Karnataka High Court
M/S Keonics Penta Semi Conductors … vs Nil on 27 August, 2008
V. Bi§f€3{3ALOIj2E -- 560,934
IN THE HIGH COURT OF KARNATAKA, ~ H
DATED THIS THE 27TH DAY OF AUGLJFS'-§T2Q§}!§' T K
BEFORE
THE HON*BLE MR. JUSTICE T.IaEI5:iYT T %
COMPANY A'}'PLICATi{3:T:$i'N(). 338 2G,08'T
mm
COMPANY ?E'£7.'I'I'I.{JN_ N0._._ 22. Q9' 1993
BETWEEN:
M] S. KEONLCS §5§EN'I'fik 3123.41'. (ion JZEUCFORS PVI'.L'I'D.
(IN.LIQP3)'VT'
REREEY OF.FI" ;A1..._ L1QU;::>A_ToE
man c:our2"r om§.aRNAT.AK_A
4TH FLOOR; D &-F 'wm}_G---«.T_ "
KENDRIYA'-$ADAN_ A V '
KOR.E'xMANGALA' 'V "
... APPLICANT
ADV)
RESPONDENT
THIS APPLICATION 18 FILED UNDER SECTION 462
OF THE COMPANIES Am’, 1956 R/W RULES 1103) AND 298
‘””o’;«’ THE COMPANIES (comm) RULES, 1956 PRAYING TO
APPOINT AN AUDITOR TO AUDIT THE ACCOUNTS OF THE
OFFICIAL LIQUIBATOR FOR THE HALF YEAR ENDING
31.03.2008 AND FIX HIS REMUNERATION AND ETC.
THIS APPLICATION Cr%)MING ON FOR ORDERS,
THIS BAY THE COURT3/II1%%EET1IéIE FOLLOWING: H
Auditofis report accepted. Audit0r’s _
terms of the order dated O8.0(§,2€)O7 ‘G;-V:.1 “=
No.21 1/07.
Requirement of Sec.4f§_2{»’§) ofthe (3Q;t3:.i.:1’§a(1iesVVA§ct ”
A
Sd/-2
Iudgé