 138 of 2011
In
COMPANY
APPLICATION No. 378 of
2011
=========================================================
ING
SATCOM LIMITED - Petitioner(s)
Versus
.
- Respondent(s)
=========================================================
Appearance
:
M/S
THAKKAR ASSOC. for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 28/09/2011
ORAL
ORDER
1.
The present petition is filed seeking sanction of scheme of
arrangement and Demerger between Gujarat Narmada Valley Fertilizers
Company and ING Satcom Limited. Earlier, the petitioner had filed
Company Application No.378 of 2011 seeking dispensation of meetings
of Equity Shareholders and Unsecured Creditors on the ground that
consent of all the Equity Shareholders and the sole Unsecured
Creditors were obtained and produced on record. It is reported that
there are no secured creditors of the petitioner – company.
This Court vide order dated 11.7.2011 ordered dispensation of the
meetings of the Equity Shareholders and Unsecured Creditors of the
petitioner – company.
2. Admit.
3. Notice
to the Central Government through the Regional Director, Department
of Corporate Affairs, ROC Bhavan, Opp. Rupal Park Society, B/h. Ankur
Bus Stop, Naranpura, Ahmedabad.
4. Notice
of hearing of petition to be published in “Indian Express”
[English Daily] and “Lok Satta – Jan Satt”
[Gujarati Daily] both Ahmedabad Editions. Publication of notice in
Government Gazette is dispensed with.
5.
The final hearing of the petition is fixed on 23.11.2011.
(K.M.THAKER,J.)
Suresh*
Top