Karnataka High Court
M/S Virtual Dynamics Softwrae Co … vs Nil on 7 August, 2008
w BA.;§;:3.§;,0£{E ~-- 5669.34
(B?-1si<i:.§V':r;a.gE'§i§A:{, Am)
__(.'§F THE compmrgs ACT, 1936 R/W RULES 11[b) AND 2923
OF "I'§~¥E COMPANIES (comm) RULES, 1956 PRAYING T0
APPCJINT AN AUDITOR TO AUDIT TI-IE ACCDUNTS OF THE}
IN THE HIGH comm cm KARNATAKA, BAN{?s,§;£V§{Z% RE}A4
DATED THIS THE 7TH my 09 AUGUsf:§[LL§{1..._
BETWEEN
co. PVT. LTEJ. (;';N I.1QN);_
RE:PREsEm~£'i:_>._VB*¥.';-_V_ *
M 1 S. \x'Ii?TUAL.:DYNAfviICi§V::S(§Ft'1"§VA§R§
0FF1c:§AL._L:QU--IDA'1*aR;-._'"~--.. ' -
HIGH c:si)uR'I' or :e;;e.RNA*1"A'K.A,
4TH FLOOR, 2:)' ark-'F"'WINf:}-, '
i{ENDRIYAE3ADAN',._ ' ' '
K()I?;AMANGAi;A,_ '"
APPLICANT
ARE);
RESPONDENT
b’ H THIS APPLECATION IS FILED UNDER SECTION 462
OFFICIAL LIQEJIDATGR FOR THE HALF YEAR ENDING
30.(‘)9.2{)()7 AND FIX H154 REMUNERATION AND E’FC3. Bik
saw}
THIS APPLICATION COMING ON FOR okafigs,
THIS DAY THE COURT MADE THE FoLLQw§1§;{3; v. N
Audit0r’s report accepted. A.LA1&–it,o1*’sT fag ‘fix{3d”‘§_fi”V»L
terms of the order dtd. OLR V
No.2 11/07.
Requirexrgérlt o£’SéC’. ‘of ” Companies Act
is dis;f:é:5iSe€2 :’£vitIi§’}V
Acco 1fdi;1g1y_ CA iséaflowed.
Sd/-%
Judgé
” –cSg