Karnataka High Court
M/S Mysore Surgical And Cotton … vs Nil on 11 September, 2008
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED ms TI-IE ma may or smpmmsm
BEFORE
THE HONBLE MR. JUSTICE
COMPANY APPLICATION 3 - 7
IN '
COMPANY PETIT1or¢%%¥'5o.s/
BETWEEN :
M/S.M3/sore Smgical &. -. =
cotton Mflls Pvt.
(111 I-iqn-) mPm9¢m'*'ad1'W %
High Court arwmmm} L
_ A 2 ' emnpany n is filed tuna' Section
Oumpa:nicsAct, 1956 prayingfinanovdex': 1.
Appoiijnfialg an Auditor to audit the Acoom of the
' Liquidmm' for the hafi year ending 31.03.2fi
- - flmmqukmcm
"'--«. 61E'Scction462{5)ot'tIrcOom 19t56andet:c.
.2-
This mm-pany appwm coming on for
this day, the Court mat}: the following:
ORDER
Audit mport accepted.
2. Auditor’s fee is tm ‘3fi 5E d. ‘M V’ V’
passed by this Court in one 21 on
3. Requirement o1’Com, pame’ 3
Act, 1956is djspensezl ‘V
4. dmoeed of.
Sd/-
Judge