Gujarat High Court Case Information System
Print
O/COMP/83/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No 83 of 2011
=============================================
REAL
REALTY MANAGEMENT CO PVT LTD....Petitioner(s)
Versus
.......................Respondent(s)
=============================================
Appearance:
MR
NAVIN K PAHWA as ADVOCATE for the Petitioner(s) No. 1
=============================================
CORAM:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 13/06/2011
ORAL
ORDER
1. The
present Company Petition is filed by the petitionerseeking sanction
of the Scheme of Amalgamation of Real Realty
Management Company Pvt. Ltd. with Hillock Agro Foods (India) Ltd.
2. Heard,
Ld. Advocate appearing on behalf of the petitioner. It is submitted
that the petitioner had earlier filed Company Application No.280 of
2011 seeking dispensation of meetings of shareholders and unsecured
creditors on the ground that consents of all the equity shareholders
and unsecured creditors have been obtained and produced on record. It
was reported that there are no secured creditors of the petitioner
company. This Court vide order dated 13.04.2011 ordered dispensation
of the meetings of the equity shareholders and unsecured creditors of
the petitioner.
3. Hence,
Admit.
4.
Advance copy of petition has already been served upon Mr. Pankaj
Champaneri, Ld Assistant Solicitor General of India as per order
dated 18.05.2011 made by this Court.
5. Notice
to the Central Government through Regional Director, Roc Bhavan, Opp
Rupal Park Society, Behind Ankur Bus Stop, Naranpura, Ahmedabad
-380013. Mr. Pankaj Champaneri, Ld Assistant Solicitor General of
India appears and waives service of notice. Notice is also directed
to be issued upon the Official Liquidator with direction to appoint
Chartered Accountant for preparation and submission of report at the
cost of the petitioner.
6. Notice
of hearing of petition to be published in Indian Express (English
Daily) and Lok-Satta Jan-Satta (Gujarati Daily) both Ahmedabad
Editions. Publication of notice in Government Gazette is dispensed
with.
7. The
final hearing of the petition is fixed on 2.8.2011.
[ANANT
S. DAVE, J.]
//smita//
Page
2 of 2
Top