High Court Karnataka High Court

M/S Century Chit Funds Pvt Ltd vs Nil on 16 December, 2009

Karnataka High Court
M/S Century Chit Funds Pvt Ltd vs Nil on 16 December, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT or KARNATALKA AT BANGALORE
DATED THIS THE 16"' DAY OF DECEMBER; :é.foO'9u
BEFORE xW F u?"
THE HOIWBLE MR. JUSTICERAM    'A "

COMPANY APPLICATION NO.314O-  
COMPANY PETITi0N No. 143 CE' _ 1   

BETWEEN:

M/S. CENTURY CHIT FUNDS PVT.  (IN LIQN},
REPRESENTED BY OFFICIAL LI.QUi'DATOR. " .
HIGH COURT OF KARNA_TAKA, A _ I   .. 
CORPORATE I3§iAVAN,; '12'm FJL.OOR~,-- _RAHE-JA TOWERS,
NO.26--27, M_;G.ROAD,"._ g   A ' 
BANGALORE--:V56:5jQ{)1~..     , ...APPLICANT.

(SR1. DEEPAKi:&:"§RI."'J_.   FOR OL}
AND:'r._ 
1_ _ NIL *     ...RESPONDENT.

 APPLICATION IS FILED UNDER SECTION

  .():F._fiI'HE.E_CQMPANIES ACT, 1956 READ WITH RULES 11{b}
 298--".OF 'THE COMPANIES (COURT) RULES, 1956 PRAYING

APPOINT AN AUDITOR TO AUDIT THE ACCOUNTS OF THE
OFFICIAL LIQUIDATOR FOR THE HALF YEAR ENDING 31433-

., 200;; AND FIX HIS REMUNERATION AND To PASS ORDERS AS
 THE REQUIREMENT OF SECTION 462(5) OF THE

  COMPANIES ACT, 1956.

{mm-ummm.m.h.

E

2*
2.?

;x,



2

THIS CA COMING ON FOR ORDERS, THIS DAY THE
COURT MADE THE FOLLOVVING:
O R D E R

Auditor’s report is accepted and his fee is’-fixed in

terms of the order dated 8-6-2007

No.2 11/2007. The requirement under

the Companies Act, 1956 is _

Company applicatioo. posed of ‘ ‘

Sd/-‘
JUDGE

KS’.