Gujarat High Court High Court

Takshashila vs Blank on 22 March, 2011

Gujarat High Court
Takshashila vs Blank on 22 March, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/260/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 260 of 2011
 

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

TAKSHASHILA
PROPERTIES PVT LTD - Applicant(s)
 

Versus
 

Blank
Name - Respondent(s)
 

======================================
 
Appearance :
 

MR
PAVAN S GODIAWALA for
Applicant 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 22/03/2011 ORAL ORDER

1 Heard
Mr. Pavan S. Godiawala, learned advocate for the applicant.

2 The
present application is filed for dispensation of the meetings of
equity shareholders, secured creditors,unsecured lenders and
unsecured creditors for considering and if thought fit with or
without modification the scheme as envisaged at Exhibit “C”
upon receipt of the individual consent letters from all the members
of the above classes. The applicant has also produced the
certificate of the Chartered Accountant.

3 Considering
the individual consent letters supported by the certificate of the
Chartered Accountant, it is hereby ordered that the meeting of
equity shareholders, secured creditors, unsecured lenders and
unsecured creditors as required under the provisions of section
391(1) of the Companies Act, 1956 are not required and are dispensed
with. Accordingly, the notice of the meeting for publication in the
newspapers and government gazette is also dispensed with. This
application stands disposed of with the above directions.

(ANANT
S. DAVE, J.)

(swamy)

   

Top