Gujarat High Court High Court

M vs Unknown on 14 October, 2010

Gujarat High Court
M vs Unknown on 14 October, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/161/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 161 of 2010
 

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


 

M
S KHURANA INFRASTRUCTURE AND TOLL ROAD PVT LTD - Petitioner(s)
 

Versus
 

.
. - Respondent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 14/10/2010 

 

 
ORAL
ORDER

1. This
petition has been filed for obtaining sanction of this Court to a
scheme of Arrangement in the nature of amalgamation to be made
between M/s. Khurana Infrastructure and Toll Road Private Limited
(Petitioner- the Transferor Company) with M/s. Khurana Engineering
Limited (the Transferee Company).

2.
Heard Mrs. Swati Soparkar, the learned counsel for the
petitioner-Transferor Company. It is submitted by her that vide order
dated 5th October,2010 made in Company Application No. 288
of 2010, the meetings of the Equity Shareholders and Creditors of the
company were dispensed with in view of consent letters from all of
them having been placed on record. In light of the above, the
transferor has moved the present application for obtaining sanction
of the Court.

3. Admit.

4. To
be heard on 25th November,2010.

5. The
petition to be advertised in the Indian Express (English
Edition) circulated in Ahmedabad and Sandesh (Gujarati Edition)
circulated in Ahmedabad. Publication in the government gazette is
dispensed with.

6. Notice
to the Central Government through the Regional Director, Northern
Western Region, Ministry of Corporate Affairs, Ahmedabad.

7. Notice
to the Official Liquidator. Official Liquidator shall file his report
before the date of final hearing of the petition. Permission is
granted to the Official Liquidator to appoint a Chartered Accountant
for this purpose out of the panel maintained by him in order to
verify and look into the books of the petitioner company and submit
the report to the Official Liquidator. The cost of this, shall be
borne by the petitioner company.

[SMT.

ABHILASHA KUMARI, J.]

JYOTI

   

Top