High Court Karnataka High Court

M/S Wonder Wear Ltd vs Nil on 4 November, 2009

Karnataka High Court
M/S Wonder Wear Ltd vs Nil on 4 November, 2009
Author: Ram Mohan Reddy
H ' 'ARE'sPONDEIIT.

 - f KIOAMPANY APPLICATION IS FILED UNDER
"SECTIO-N"-4,62.'OE THE COMPANIES ACT, I956 READ WITH

1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 04"' DAY OF NOVEMBER. 2009

BEFORE

THE HON'BLE MR. JUSTICE RAM MoHArI:itEDj§*f  

COMPANY APPLICATION NO; 301  20.0523"  
COMPANY PETITION Nos. 7'42/:36" 6/60.. 77.195 ~  

BETWEEN:

M/S WONDER WEAR LTD V _  
REPRESENTED BY OFF_IC1AL_'LIQU"ID;'XT'OR.
HIGH COURT OF KARNATAKA, :    _
CORPORATE BHAVAN, 121'-H _EL'OOR,  " I  _ 
RAHEJA TOWERS. V NO.;::E:;2--?.;'« ME'.-. _ROAD,' 

BANGALORE~_56'0:.QO1.  g  '  APPLICANT.

(SR1. D.EEEIAI§& gIAYA.EAIII--,'AEvs. FOR OL)
AND:

1 ~  NIL

RULES 11{[_3].'AND 298 OF THE COMPANIES (COURT)
RU'1;Es,__* 1956 PRAYING TO APPOINT AN AUDITOR TO
AUDIT TEE ACCOUNTS OF THE OFFICLAL LIQUIDATOR

":"I*TOR  HALF' YEAR ENDING 31-03-2009 AND FIX HIS
v.T'jv»REIvI1INERA1ION AND TO PASS ORDERS AS REGARDS

LNL



TI-IE REQUIREMENT OF' SECTION 462(5) OF ___THE
COMPANIES ACT, 1956. V 

T1-IIS CA COMING ON FOR ORDERS. V.

COURT NIADE THE FOLLOWING:

ORDER

Audit0r’s report is accepted Oandehis feve_is~

terms of the order dated SOLROV

N0.211/2007. The req1ii1;eme;’1’t””uznideur\”Sectidfi’462(5) of the
Companies Act, 1956 is
Compafzsz

Sd/-

ILJQGE