Gujarat High Court High Court

Sadbhav vs Unknown on 14 November, 2011

Gujarat High Court
Sadbhav vs Unknown on 14 November, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/520/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 520 of 2011
 

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

 

SADBHAV
REALTY PRIVATE LIMITED - Applicant(s)
 

Versus
 

.
- Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
SANGEETA N PAHWA for
Applicant(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 14/11/2011 

 

 
 
ORAL
ORDER

1. The applicant Sadbhav
Realty Private Limited is the Transferee Company in Scheme of
Amalgamation of S. V. Tradelink Private Limited, Bhavna Tradelink
Private Limited, M. N. G. Tradelink Private Limited, Shivam Biotech
Private Limited, SRK Infrabuild Private Limited, and Sadbhav Capital
Private Limited, with Sadbhav Realty Private Limited. The applicant
has filed the present application seeking dispensation of the meeting
of Equity Shareholders and unsecured Creditors on the ground that
all the shareholders and creditors have given their consents in
writing approving the Scheme of Amalgamation.

2. The Ld. Counsel for
the applicant submits that all the Equity Shareholders and sole
unsecured creditor have given their consents in writing approving the
Scheme of Amalgamation. The applicant has produced the consent
letters of all the Shareholders and unsecured creditor along with the
list at Annexure ‘D’ Colly with the Affidavit in support
of Judges Summons. The applicant therefore prays for dispensation of
the meeting of the Shareholders.

3. Having heard the Ld.

Advocate for the applicant and having perused the record, it appears
to the Court that consents of all the Equity Shareholder and
unsecured creditor of the applicant Company have been obtained.
Accordingly, the meeting of the shareholders and sole unsecured
creditor of the applicant company is ordered to be dispensed with.

4. The present
application is accordingly disposed of.

(K.M.THAKER, J.)

jani

   

Top