.. 1 ..
IN TH133 fiitifi UUUKI’ OF KARNPKFAKA AT tiAN(.}Ai.;QRif}
DATED TI~iiS THE 09″ DAY OF JUNE. 2009
BE§3″(“)R§3
“me; :~£0N’B;_,::; MRS. uus’1′:«.::1:: 5.v.1~4At;A:§§’§’:’§m}xL:”‘ ”
s:.A«r9::.2;_1wLZ§z:»§<:<2§. %
LE f;
C’:(“}P.NC).4:”S *
j£:£i;§I,’9§i;.§;L.i:.3_i}4;:
UFFl()lA,L L.4<.)umA'm;<_ _ V
AITACHED *:'0 THE _ V
PK)?-3'BLE HIGH (:c)ue";-:2. AKAR:§A1'As<f;:x 'A
L';{JRP{)i~€A'l'.I:$ BHAVAN, r~:<;..2¢~'2?.,:' ' *
ima FLOOR, M;G.ROAE;",- .
BANG:ALC3RE:Si5Q (301
MWJCAN7
{By
Am? . . . . ..
. 5,1; fit …… ..
 V V Ri:)SPONDE.N’l’
we ‘véifiiéial iiquidator nag fiiad this application. uncicr
of the Cfsmganias Act, 1956 praying that”; $231″ the
H :~eascI;?3″ ‘stated in the accaxapanying afiidavit this Hon’¥:}ie
may be pieasw :0 pass an order apgmnting an auditor
in audit the accounis of the 0.1.. for the haif year ending
u ‘ 3(}.9.2U{}8 and fix his mmunerafion and regarding the
requirement of Section 4€>°2{iii§ csf the fiompames Act, 19136
and etc.
This Company Appficafion coming on ibr orders this
day, the C0131″: maée the falicswing:
Audit report accepted and auditofis ftifi _
terms as’ order dated 5.5.2097 passed (}.:,.te–.~§ie..};§j1i;~<g:{x;7. "
Requirement under Section the:
Act is dispensed i.*.1_z__is' is
disposed of.
Si!’