High Court Karnataka High Court

Valtech India Systems Private … vs Nil on 1 October, 2008

Karnataka High Court
Valtech India Systems Private … vs Nil on 1 October, 2008
Author: Ajit J Gunjal
  capital is Rs. 6,85,39,31?/" only,

  1,72,34,828/- equity shares of Rs. 4 each.

  the scheme of amalgamation was approved. This court
   the convening of meeting of secured and

 creditors on 3.8.2007 and 31.8.2007

2
other hand so as to bind all the members of the Petitioner

Company and all concerned and ctc.,
This Company Petition coming on  
day, the court made the following:  V'   

rokoefity
This company    company.
The objects    of developing the
business    rea.E---time application
sot'twegfi'e'§VforA:  of any mud. The
at.1tho1;i<.-:e1.'<i'-- 'ot~"'the Hansferee company is Rs.

8 creme,   cmres equity shares of Rs. 4/»

  was convened on 10.1.2006 wherein

respectively. The notice of advextisement was taken up by
way of advertisement in Vijaya Kaznataka and Hindu on

15.10.2007

. The secured creditors i.e., ICICI Bank. fiomfil

The said order snan be binding on the

secured and unsecured creditors];

Company petition is <$f._$ccofC1§ I1g.*y'~. Vv

vsw