Karnataka High Court
M/S Passive Components Pvt Ltd (In … vs Nil on 27 August, 2008
- Bg;N'Gz3§013E -- 560.._.Q34 IN THE HIGH coum' OF KARNATAKA, A. u DATED THIS THE 27TH DAY 01:' AUGPSE: 2£IQ§% T ' L BEFORE' THE HOBPBLE MR. JUSTICE RB;Dms.'%%%k COMPANY APPLICATFQN J1~:o..% 344 ices IN % é COMPANY 1>x?;f1frrIEIE;1éggK, ADV} RESPONDENT THIS APPLICATIGN IS FILED UNDER SECTION 462 OF' THE COMPANIES ACT, 1936 RIW RULES }.1(b) AND 298 "*0? THE COMPANIES (COURT) RULES, 1956 PRAYING TO APPCXNT AN AUDITOR TO AUDIT THE ACCOUNTS OF THE OFFKCIAL LIQUIDATOR FOR THE HALF YEAR ENDING 31.03.2008 AND FIX HIS REMUNERATION AND ETC. THIS A§?PLICATIGN COMING ON FOR ORDERS, THIS BAY THE COURT MABE THE FOLLOWING: ORDER
Auditofis report accepted. Auditor’S fr:(;”‘is’ %
terms of the order dated 08.06.2007 ~
No.211/O7.
Requirement of ScC.46*2:(5}% of is
dispe;i$éd”:a?iih. K :7′: ‘ 3
Acccufdixigiy »i:§E_;li{)wed.
Sd/-3
Iudgé