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
IN THE HIGH COURT OF I « I 

DATED THIS THE 3181' DAY £§:«ffJUL*k,20OaI;I- 
BEFORE       .  0
THE HON'BLE MR. mm  REDDY

COMPANY APp1[IcA1?1o:aI:x2o;II313 OF 2007
COMPANY 1éETEt:0N._rqQ. 66 1996

OFFICE OFTHEI' ; 
OFFICIAL L1QU1DATG*R,--~.._V    - -
HIGH COURTOF KARNATAKA  
4TH F'LOOR,D&~..FWING  ' 
KENDRIYA SADAN. '
KORAMANQALA » . _
BAN-GALQré:E 559 034"  ---------- --« ~'

 " .   '  ...APPLICANT

(BY $591; v;3E«EI§Ai»:{ Abxrg

 RESPONDENT

* THIS APPLICATION IS FILED UNDER SECTION 462

V OF?’ THE COMPANIES ACT, 1956 R/W RULES 11(b) AND 298
COMPANIES (COURT) RULES, 1956 PRAYING TO

–..AP?£)INT AN AUDIT OR TO AUDIT THE ACCOUNTS OF THE
OFFICIAL LIQUIDATOR FOR THE HALF YEAR ENDING

30.09.2007 AND FIX HIS REMUNERATION AND

THIS APPLICATION comma on FOR

THIS DAY THE COURT MADE THE V _

ORDER%_

Auditor’s report I§t1dit9r’sT»iVs, *

terms of the order dtd. on OLR

No.21 1/07.

 of 95-f Act is
dispersed.  xi  .'    ,4

Sd/-r
Judge