Gujarat High Court Case Information System
Print
COMA/409/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 409 of 2011
=================================================
TIRUPATI
ORGANIZERS PRIVATE LIMITED - Applicant(s)
Versus
.
. - Respondent(s)
=================================================
Appearance :
MR
DHARMESH V SHAH for Applicant(s) : 1,MR LALIT M PATEL for
Applicant(s) : 1,
None for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 29/08/2011
ORAL
ORDER
Heard
Mr.Dharmesh V.Shah, learned Advocate for the applicant.
Mr.
Shah has submitted that the certificate of Chartered Accountant
giving details about the number of equity shareholders is placed on
record. It is also submitted that all the equity shareholders have
given their consent in respect of the scheme and also for
dispensation of the meeting of the shareholders.
Mr
Shah, however, also submitted that the details and/or certificate
regarding the secured and unsecured creditors is still not not placed
on record. He therefore requested for time until 7th
September, 2011, to enable him place on record the certificate of the
Chartered Accountant and all other documents regarding the secured
and unsecured creditors so as to substantiate his submission
that all creditors i.e. secured and unsecured have given their
consent for the scheme as well as for dispensation of the meeting
of the shareholders. Hence, S.O. to 7th
September, 2011.
(K.M.THAKER, J.)
pnnair
Top