Gujarat High Court High Court

Sterling vs Unknown on 4 July, 2008

Gujarat High Court
Sterling vs Unknown on 4 July, 2008
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/186/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No.186 of 2008
 

In


 

COMPANY
APPLICATION No.348 of 2008
 

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


 

STERLING
ADDLIFE INDIA LIMITED - Petitioner
 

Versus
 

 -
Respondent
 

==========================================================
Appearance : 
MRS
SWATI SOPARKAR for Petitioner. 
None for
Respondent. 
==========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE BANKIM N. MEHTA
		
	

 

Date
: 04/07/2008 

 

ORAL
ORDER

Heard.

Mrs.Swati Soparkar, learned advocate for the petitioner ?
transferee company in the proposed scheme of arrangement in the
nature of amalgamation to be made between Nirmay Properties Private
Limited; Shreya Realities Private Limited; Pulkit Developers Private
Limited; Ankita Builders Private Limited; and Rishabh Infrastructure
Private Limited ? the transferor companies and Sterling Add Life
India Limited ? the petitioner transferee company.

It
has been submitted that vide order dated 15th May 2008
passed in Company Application No.348 of 2008, the meeting of the
equity shareholders of the company was directed to be convened to
consider the proposed scheme. The same was duly held on 19th
June 2008 where the proposed scheme was unanimously approved by the
equity shareholders present and voting. Therefore, the present
petition is moved for obtaining the sanction of this Court to the
aforesaid scheme of arrangement.

In
view of the above, admit. Final hearing of the petition
is fixed on 6th August 2008.

Advertisement
of
final
hearing of the petition be published in ?STime of India??
(English Daily) and ?SSandesh??
(Gujarati Daily) both Ahmedabad
Edition. Publication in the Government Gazette is dispensed with.

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

[Bankim
N. Mehta, J.]

Rajendra

   

Top