Karnataka High Court
M/S Hifco Bolts Pvt Ltd vs Nil on 18 March, 2009
_ A (SR: for 0:.)
...RESPONDEN'I'
=.. "{',o;mm1*.niés Act, 1956 praying to pass an order
an Auditor to audit the ascounts of the
* _ Qmei.a1 Liquidator for the half year ending 30.09.2003
' mad fix his remumsration, etc.
V' Court made the following:
* C.A No.997r'08
IN THE HIGH COURT OF KARNATAKA AT BANGALQRE
DATED THIS THE 13'"! DAY 01? MARCH "j%% %
BEFORE T M % A " u
TI-IE HONBLE MR.aUs'1'IciE AX
COMPANY A_13g:_,LAT1QN h
COMPAQ"f$!E."I'I'§}I+§?ji~§:.I§ia;§f'I986
BETWEEN:
M/s. Hifoo _}'3ci::3'ts?P:.\ri:. :
(in Iiqn.)
Liquidater. Highef *
12th moor, Ra11ieja--. ' '
No.26-2?, M.G;R0a.(l,_ %
Bangalore-560' 001. " , ...APPLICAN'I'
is filed under Section 462 of the
This CA is coming on for orders this day, the
3 C.A No.99'?/08
onnm
Heard. The Auditor's report is
Auditors fee is fixed in 0:' .«
08.06.2007
” passed in OLR. ‘%
requirement under Section Act,
1955 is dispensed withff %
Sd/=-é
mgé