Gujarat High Court High Court

Pearl vs Unknown on 11 January, 2010

Gujarat High Court
Pearl vs Unknown on 11 January, 2010
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/5/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 5 of 2010
 

In


 

COMPANY
APPLICATION No. 426 of 2009
 

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


 

PEARL
STOCKHOLDINGS PRIVATE LIMITED - Petitioner(s)
 

Versus
 

.
- Respondent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 

 
 


 

Date
: 11/01/2010 

 

 
 
ORAL
ORDER

Heard
learned Advocate appearing for the petitioner, the transferor
company.

On
19/11/2009 an order came to be made in Company Application No.426 of
2009 dispensing with the meetings of equity shareholders and the
creditors in light of written consent from all the shareholders, only
secured creditor, and unsecured creditors of the company in relation
to the proposed scheme of arrangement in the nature of amalgamation
of the petitioner company with Nila Infrastructures Limited, the
transferee company.

Admit.

Advertisement
to be issued in Ahmedabad Edition of Indian Express, English Daily
and Ahmedabad Edition of Divya Bhaskar, Gujarati Daily. Publication
in Government gazette is dispensed with.

Notice
to the Central Government through the Regional Director, Department
of Corporate Affairs.

Notice
to the Official Liquidator, who is directed to file the report after
examination of the books of the petitioner company by a Chartered
Accountant, appointed by the Official Liquidator, from the panel
maintained by the Official Liquidator. The costs of the Chartered
Accountant shall be borne by the petitioner-company. To be listed on
26/02/2010.

(D.A.Mehta,
J.)

sompura

   

Top