Karnataka High Court
M/S Alpha Precision Components … vs Nil on 18 March, 2009
3 C.A No.98?/08
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 18TH DAY OF MARCH 2009
BEFORE T T
THE I~.ION'BLE MR.JUS'I'ICE 3.G.RAME_$H
COMPANY APPLICATION No.98?/2093 ; :
COMPANY Piéfrrrioxi' 1
M/s.Alpha C5_6O,T0G1. % ...A.?PL.ICANT
, T (SR; far OL)
_ ...RESPONDEN"I'
is filed under Section 462 of the
Act, 1956 praying to pass an order
V' fapp0iT:1ting an Auditor to audit the accounts of the
T Liquidator for the half year ending 30.09.2008
-- and fix his remuneration, etc.
This CA is coming on for orders this éay, the
' Court made the foiiowingz
M,. %
2 C.A No.98?/{)8
ORBQ
Heard. The Auditor's report is "
Auditofs fee is fixed in Mot"
08.06.2003
‘ passed in QLR = A
requirement under Section of Act, ‘V
1956 is dispensed with:.:.’~~..é_
5%/”E
?u&g§