High Court Karnataka High Court

Office Of The Official Liquidator vs Nil on 31 July, 2008

Karnataka High Court
Office Of The Official Liquidator vs Nil on 31 July, 2008
Author: Ram Mohan Reddy
1
IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS THE 3131' DAY OF JULY 2003
BEFORE   A '  A'

THE HONBLE MR. JUSTICE  MO£L*.I§fRE5DY T _% '  
COMPANY APPLICATION 1310. _1,'8O2' --,C>)i+4'.A.'i2(V}4("3':r"  'A  O: A 7

COMPANY PETFFIGNNO. 276 OF  

COMPANY PETITION MO. 124 OF 2001;

BE'1'WEEN_'_': _ 

OPFEOE 'CIF THE V

'  . OPPICIAJ, LIQUEDATUR
 A HIGH OOURT---oP KARNATAKA
  47?? "F'LO'QR», 115?.'-.--..P WING
A s{Ez~;DR'2YA. 

K0_RAMANt*}g?.§LA
BAN--GA£.0f\'E -- 560 034
~  A  APPUCANT

A 5]" {13Y"sR1. DEEPAK, ADV)

A  AND ;

.,_~Nflr

. .. RESPON DENT

UK



THIS APPLICATION IS %ILED UNDER sscmon 462
or THE COMPANIES ACT, 1956 R/W RULES 11(1)) AND 293
op THE COMPANIES (comm RULES, 1956 PRAYING TO
APPOENT AN AUDITOR TO AUDIT THE ACCOUNTS OFTHE

OFFICIAL LIQUIDATOR FOR THE HALF YEAR 'VENDING

30.09.2007

AND FIX His REMUNERATION AND ‘ — T. –

THIS APPLICATION COMING ON F022’ o1é:3ié:Ee§*§;’T
THIS DAY THE COURT V FOIl_:'<3WIN_{}:"».,

Auditor's report accepted.

terms of the order… on OLR
No.211/O7. V & %' %
Rcqtliremetxfc' of of Companies Act is
dispensea.fi}in1,, i T %%%%% N
A:.:cordirig!.3_}"C3Avi$ }§§}£$wed.

Sd/4
Iudge

csg