Karnataka High Court
M/S Cauvery Paper Mills Ltd vs Nil on 12 March, 2009
CA. 94 1 [ 2008
IN THE HIGH COURT OF KARNATAKA AT BANK.-TrA.LORE
DATED TI-H8 THE 1273 DAY OF MARCH, 2009
BEFORE
THE I-IOITBLE MR. JUSTICE H.G.RA1\eIEsH__. ' ;;---L: _ : 2-
commmr PETITION rnro.¢s';é7o1?_-g._9_fi_*;j-__'7;TT,. '
BET?/'iEEN:
IVLKS. CAUVERY PAPER MILLS L'I'D., (IN*L_IQN.), '
REPRESENTED BY oFFIc1AL;..L1QUIQA'z«'oR«. "
HIGH COURT OF' KARNATAKA _ .__ _
CORPORATE BHAVAN, 12TH FLCaO--E2,'32£¥}~i§3JA-- _ %
TOWERS, NO. 26-27, MG. ROAD; 2
BANGALORE --- 560001.. -- _ ,';.-JAPPLICANT.
(SR1. V. ..mYARAM_, V' "
ARI):
NIL _ .-- RESPONDENT.
THIS COMPANY';o.1§>ii>IV,:0A}i";<3N IS man UNDER SECTION
462 0:4' TEEE LCOMPANIES Atf,-"P, "1956 READ WITH RULES min)
:_.«~AN_£_) 2922g"@}%j_f:'}:¥c: co§)I'm:s::..'e';s (comm RULES, 1955 PRAYING
TO \APP£)13~P{" A;¢.;f;U.D1TQR TO AUDET THE ACCOUNTS OF' THE
<::1i*§:IU'12fr"MADE THE FOLLOWHVG:
C.A.941[2G€}_§~.>
ORDER
Heard. Audi1:or’s report is accj313ted.ar;.d
fee is fixed in terms of the order datéd.
in OLR No.21 1/2007. The mquafgment uxgder%*sé’¢£i¢nk
462(5) of the companiesacg, 195’5%%;s%%disp¢nsédwith.
C.A.941/2(}O8fl.gf1’isp4:f2A_se€i 5.1: x A
w_ ri%<" a "«fi &&&& Tudqe