Gujarat High Court High Court

Vipul vs Unknown on 11 August, 2010

Gujarat High Court
Vipul vs Unknown on 11 August, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

COMP/125/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 125 of 2009
 

In


 

COMPANY
APPLICATION No. 129 of 2009
 

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


 

VIPUL
TEX FAB PRIVATE LIMITED - Petitioner(s)
 

Versus
 

.
- Respondent(s)
 

=========================================================
Appearance : 
MRS
SANGEETA N PAHWA for Petitioner(s) : 1, 
None
for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 12/05/2009 

 

 
 
ORAL
ORDER

The
present petition is filed seeking sanction of Scheme of Amalgamation
of Vipul Tex-Fab Pvt. Ltd., Vipul Fabrics Pvt. Ltd. and Vipul
Fashions Pvt. Ltd. with Vipul Industries Ltd. The petitioner had
earlier filed Company Application No.129/2009 seeking dispensation
of meeting of shareholders on the ground that consents of all the
shareholders have been obtained and produced on record. It has been
stated that the company does not have secured or unsecured
creditors. This Court vide order dated 30.03.2009 ordered to
dispense with the meetings of the shareholders of the petitioner
company.

Admit.

Notice
to the Central Government through Regional Director, Department of
Company 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.

Notice
of hearing of petitions to be published in Indian Express (English
Daily), Vadodara Edition and Gujarat Mitra (Gujarati Daily), Surat
Edition. Publication of Notice in Government Gazette is ordered to
be dispensed with.

The
final hearing of the petition is fixed on June 22, 2009.

(K.A.

Puj, J.)

Caroline

   

Top