TA 33 of 2011
CONNECTED WITH
CP No. 147 of 2010
CA No. 145 of 2010
IN THE HIGH COURT AT CALCUTTA
ORIGINAL SIDE
IN THE MATTER OF :
1.
OCTAVIUS TEA & INDUSTRIES LIMITED & ORS.
2. DALOINGPARA TEA ESTATE PRIVATE LIMITED
3.DALMORE TEA ESTATE PRIVATE LIMITED
4. SYLEE TEA ESTATE PRIVATE LIMITED
5. NYASYLEE TEA ESTATE PRIVATE LIMITED
BEFORE:
The Hon’ble JUSTICE I. P. MUKERJI
Date : 19th May, 2011.
Mr. D.N. Sharma, advocate appears.
The Court :- The order dated 11th January, 2011 sanctioning the
scheme was required to be filed with the Registrar of Companies by 21st
April, 2011 as submitted. Such time expired and for unforeseen
circumstances, the order could not be so filed.
The Court has power to implement the scheme under Sections 392
and 394 of the Companies Act, 1956. In exercise of that power, I allow this
application by granting prayer (a).
2
Judge’s summons be signed and sealed as of today.
All parties concerned are to act on a signed photocopy of this order
on the usual undertakings.
(I. P. MUKERJI, J.)
S.Chandra
AR(CR)