Karnataka High Court
M/S Chimoni Granites Pvt Ltd vs Nil on 18 March, 2009
(SR1 \_fiJ'aya1'a;n"a,~A Adv. for OL)
% ...RESPONDEN'I'
'C.ompai':i§£s Act, 1956 praying to pass an order
" vappu-infing an Auditor to audit the accounts of the
- T Liquidator for the half year ending 30.09.2008
fix his remuneration, etc.
' made the fo1lowmg" .
3 C.A No.978f08
IN THE HIGH COURT OF KARNATAKA AT BAKQALORE
DATED THIS THE 13'!" DAY 01? MARCH 2009
THE HONTBLE MRJUSTICE
COMPANY APPQCATION:ޣ);:9'?8j12G(}8:_.: ~ ' ,
191'
COMPANY'1 ?ETIFEi'CI¥§ 2 1994
BETWEEN: L A
M/s.Chimon_iV Ltd, j. V '
(in Iiqn.) Rcxmsefiteé A
Liquidator, High ('part of ..
K,arnata1<a, '''''
12th Floor, _1::a1:.:§.g:;.,'rewe.«_3~,%%
No.26-27, M.G.Road,V
Bangaloreefiéfl . ' ...APPLICANT
is fiicad tmder Section 462 of the
This CA is ceming on for orders this day, the
3 CA No.978/'O8
ORBER
' Heard. The Auditor's " 'V
Auditor's fee is fixed in
08.06.2007
passed in ” T’
requirement under Sectign ‘tug: fiémparxées Act,
1956 is dispensed With. ‘
Tudge