Karnataka High Court
Shree Vaishnavi Printers Pvt Ltd vs Nil on 25 November, 2009
IN1}HBHKHiCOURT(fl?KARNKDflfl&KTBANGALORE
DATED THIS THE 25TH DAY OF NOVEMBER,
BEFORE
THE HON'BLE MR. JUSTICE M0H1'n'U?EI3i:)YA "
COMPANY APPLICATION NO.A7'§,O33;gOO9 ' O.
COMPANY PETITION NO.64'OF 199?. _
BETWEEN: ' V' V Q V "
M/SSHREE VAISHNAVI ERIm'ERSV_RVT, L7"ID.., (IN LIQN),
REPRESENTED BY OEFICmL~I.1guT--D;,ATOR, I
HIGH COURTOF KARNATAKA A
CORPORATE BHAVAN, 1,2'rH" EI,OOR,jRA.. EJA' TOWERS,
N0.26--27,M.G:RQA'D, , §
BANGALOREr560:f'g0h1_A_. .1 _..APPLICANT.
{SRL DEEPAEV &}S'RT. If JAIKARAM,' FOR OL)
AND: '-- '
1 __NIL ...RESPONDENT.
COMPANIE APPLICATION IS FILED UNDER SECTION
..CQMPANIES ACT, 1956 READ WITH RULES 1100)
AND' 298 COMPANIES (COURT) RULES, 1956 PRAYING
TO'~..AP}?OiN'i"' AN AUDITOR TO AUDIT THE ACCOUNTS OF THE
OFFICIAL LIQUIDATOR FOR THE HALF YEAR ENDINO 31«03~
V. E009 AND FIX RIS REMUNERATION AND TO PASS ORDERS AS
THE REQUIREMENT OE SECTEON 462(5) OF THE
' f{',0MPA§\§IES ACT, 1956. L.'
THIS CA COMING ON FOR ORDERS, THIS DAY THE
COURT MADE THE FOLLOWING: V.
ORDER
Auditofs report is accepted hi_s”i°ee’::’i.s “fixed
terms of the order dated 3 Em’
No.21 1/2007. The requiretfienfi uiidei’ v
the Companies Act, 1956 is
Company Vapp1icetV_iv():rA1VV ‘_
“”” ‘C
KS ,