High Court Karnataka High Court

M/S. New Century Leasing And … vs Nil on 25 November, 2009

Karnataka High Court
M/S. New Century Leasing And … vs Nil on 25 November, 2009
Author: Ram Mohan Reddy
INTHHBHKHICOURT(N?KARNKHflU&KTBANGALORE

DATED THIS THE 25Trl DAY OF NOVEMBER, 

BEFORE

THE HON'BLE MR. JUSTICE  MOH. N '

COMPANY APPLICATION NO.5o'4 ;:0F %2Ao_o~S'-   'V  _ 

COMPANY PETITION N0. IOSOF 1991'  '

BETWEEN:

M /S. NEW CENTURY LEASING AND V  ..

INVESTMENT LTD (IN LIQINLD-.  1, j.  _ 
REPRESENTED BY OFFICIAL'LIQUiDATO.R;' .  

HIGH COURT OF KARNATAKA; *_  
CORPORATE B1~IAv_  1:2;frH IjI,OOR, TOWERS.
NO.26»27, J  _  ' 
BANGALORE--56fi----OU'1'§'..__      ...APPLICANT.

(SR1. DEERAKE. .SRI;::,i.?. JAIYARAM-,...AD\§/S. FOR OL)
AND:

1 V' _; 'NE,  ._  " " V"  RESPONDENT.

  TL:IS'C_OI.4PANY APPLICATION IS FILED UNDER SECTION

  COMPANIES ACT, 1956 READ WITH RULES 11{b)

AND 298 .O1§--jN~IE COMPANIES {COURT} RULES. 1956 PRAYING
TO ARPOINT AN AUDITOR TO AUDIT THE ACCOUNTS OF THE

.   OEPICIAL LIQUIDATOR FOR THE HALF' YEAR ENDING 31-o3_
 2.QQ§.'AND FIX HIS REMUNERATION AND TO PASS ORDERS AS
 'RECARDS THE REQUIREMENT OF SECTION 462(5) OF THE

Q " ~~COMPANIES ACT, 1956. ,_ -
A

5»



THIS CA COMING ON FOR ORDERS, THES DAY THE
COURT MADE THE FOLLOWING: 

ORDER

Auditofs report is accepted and his.~fee_:’:is in’

terms of the order dated 8–6;’20{}7adn

No.21 1/2007. The requirersienfg uzidaef Seciaioriy: dof f.

the Companies Act, 1956 is H’ ‘E

Company

In