High Court Karnataka High Court

M/S Vastushilpa Constructions … vs Nil on 10 February, 2010

Karnataka High Court
M/S Vastushilpa Constructions … vs Nil on 10 February, 2010
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 1011* DAY OF FEBRUARY, 2O  -.

BEFORE

THE HON'BLE MR. JUSTICE  

COMPANY APPLICATION NO. I;'1I{.¥Ii'3' OE  '

COMPANY PETITION N0.'-88;'19&9  

BETWEEN:

M/S. VASTUSHILPA CONSfi'F3UC~¥_'IO}}JPS  

PVT. LTD.. [IN LIQNJ. "    _  
REPRESENTED BY OFFICIAL 'LIQuII>A"I'c)R,  .. 
HIGH COURT OF KARNATAKA.' P.  ' 
CORPORATE EHEIIAISIC; 12% ELOOR;»
NO.26~27, M.Q.'«.ROAD¢_P ~ 3 _   ,
BANGALORE?--56O"f)O"I;'P, I       APPLICANI'.

"7HEA.IA.§*IOwERs,
{SRL DEEPAK ;&g.SIiI:fiI§;;.IIA&}AII2AI»rI'," FOR OL]
AND: V  é ' h

I NIL  "    ...RESPONDEN'I'.

I   miS_COI»IPANY APPLICATION Is FILED UNDER SECTION
4_6':2__POI'~'A  "COMPANIES ACT. 1956 READ WITH RULES 11(1)]

ANI3 298 O1«"~V'fIfHE COMPANEES {COURGD RULES. 1956 PRAYiE\IG

 V VV _ TO AP'POI.§J1"I@N AUDITOR TO AUDIT  ACCOUNTS OF THE
"~-«._ 'OPP1CIAI.___7'I,IQUIOA'IOR FOR THE I~.IA1_P YEAR ENDING
' '..jS0}O9>20o9 AND Fix HIS REMUNERATION AND TO PASS

" P._Oi2EER'S As REGARDS THE REQUIREMENT OF SECTION 462(5)

  O1%5'I'HE COMPANIES ACT, 1956. ._

M

:1;

 



 

THIS CA COMING ON FOR ORDERS, THIS {)A--'i'--._'IT-{E
COURTMADETHE FOLLOVVINGI   

ORDER

Aud1’tor’s report is accépted; if:-VA

terms of the order dated
No.21}/2007. The requirerhé

the Companies Act, 1956 is

Company appiicatioo is ”

In.

pas’:3;§:’cI. _ir.1 ”

«. \ E. _ u nfiihér of ‘V