Gujarat High Court Case Information System
Print
COMP/54/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 54 of 2010
In
COMPANY
APPLICATION No. 81 of 2010
=========================================================
UNITED
BRISTLERS AND BRUSHES PVT LTD - Petitioner(s)
Versus
.
- Respondent(s)
=========================================================
Appearance
:
MRS
SANGEETA N PAHWA for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 14/05/2010
ORAL
ORDER
The
present Company Petition is filed by the petitioner – United
Bristlers And Brushes Pvt. Ltd. (transferor Company) seeking
sanction of the scheme of amalgamation of Metroof India Pvt. Ltd.
(transferor Company), United Bristlers And Brushes Pvt. Ltd.
(transferor Company), with Lazer Brushes Pvt. Ltd. (transferee
Company).
Heard
Mr.Navin Pahwa, learned advocate appearing on behalf of the
petitioner (transferor Company). It is submitted that the petitioner
(transferor Company) had earlier filed Company Application No.81 of
2010 seeking dispensation of meetings of equity shareholders and
unsecured creditors on the ground that consent of all the equity
shareholders and unsecured creditors have been obtained and produced
on record. This Court vide order dated 1/4/2010 dispensed with the
meetings of the equity shareholders and unsecured creditors of the
petitioner (transferor Company). It is further submitted by
Mr.Pahwa, learned advocate on behalf of the petitioner that there
are no secured creditors of the petitioner – company.
Hence,
ADMIT.
Notice
to the Central Government through Regional Director, Department of
Corporate Affairs, Everest, Marine Drive, Mumbai – 400 002.
Notice is also directed to be issued upon the Official Liquidator
with direction to appoint Chartered Accountant for preparation and
submission of report at the cost of the petitioner.
The
final hearing of the petition is fixed on 12/7/2010.
Notice
of hearing of petition to be published in Indian Express (English
Daily) and Lok Satta – Jan Satta (Gujarati Daily), both Ahmedabad
Editions. Publication of notice in Government Gazette is dispensed
with.
[M.R.
SHAH, J.]
rafik
Top