Karnataka High Court
M/S Power Flow Ltd vs Nil on 25 November, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 2591 DAY OF NOVEMBER. 2oO9._:"9._V
BEFORE I
THE HON'BLE MR. JUSTICE RAM MORAN. ._ I
COMPANY APPLICATION N:O.44iA jot»: 21909 * ' _
COMPANY PETITION I\T0.2"3_ OF 1995; . A '
BETWEEN:
M/S. POWER FLOW LTD.',._{I'NL1QN]._ ,
REPRESENTED BY OFFICIAL LEQIJIE-)A'IUR;" .9 *
HIGH COURTOF KARNATAKA,_ 2
CORPORATE BHAVAN, 12-TH 'FL()OR,.'F:AHEJATOWERS,
NO.26~27, _ _
BANGALORE.,550 (:s'Q'1._.. . 3 ~ ...APPLICANT.
(SR1. DEEPAK.V&:-SE1'. VI FOR 01.)
AND:
1 _._NIL ...RESPONDE}\E'I'.
":}fID{I&iS:vIICQMPA1\'I§DAPPLICA'1'i0N IS FILED UNDER SECTION
EOMPANIES ACT, 1959 READ WITH RULES 11(5)
'AND'298 COMPANIES (COURT) RULES, 1956 PRAYING
AN AUDITOR TO AUDIT THE ACCOUNTS OF THE
OFFICII-XL LIQUIDATDR FOR THE HALF YEAR ENDING 31~03~
» 9099 AND FIX HIS REMUNERATION AND TO PASS ORDERS AS
REGARDS THE REQUIREMENT OF SECTION --»r;52{5) OF THE'.
_fcOMPAN1ES ACT, 1956.
THIS CA COMING ON FOR ORDERS, THIS DAY THE
COURT MADE THE FOLLOVVING:
ORDER
Auditor’s report is ac
terms of the order dated
No.21 1 /2007. The requirensoizi; unast
the Companies Act, 1956 is dpispepsod I
Company applicafiiofiisL”.dispGs_é:’d.’.of.
KS
cepted and his__feéV_’4_:isVV 9
-..:in..
V’ of V ~’