High Court Karnataka High Court

M/S Shree Vaishnavi Printers (P) … vs Nil on 10 February, 2010

Karnataka High Court
M/S Shree Vaishnavi Printers (P) … vs Nil on 10 February, 2010
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA AT BANGALQRE

DATED THIS THE 10*"! DAY or EEBRUARY.«'f26  -.
BEFORE «V   V' " .4

THE I-ION'BLE MR. JUSTICERAM  

COMPANY APPLICATION  NO.;' mi-3S'CCoE~ 2;g_~p§T' A .  

COMPANY PETTTEQN N0-.. S4/19'é'7kV..i._'v«--.  

BETWEEN:

M./S. SHREZE VAISHNAVI-._PRIN'lTER§5 {P}~.I_."iTD.".T [IN LIQNJ.
REPREZSENTED BY oE1«*:CIA_LL1Q§:::;3ATovR;=._ " -

HIGH COURTOF KARNATAjA,_  EV * 1,.

CORPORATE BHAVAN. 12w"i+'*.CCR...RAHEJA TOWERS
NO.26--27, 'RCAD,    
BANGALOREJ5-.60;i;)O ~     ,  AEPPLICANT.

(SR1. DEEPAKV &..S'R1. V  JAS?A¥<Ai\{I;f FOR 01,)

AND: 

1 N11.'*~__ * V   "   RESPONDENT.

 mis'COMPANY'APp1..1CA'I'10N IS F'I1-ED UNDER SECTION

_V '462..OF,_v'I'H.E«vRC'O.MPANIES ACT, 1956 READ WITH RULES 21(1))
"AN-D_ 295370?  COMPANIES {COURT} RULES, E956 PRAYING

To.APpo.IN*rj,A'N AUDITOR To AUDIT THE ACCOUNTS OF THE
0FE1'C{ALC LIQUIDATOR FOR THE HALF YEAR ENDING

: '3.o;Q9--2GO9 AND FIX HIS REMUNERA'I'ION AND To PASS
"V'oRDE«RS AS REGARDS '}'H}33 REQUIREMEWI' OF' SE§(3'I'I€)N 46$/3{5}

  COMPANIES ACT, 1956.L%

E



THIS CA COMING ON FOR ORDERS. THIS  THE
COURT MADETHE FOLI.O'W1NG: 7 *

ORDER

Auditors report is acceptsdand “in ‘

terms of the order dated 8–E3¢20’_0’f3

No.21 1/ 2007. T he requiré@E;~;}t uiitie_r ‘Sgt-i;i(5’i*iVV”¥£E52j(5) of” V

the Companies Act, 1956 iss-disnpefisgd wiflt’h;»

Company’ appiicati

In.