High Court Karnataka High Court

M/S Kalyan Keonics Ltd(In … vs Nil on 3 December, 2010

Karnataka High Court
M/S Kalyan Keonics Ltd(In … vs Nil on 3 December, 2010
Author: H N Das
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 031"" DAY OF DECEMBER 2010':

BEFORE

THE HONBLE MR. JUSTICE H.N.II.NAGANIOP-IANIDAS _  1'

COMPANY APPLICATIONI,N0}}'i9'9/Ofib'IO'  

IN   V I 
COMPANY PETITIONNO.65'j'fI_9"J'3-I

BETWEEN:

M /S KALYAN REONICS L'l'}£).';"(IN"LIQU'IDATION}
OFFICE OF;TIr"EE._OFF'}CIALI__LI.QUiI;}ATOR
HIGH COURF OF;»KARI'IAT;A'EA"'~I-I' * 
CORPORATE  A _' 
12TH FLOOR,' RAHEJA TOWERS.
No.26-27 I/IOROA-I9,'    ' '
BANGAL'ORE:560_O0,1v.  "

 ' _ I .  I' ,  ...APPLICAN'r
[BY SR1. K.S.MAHAIJEVAN & SRI.V.JAYARAM ADVS.,}

... RESPONDENT

C.A. IS FILED UNDER SECTION 462 OF THE

COMPANIES ACT, 1956, R/W RULES 11[b) & 298 OF THE

‘COMPANIES [COURT] RULE, 1959 PRAYING TO
~~–APPOINTINO AN AUDITOR TO AUDIT THE ACCOUNTS OF

{-.4

THE OFFICIAL LIQUIDATOR FOR THE HALF YEAR ENDING
31.03.2010 AND FIX HIS REMUNERATION ETC., 0 0

THIS C.A. COMING ON FOR ORDERS ‘rH1s$’_:ijAY’__’ _

COURT MADE THE FOLLOWING:

oanmkt?”

Audit report is accepteC1’V0’s’a:.f1d _auC1’itof’s–V’feé2EisWfixed
in terms of the order’ pasVs0esx in OLR
No.211/2.007. Requirsmén-t :»S(%;(“:t.;1tfi5.Is1_–~0462(5) of the

Companies Act,

is disposed of.

Sd/~
JUDGE

egg