Gujarat High Court High Court

Oreva vs Unknown on 20 October, 2011

Gujarat High Court
Oreva vs Unknown on 20 October, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/151/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 151 of 2011
 

In


 

COMPANY
APPLICATION No. 430 of 2011
 

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

 

OREVA
CERAMIC PRIVATE LIMITED - Petitioner(s)
 

Versus
 

.
- Respondent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 20/10/2011 

 

 
 
ORAL
ORDER

1. This
is a petition filed by the Resulting company as abovenamed in the
proposed Composite Scheme of Arrangement in the nature of Demerger
and transfer of the De-merged Undertaking viz. Ceramic Division of
Ajanta Manufacturing Limited to Oreva Ceramic Private Limited and
consequential Reduction of Share Capital of Ajanta Manufacturing
Limited. Heard Mrs. Swati Soparkar, learned advocate for the
petitioner Resulting Company.

2. It
has been submitted that vide order dated 25th
August, 2011 passed in Company Application No.430 of 2011 (Copy at
Annex. ‘D’), meeting of the Equity Shareholders was dispensed with in
view of the consent letters from all of them having been placed on
record along with a certificate from the Chartered Accountant. Hence,
the present petition is moved for obtaining the sanction of this
Court.

3. Admit.

4. To
be heard on Friday, the 9th
of December, 2011.

5. Notice
of hearing of the petition, to be advertised in ‘Indian Express’,
English daily, Ahmedabad edition and ‘Divya Bhaskar’, Gujarati daily,
Rajkot edition. Publication in Government gazette is dispensed with.

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

(K.M.THAKER,J.)

ynvyas

   

Top