Gujarat High Court Case Information System
Print
COMP/213/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 213 of 2010
In
COMPANY
APPLICATION No. 363 of 2010
=========================================================
SHREEJI
OXYGEN PVT LTD - Petitioner(s)
Versus
Blank
Name - Respondent(s)
=========================================================
Appearance :
MR
TUSHAR P HEMANI for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 27/12/2010
ORAL
ORDER
This
application seeking approval of scheme of amalgamation. It is
pointed out that meetings of shareholders was dispensed with by this
Court by an order dated 16.12.2010. There are no secured creditors.
In
the petition, it is also submitted that the scheme of amalgamation
is framed in view of the increasing competition globalization and is
to provide better services and products at a more competitive rate.
Considering
the above aspects, petition is admitted. To be placed for hearing on
31st January, 2011. Admission of the petition be
advertised in English Daily ‘Indian Express’ and the other in
Gujarati Daily ‘Saurashtra Samachar’ both Bhavnagar Editions.
Publication in Government Gazette is dispensed with.
Notice
to the Central Government through the Regional Director, Dept. of
Corporate Affairs.
Notice
to the Official Liquidator who shall obtain the report of Chartered
Accountant and place the same before the Court on or before
returnable date.
(AKIL
KURESHI, J.)
(ashish)
Top