High Court Karnataka High Court

M/S. Ravi Kiran Krafts Pvt Ltd., … vs Nil on 11 March, 2009

Karnataka High Court
M/S. Ravi Kiran Krafts Pvt Ltd., … vs Nil on 11 March, 2009
Author: H.G.Ramesh
C.A.1103[2{}08
IN THE HIGH COURT OF KARKATAKA AT BANGALORE

DATED THIS THE 1 1113 DAY or MARCH, 2009 

BEFORE

THE HON'BI..E MR. JUSTICE  '  %

COMPANY APPLICATION NO. 1

:--

163"aEjgm3 f 

congpamr P__E'r1'rI5'i5 1»_z_9_._2;,51*oi4=.1z999 'V_-V_%%  ~ = V' k

BEZWEEN:

M/S. RAVI KIRAN KRAFTS PVT, LT£),.;uie LIQM,
R'E?RESENTED BY oFFIC1AL----LI']QU11)A ;f3R"  

HIGH COURT OF' KARNATAKAH      
CORPORATE BHAVAN, 121%! FLOOR, P.AI~iEJ--A~.  =

TOWERS, NO. 26~27,_iVi.(_3. ROAD,' . '  I  =
BANGALORE- 56ooo1*;,__.-  g   A V  APPLICANT.

(SR1. V. JAYARAM,  

AND:

  V'  .. ...RESPONDEN'I'.

 L'  APPLicA'r1oN IS FILED UNDER SECTION
452" OP"..1?HE'(§1Z_)MPANIES ACT', 1956 READ W1'I'H RULES 110;»)

  *AND 29--s__ OI?.THE'..~dOMPANIES (COURT) RULES, 1956 PRAYING
 f1'APP01m?" AN' AUDITOR TO AUDIT THE ACCOUNTS OF' THE
 " <3F',i?1CIAL 1,iQUmA'roR FOR THE HALF' YEAR' ENDING 30-09-
_ « "-.2§Ju3'A.N_ij§ FIX HIS REMUNERATION AND TO PASS ORDERS AS
 __ R'EGA;RDS THE REQUEREMENT OF SECTION 462(5) OF' THE
~C§C)'i\'A'P1§N£ES ACT, 1956.

'I'}~ilS CA COMING ON FOR ORDERS, THIS BAY THE
CQURT MAIDE THE FQLLOWING:



'KS

C.A. 1 10312008

ORDER

Heard. Auditofs report is acccptgd _ ‘4 2

fee is fixed in terms of the order datkad :3}:-A6?-:V2() 0.7

in 01.12 No.i211/2007. The reqigirgmeiat V1:1nde1%:v’Sxé;¢t-‘mn«5

462(5) of the Companies Act, 195f§:’is_di§pefiSed._Wifi1.

C.A. 1 103/2o;J3_d:s;p¢sed'§:o£;      %