Karnataka High Court
M/S. Santhosh Seibel … vs Nil on 3 December, 2010
NIL EVHEEHKHTCOURTOFKARNADMQXATBANGALORE DATED THIS THE 03?" DAY OF DECEMBER 2010 BEFORE THE HON'BLE MR. JUSTICE I-LN. NAGAMOHAN COMPANY APPLICATION NO.566/20 IQ T . COMPANY PETITION NO. 135/ 1.998: 'jg. V V' BETWEEN: M/S SANTHOSH SELBEL PHARMACEUTICALS PVT.LTD., [IN LIQUIDATTON) OFFICE OF THE OFFICIAL LIQUIDATOR ' HIGH COURT OF KARNATAKA " j CORPORATE EIIAVAN---. _ :3 ; ' 12TH _TO_'wER_sW No.25-27 1v:»..G,.ROAD, * f _ BANGALOR.E--5<§O., _o0_1 ' .. ' - ...APPLICANT [BY SR1. 'K,S._MAIIADEVAN & SRI.V.JAYARAM ADVS..] . .. RESPONDENT
IS FILED UNDER SECTION 462 OF THE
COIvIPA_NIES’EVACT, 1956, R/W RULES 11(1)) 8: 298 OF THE
COM.PAI\IIES (COURT) RULE, 1959 PRAYING TO
“APPOINTING AN AUDITOR TO AUDIT THE ACCOUNTS OF
THE OFFICIAL LIQUIDATOR FOR THE HALF YEAR ENDING
31.03.2010 AND FIX HIS REMUNERATION ETC.,
THIS C.A. COMING ON FOR ORDERS Txaiis ‘fi>5.2a;f£,j’
COURT MADE THE FOLLOWING:
Audit report is accepiedfiiand aitdif0i9’3s fee is fixed
in terms of the ordeifdattgdd psssed in OLR
No.211/2007.AV’Requi’re1iieniV._0f 452(5) of the
Companies ‘is:
C0iii’pariy_v is hefeby disposed of.
,, ddddd sd/..
JUDGE
Cs-g.