Gujarat High Court High Court

Mgi vs Blank on 21 April, 2011

Gujarat High Court
Mgi vs Blank on 21 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/66/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 66 of 2011
 

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


 

MGI
INDUSTRIES PVT LTD - Petitioner(s)
 

Versus
 

Blank
Name - Respondent(s)
 

=================================================
 
Appearance : 
MR
UTKARSH B JANI for Petitioner(s) : 1, 
None for Respondent(s) :
1, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 21/04/2011 

 

ORAL
ORDER

Heard
the learned advocate for the petitioner and perused the record of the
case.

This
petition is admitted for final hearing and notice for the same is
issued upon the Regional Director, Western Region, Ahmedabad,
Ministry of Corporate Affairs giving an opportunity to appear and
approve the scheme with or without modifications. The notice to the
Official Liquidator is not required since this shall be the surviving
company being the Trasnferee Company. Objections, if any, of the
general public, including the shareholders of the company and the
same is directed to be published in the same newspaper publications
being each of Gujarat Samachar and Times of India, Ahmedabad editions
respectively as per the Rule 80 of the Companies (Court) Rules, 1959.
Publication in the official gazette is hereby dispensed with.

Post
the matter on 23.06.2011.

[Anant
S. Dave, J.]

*pvv

   

Top