IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 03rd DAY OF DECEMEER--§§O'1 I.
BEFORE
THE HON'BLE MR. JUSTICE :3AS_
COMPANY APRLICAIION No.,529/;:OE:.O.I :3
COMPANY":PETIT'I.QN: NNg[II4&/ 1979
BETWEEN: A
M /S.SHAKTI1I:1.BEéN'EFICIAL CORPORATI-ON., [IN
LIQUIDATIC:)NjV_~,
OFFICE OF THE :)FF1C:AL.jLIQUIDI'gTOR
HIGH CO'URTI"OF
CORPORATE VBVHAVAN I ~
12TH FLOOR, P.API.EuIA=TfOWE¥§S
NO.26--27._M.C.ROAI:);-- "
EANGALORE~560 001., "
= » I '- ...APPLICANT
V. {BY 'é3RI,_C'K.S.M'ARA.p_EIII'AN & SRI.V.JAYA'RAM ADVS.,}
NIIQ
RESPONDENT
THIS C.A. IS FILED UNDER SECTION 462 OF THE
COMPANIES ACT, 1956, R/W RULES 1I(b) & 298 OF THE
….–CO1\/{PANIES (COURT) RULE, 1959 PRAYING TO
APPOINTING AN AUDITOR TO AUDIT THE ACCOUNTS OF
i/L–“\Jf\’
%
THE OFFICIAL LIQUIDATOR FOR THE HALF YEAR ENDING
31.03.2010 AND FIX HIS REMUNERATION ETC., 0 0
THIS C.A. COMING ON FOR ORDERS THis’_fbA¥:’.,j- _
COURT MADE THE FOLLOWING:
ORDEEENN
Audit report is accepteii’i’~3Ii1d_ aue1itoi*’sV’:fe.e;E fixed
in terms of the order’—;Ia–ted’_VI passes in OLR
No.211/2007. Requirement fifeséct1¢;§§462(5) of the
Companies Act, 9.56 cl)’ spe1.is~eVd With.
is Iiefeifiy disposed of.
sd/-
JUDGE