High Court Karnataka High Court

Office Of The Official Liquidator vs Nil on 22 October, 2008

Karnataka High Court
Office Of The Official Liquidator vs Nil on 22 October, 2008
Author: B.V.Nagarathna
-1-

IN THE HIGH COURT or KARNATAKA AT BANGALORE
EATED THIS THE 22" may 09 ocroaan 2oQa ,
BEFORE ' }.
THE HON'BLE MRS.JUSTICEWB_V xAGA§gTHxA_ Q"
C.A.NO.514KgQg§ 'A %
IN *2';
co.9.NQ;$/19?9

BETWEEN

------u....------

O?FICE 0? Tag OFFICIAL LIQUIDATOR
HIGH COURT 0: KARNA$AKA; 4*" FLOOR
D & F'wIuQ,¥KENnRI¥A~sAnAN
KORAMRNGALA, 8ANGRLORE--560 034

.«» ' , *5' * ...APPLICRNT

~.¢ (Bi SRI"Q$EPAK é SR1 V JAXARAM, ADVS.,)

. . . RESPONDENT

THIS APFLICATION IS FILED UNDER SESCTION

.”g§6é ow THE CGMEANIES ACT, 1956 R/W RULES 11{b}
_ AND 298 0? THE COMPANIES (COURT) RULES, 1956

PRRYING TO APPOINT RN AUDITOR TO AUDIT THE
ACCOUNTS OF THE OFFICIAL LIQUIDATOR FOR THE

– 2 u

HALF YEAR ENDING 31.3.200 AND f§:gQja:3 u.”

REMUNERATION AND ETC., ‘ “»

wars APPLICATION camzfia 7o&T EUR .oRfi$R§

THIS DAY, THE COURT MADE ram FQLLOWIfiG; M% 5
Q§§ég» V . _ . W
Auditor’s rep¢§£”a¢%e§fiéd{r:ppditor’s fee
is fixed in terms §f.£he §%déi[§%1éd 8.6.2007

passed in QiR $6.2il/fiQb7.:.
Réquifiem§fi£z of .Sq¢fion 462(5) Of the
Companie$ A¢t i$_diSfiénsed with.

‘.”»BcQdrfiifigly, the application is allowed.

Sd/-§__
Iudqe

u”,5fiv