Karnataka High Court
M/S.S.Manikya Plastichem Pvt Ltd vs Nil on 25 November, 2009
BYTHEIHGHCXNBIFOFKfiRNNUHflLHTBANGALORE
DATED TI-IIS THE 25TH DAY OF NOVEMBER.
BEFORE
THE HONBLE MR. JUSTICE MOIIAN»
COMPANY APPLICATION NO.4SS_Q_fi_:2DO9 " _
IN I .
COMPANY PETITf6N-1_\T0.56vOF 209$ R.' "
BETWEEN:
M/S. SMANIKYA PLASTICHEM PVT. _ I ..
LTD. (IN LIQN), ~ _ ; AA
REPRESENTED BY OFFIC1AL LIQIIIDATOR,'--- . j
HIGH COURT OF KARNA'I'ARA,.:'- ' "
CORPORATE I531-_I.AvAN,. 121m F_LO }Z)R,4 RAI~:{EJA1TC)WERS.
NO.26~27, V'
RANOALORI:;;5S<g«..Qo~1-;;--_V A APPLICANT.
(SR1. DESPAK & SR1, ADV'S;---1?.O_R§OL)
AND:
1 NIL V' ...RESPONDENT.
"1'{:IIS -.CG1\IIPA1'vlY'A1?PLICAT3ON IS FILED UNDER SECTION
462 O::.TE;::':.ACOiKf;E%Al1flQ;1.Yfl:S ACT, 1956 READ mm RULES 11(1)}
2980.?' TIIRfC"{.;IJIRANIES {COURT} RULES, 1956 PRAYINO
_ APPOINT IAU"DI'rOR TO AUDIT THE ACCOUNTS OF THE)
. II_,IQU"}£5ATOR FOR THE HALF YEAR ENDING 31-03»
' V2O09"A_ND_ Rm HIS REMUNERATION AND TO PASS ORDERS AS
" THIS REQUIREMENT OF SECTION 462{5) OF THE
COMPANIES ACT, 1956.
Ra
i
THIS CA COMING ON FOR ORDERS, TI-HS DAY THE
COURT MADE THE FOLLOWTNG: ..
ORDER
Auditofs report is accepted zgtpd his_-fee.-”
terms of the order dated 8~6~2007%«spassé’d
1\§0.211/2007. The requireII:;é_r1–t_Vzuneileas
the Companies Act, 1956 is with;.. T_
Company appiicatigfi is
ssss JUDGE
KS