Karnataka High Court
M/S Bangalore Plasto Fabrics Pvt … vs Nil on 3 February, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 3RD DAY OF FEBRUARY, 20 '0:
BEFORE V' V'
THE HON'BLE MR. JUSTICE 4
COMPANY APPLICATION NQ792 '2QQ§' '
COMPANY PET1T1orI_NQ.137- ,6? .1934'
BETWEEN: L' % A ' V
M /S. BANGALORE pI.As'I'o--.Ir A~--'3RI~C Rvf. *I;--..fI'*If)'.';~«:I;\I I.IQN.I.
REPRESENTED BY OFFICIAL I.IgII'ImrI*oR, " .
HIGH COURTOF' KAR3\3A']'AKA. " V -
CORPORATE BHAVA1\L__ 121:1: 'i~*I)CIQ:R. _'I<A'I4_EJA
No.26--27,M.G.
BANGALORI*3~56O..{)0i'§.V__-:_ ~ __ , APPLICANT.
(SR1. DEZEPAK. &.VS:I2I;".;y. .j.-iyAIé'2~g!vI--, FOR OL)
AND:
I NIL - V' ...RESPOND'E3N'E'.
.' V' A "~7E:1~II5S:C(3MPANYVVAPPI.ECA'I'ION IS FILED UNDER SECTEON
--..-€»6?.. 'c3'i*:aII?;I§;4oAI\z:s2éAI\zII2s ACT, 1956 READ WETH RULES Hfb}
AND'5fZ_S8 "0§*'_~vf1_fmi;'ICOMPANIES (comm) RULES. 1956 PRAYZNG
TO ABPOENTF A9; A.UDI"I.'OR 370 AEJDYI' THE: Ac<:oUN'ns OF THE'.
¢ '.QFFIcIAL":,IgLIIDA*r0R FOR '1'HE HALF' YEAR ENDING 3o~o9--
_ . °'~2.b@9.AND"*I5IX. HES REMUNERATION AND TO PASS ORDERS AS
_ THE REQUIREMEZNT OF SECTEON 462(5) 0? my:
__ '~~T«'::o'Ig/IPANIES ACT, 1958.
M
THEE; CA COMIN('.} ON F(')R OREJERS, '1':--as DAY "'1'm:
comm' §\/{ADE TE--1 E m1.:,<:)w'1 NG:
ORDER
Auditor’s report: is accepted and his _
terms of the 0r’d(-:1′ dated u ‘
N0.211/20O7. The recltlirelnem
the Companies Act. 1956 is C?’iVs’p(_;.nss’d._\fi}ith. I 3
Company appiicaficm is
s 3UDGE
1n.