Gujarat High Court Case Information System
Print
COMP/146/2010 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 146 of 2010
In
COMPANY
APPLICATION No. 175 of 2010
=====================================
NIRMA
LIMITED - Petitioner(s)
Versus
.
- Respondent(s)
=====================================
Appearance
:
MR SAURABH SOPARKAR, SENIOR ADVOCATE with MRS
SWATI SOPARKAR for Petitioner(s) : 1,
None for Respondent(s) :
1,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 13/09/2010
ORAL
ORDER
1.0 The
present petition is filed for obtaining the sanction of this Court to
the proposed scheme of Arrangement in the nature of De-merger and
Transfer of Cement and Mining Division of Nirma Credit and Capital
Private Limited to Nirma Limited, the petitioner Resulting Company.
2.0 Heard
Mr. Saurabh Soparkar, learned senior advocate appearing with Ms.
Swati Soparkar, learned advocate appearing for the petitioner,
Resulting Company. It has been submitted that vide order dated 7th
July 2010 passed in Company Application
No. 146 of 2010, the
meeting of the Equity Shareholders of the company were directed to be
convened, for the purpose of considering the proposed scheme and
approving the same with or without modifications. Pursuant to the
directions issued vide the said order, the meeting of the Equity
Shareholders was duly convened on 16th August 2010 and the
proposed scheme was approved by the requisite statutory majority
(95.53% in number and 99.99% in value) at the said meeting. The
Chairman’s Report confirming the said result is placed on record
along with affidavit dated 31st August 2010. Hence, the
present petition is moved for obtaining the sanction of this Court.
3.0 Admit.
3.1 To
be heard on Thursday, on 14th October
2010.
3.2 To
be advertised in Indian Express, English Daily and Jaihind, Gujarati
Daily (both Ahmedabad Edition). Publication in the Government
Gazette is dispensed with.
3.3 Notice
to the Central Government through the Regional Director, Western
Region, Ministry of Corporate Affairs.
[
Ravi R. Tripathi, J. ]
hiren
Top