IN THE HIGH COURT' GF KARNATAKA AT BANGALORE?
DATED T'I~iiS THE': 10TH mar 09' JUNE, 2009 2' 'f ~
BEFORE.
THE §+;0N'BLE MRS. JUSTICE} B.»xz*..NAG;§1é';§*§}i--is:,§""
c::.A.N0. 1 194g2GQ§ T *~
cmrmo. 1593931
BETWEEN-
M; :3. SPAN PROJECTS PWJ, L'I'*I),;{_ ;
(IN LIQUIDATION),
OFFICE OF THE OE'§'iC£A£2§;iffi;_IIDA"?QR;_ « '-
HIGH COURT ()_F«V,.AF?N;X?fAI§_Agj ' "
CORPORATE BHVAVM, _
12TH FL<::0R,:RA:i.EJA?froWER'Es,__
No. 26-27, M.G."RL";?AD, ' . ~ A
BAN GALQRE S:fi00'£;f.:1,".- "
4. 'V APPLiCAN'I"
{BY SR1 DEEPAKV &"v_. ;rA¥5:;.AM, A§V{}CATES)
' RESPONDENT
“. >”;*H1S7 is FILES UNDER sgcrzow 452 91;’ THE
V .COM%>mqi-[$;S’Ab*r, £956 Pf%AY’¥NG THAT ma THE R€PsSGN’S
‘ .’?’,”‘— §3’+?’x’1’ED5’ -is ‘ma ACCOMFANYING AFFIDAVIT mis
“H’Q:~§’§;,««§: COURT my BE PLEASED TO PASS AN mum
“.J.'{A}”§A?t>INT:NG AN AU[}i’I'{)R TO AUDIT THE ACCGUNTS
_4″‘{}F ‘i’HE (TIP-‘F”IC§AL LIQUIBATOR FOR THE HAL?’ YEAR
~ . . E,’;NE)ING 3Q.€)9.20fi8 AND FIX ms REMUNERATION. (B)
REGARDENG THE REQUIREMENT OF SECTION 462(5) OF’
‘THE COMPANIES ACT, 3956 AND ETC),
folimvingz
O R D E K
This CIA. is coming on far Orders, ‘aha court
Aué3Ltor’s report is accepted. A:;;ditg31%’Sjj. E; _ T
terms of the Qzrier fiated; 13é’§A<.§.¢d«' V
0.L.R.No.21 1/2007. The req1:i1’eI1’iE§1::::t.:V’M0f Secfn*n_:1’VVtV;l3£:
Companies Act is }!«¢<.:<:oIti'iV1:iAglyx, 1211??!
application is disposal of. 'b
133g'