Karnataka High Court
M/S Mascot Agro Chemicals Pvt Ltd … vs Nil on 5 March, 2009
'V " «THIS APPLICATION IS FILED UNDER SECTION
,, V 'I_'0 APF'E3IN'P__'AN. AUDITOR TO AUDYI' THE ACCOUNTS OF THE
fj'_;g,.4o'EEIc1AL LIQUIDATOR FOR THE HALF YEAR ENDING 30-09-
,, V '2i;e.8"ANp E1}: HIS REMUNERATION' AND TO PASS ORDERS AS
, RE{iA:RDS THE REQUIREMENT 09' SECTION 452(5) OF THE
. ---.(j;()ME'ANIES ACT, 1956.
" "COURT MADE THE FOLLOWING:
C.A. 1 14112093
IN was man court? or KARRATAKA arr
DATED 11-51: THE am my or MARCH, ' ;;f f v
BEFORE
THE !iOlI'BLE MR. JUSTICE 4' M
§___omr-ANY APPLlCATION»EI§O.1143_ ('3rF "
comma? PETITION No.15'; 91'-' 1999 "
BETWEEN:
3, 1991/3 MASCOT AGRO CHEMICALS PVI'~.L'l"Df_'{i_I~E~ LIQN)
REPRESENTEDBY OF?F'I"CIA§_g 1.1Qu'1DA'r=.0zf<
HIGH COURTOE' FARNAT;AE<;A *
CORPORA'jf'E.BHjAVAN, i«.'2'I'H_ FLGf'iR,I~;'AHEJA
TowERs;NO.»_:26427g_M.G.j;~--R0A_D,_ X
BANGALORE'+.5{500C1.<--. E. APPLICANT.
(SR1. V. JA%f'ARA:$£; :$,D\(. _ --
1 NI_¥...'~ _ " RESPONDENT.
46:; 0}? ACT, 1956 READ wma RULES 11(b}
AND'?,985OF "r=:--':'E C2:-0MPAN1Es (comm RULES, 1956 PRAYING
THIS CA COMING ON FOR ORDERS, TRIS DAY THE
2
ORDER
(LA. 1 141(
Auditor’s report is accepted and auditorfii’
fixed in terms of the order dated 8¥”6i–’20Q7″4é_pa+s:As§j:3{i_Vi;1′ 7
OLR No.2 1 1/ 2007. The
462(5) of the Companies Act, 1955- is disperxségd
Accordingly, the applicati§)£1’_ is ” ‘ .. _
C.A.1141/2008 dispbsgd
KS