%Am:>:=j«:%
{N THE 3:314: COURT 0? KARNATAKA AT’ BANGAL::}eV§§–«.:T’
DATED THIS THE 19TH DAY OF’ JUNE, zcsfia V 3″ ”
BEFORE
THE H{)N’Bi.E MRS. JUSFICE 134.3. i$3_A(}ARA’1’i~I:i’3:’3\: x
c.A,N0. 1*f.;’:’33_”_’,_*.._,2<:)e3A'v- V
<::OP.No. 53/03, 95/_€i;3v.6_a'~:159IG3«
BE'§'WEEN:~
M/S. VIRTUAL DYi'£AMI£}S"SOFTV%'z3RE £39.'; :Wr., 2:1"9.,
gm LiQUIDATiQP$)','«..V
OFFICE 01:' THE. 01:;m.:;1AL LEQUI_¥)A.TGR,"""'
HIGH COURT 0E""KA'RNATA§€A;– '[_ " 3
CORFORIWE Bi-I2'§"eTAN, ..
12TH FLGG’R,’ARA;HE;f?3″§’OX§?’ERS,
No. 25-237, 1v_r.._<:+; Raga), . *
3ANGALRE_~ :”;50@m.=»_ ”
. _ APPLICANT
[BY SR1 DEEPAK. 65 V. JAYARAM, ADVOCATES)
– * RESPGRDENT
IS FILES UNDER SECTIGN 462 02%’ THE
_ ” “%.mM?am«;sAcT, 1956 PRAYIMG THAT ma THE REIESONS
“j gr.a:;ftan %’ IN THE AGCOMPAMING AFFEIJAVIT THIS
‘H(fIP~E’§LE CGURF MAY BE PLEASEEI TO PASS AN 0RDaR
(Ajé APPOINTIEG AN AUDITOR TE) AUDYF THE ACCQUNTS
OF THE GF§3’ICiAL L1QtJmm’oR FOR TKE HALF’ YEAR
” ENDING 30.09.2608 AND FIX HiS REMUNERATIGR. {8}
§?EGARDING THE REQUIREMENT GP’ SECYFIGN 462(5) OF
“Z’EiE CGMPANEES AC1′, $956 AND E”§’C.,