IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 2ND my 0:: MARCH, %
BEFORE: % * ' " *
CQMPANY 2002
BETWEEN: H
Mfs. Mulfilingzs Agéizc-jé-_VP1§&*a§é".._
Limited (in iitgn;i<iat§'_Gn)" ' ._
Rep:*escniedThy Vi-}fl'1{5:ifs;;i -- Li'qu'idai.¢$f''' ' '
High com afiéatszaxaka
Corporate _Biia_v3£:, '1"2"h«.Fie¢f*~- '
Raheja T«}wers,+%Ne;'26-12? . '
M-G.RQad .. _ . _
Bangaipmassa 0€::A M V AP'PLICANT
V. A ' ' V _ 2 A V}a:y3ram, Advucale)
1W: . RESPONDENT
$!l¢#$$
_’ This Cumpany Applitaiiun is filed under Seciimé z”-§~i}.¢.; ufthe
… “‘Co1?npanies Act, 1956, praying tbs! ,i”A;r the reasons stated in the
‘ V ~ ‘ aexmmpanying affidavit iirzéfi Hon’b1¢:: Ccmrt may be plaassd in pass
é cm’.’-::: (3) Appointing an Auditor to audit the Accounts ef the
Ofliciai Liquidator for the had? year endiag 30.9.2608 and 52;. his
2
rtzmuncrakiqm. (33) Regarding the ntzsquircrzmrxi unf
the Companies Act, 1956 said etc. V _ _– . V
This Company Appiicatiun curriing {3:;. I’m_” Q1d;§rs.fi3_iS’g3a}},
the Ceurt made the fzzilowingi — [ ~ ‘ . ~ 1
0 R BER %
The audit rcpuxt is ;:ifi::’§«%_V_2s fiii§£t:r’_.,; [Q6 fixed in
{anus ufthc 0ndcrinV ‘V
Tim of the Companies
Act, 1955 ‘
Accfiriiiéfigiy, i3’;4:_: is aflowcd.
Sd/-s
Judge