Gujarat High Court Case Information System
Print
COMP/175/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No.175 of 2008
==========================================================
SMITH
TECHNO CAST PRIVATE LTD. - Petitioner
Versus
.
- Respondents
==========================================================
Appearance :
MR
SUDHIR M MEHTA for Petitioner.
None for
Respondent.
==========================================================
CORAM
:
HONOURABLE
MR. JUSTICE BANKIM N. MEHTA
Date
: 27/06/2008
ORAL
ORDER
This
petition has been filed by the petitioner-transferor company for
sanctioning the scheme of amalgamation of M/s.Smith Techno Cast
Private Limited and Shri Madhu Auto Cast Private Limited with
M/s.C.M.Smith & Sons Limited.
Heard
Mr.Sudhir Mehta, learned advocate for the petitioner.
Mr.Mehta,
learned advocate for the petitioner, has submitted that meeting of
the shareholders of the petitioner-company was dispensed with by this
Court and audited statements of accounts of the transferee company
are filed in this Court and, therefore, this petition may be allowed.
In
view of above, Admit. Final
hearing is fixed on 31.07.2008.
Advertisement
of final hearing of the petition to
be published in ?SIndian Express?? (English
Daily) and ?SJansatta?? (Gujarati
Daily) both Ahmedabad Edition. Common publication is permitted for
all these transferor companies. Publication in the Government Gazette
is dispensed with.
Notice to the
Central Government through Regional Director, Corporate Affairs,
Mumbai.
Notice also to the
Official Liquidator for examination into the affairs of the
transferor company. The Official Liquidator shall be at liberty to
appoint and engage C.A. for examination of the affairs of the company
at the cost of the petitioner and is directed to submit report.
[Bankim
N. Mehta, J.]
Rajendra
Top