High Court Karnataka High Court

Office Of The Official Liquidator vs Nil on 31 July, 2008

Karnataka High Court
Office Of The Official Liquidator vs Nil on 31 July, 2008
Author: Ram Mohan Reddy
I

IN THE HIGH COURT OF KARNATAKA, BANGAL:(_J§E_

DATED THIS THE 3131" DAY OF JULYA'*2;;':(.3.k):E:3:'V~.   D.

BEFORE  

THE HC>N'BLE MR. JUSTICE RA1xiDMfDH_«§N 

CQMEAD); g2PL1cA'n0N_ NC};-]'>;é.VP{}=_ :2; 

COMPANY PE}TFFI(3§EI__ N-Q. ~1A37D;§gDooD 

.$....;E'1'.....V..1v..'....E..§3..H;..;

OFFICE OFTHE-V  '

OFFICLALTLEQVUID   
HIGH 'a:;o13I?rVD'sa~s;A:2NAf1'A.KA D
4TH FLO?.')R,_ I) 35 1w.';NG  
KENDRIYASADAN  _  D
KORANIANGALA.  Q
BANGALORE  034-

   .  11111  ...APPLICAN'I'

 13'?' --sR*:..;,4:DEEiéAK, ADV)

 -NH}.  

 RESPONDENT

 T   ff;'I'Hxs APPLICATION IS FILED UNDER SECPION 462
--  OF THE COMPANIES ACT, 1956 R/W RULES 110)) AND 298

GP' THE COMPANIES (COURT) RULES, 1956 PRAYING TO

 " '"PsPPOINT AN AUDITOR TO AUDIT THE ACCOUNTS 0? THE
* OFFICIAL LIQUIDATOR FOR THE HALF' YEAR ENDING

30.09.2007 AND FIX HIS REMUNERATION AND ETC.\§/ k€\
/{ .



2

THIS APPLICATION COMING ON FOR ORDERS,

THIS DAY THE COURT MADE THE FOLLOWING:
O R D E R

Auditofs report accepted. Aud1’tor’s fee is’:

terms of the order dtd. 08.06.2007

No.21}/07.

Requirement cf Sec.462(5)

K
Ac¢crdmg1y« is:§}1£§Wed.

00000 Sd/’0′
Judge

%%<~*1s30