Karnataka High Court
M/S Bangalore Disc-Tech Pvt Ltd … vs Nil on 12 June, 2008
IN THE HIGH coum' OF KARNATAKA AT eaneatgasfkk T{ % A
DATED THIS me 12?" DAY OF      T 1 
BEFORE  
'me HON'BLE MRJUSTICE ~=;t2w.N SP1fiNTAi§fi®QV9A'R  %
COMPANY Ai>PLICATI£:§§§i»v§4Q.1626;C'-lCiQ?VVV5
co PAN'! 
 
BETWEEN:
M] s.Banga1£3i*€:    ' '
Pvt. Ltd., . ii  " ' . 
(in1iquid;:a;%in:;}*g.  _  
replay   
High Cciurt' of.     =  
4:12 F'!oor,"§§) &,1'«" "\3Ii::1g~.   
Kendriya  Koraman
Bangzakwre-34'      ..APPLiC1ANT
A ' {By*3§-i £;ee9ak. A§1§;;",}" "
 ,   .. RESPONDENT
….-..~……..__
 H This application is fiied under Section 462 of the
. Coi:ripan’ms Act, 1956, praying ibr an order appointing an
auditor ‘ta audit the accounts of the: Oficial Liquidator for
“the half year ending 30.9.2007 and fix his mmunderation,
regarding the Iequsirement of Scctima 462(5)_.vw~.§3:£7._e..éQf of the
auditors» fee and agsq xaisgsgzismg with the
requirements’ ‘-hf. _. Companies. Act,
1956. V ‘
ifiudéit iis The auditors’ fee shall be
in terI3′;wzxs*~«.Vof dated 8.6.2007 passed in
i[20{i’?’.«v….3′.,1:;e requirement of Section 462(5) of
Ast, 1956 is dispensed with.
A fipfififiéflon is allowed ancordm gly.
Sd/-I
judge
*~::tk/ ~