Gujarat High Court Case Information System
Print
COMP/22420/2008 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 224 of 2008
In
COMPANY
APPLICATION No. 370 of 2008
=========================================================
TAMBOLI
CAPITAL LIMITED - Petitioner(s)
Versus
.
- Respondent(s)
=========================================================
Appearance
:
NANAVATI
ASSOCIATES for
Petitioner(s) : 1,
None
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 11/08/2008
ORAL
ORDER
1. Heard
Mr. Naidish Chudgar, learned Advocate appearing for the petitioner
and perused the petition.
2. The
petition is for sanctioning of scheme of Arrangement and Demerger
between Investment & Precision Castings Ltd. (Transferor Company)
and Tamboli Capital Limited (Transferee Company). The petitioner
company had filed Company Application No.370 of 2008, wherein by
order dated 26.6.2008, directions were issued for dispensing with the
convening and holding meetings of equity shareholders, secured
creditors and unsecured creditors to consider and if thought fit,
with or without modification, the proposed Scheme of Arrangement and
Demerger between Investment & Precision Castings Ltd. (Transferor
Company) and Tamboli Capital Limited (Transferee Company).
Admit.
To be heard for final hearing on 8.10.2008. the Public Advertisement
be issued in Times of India , English daily, Ahmedabad Edition
and Gujarat Samachar Gujarati daily, Ahmedabad and Bhavnagar
editions. The publication of advertisement in Official gazette is
dispensed with. Notice to the Central Government through the Regional
Director, Department of Corporate Affairs, at Mumbai be issued.
[K.S.
JHAVERI,J.]
ar
Top