- 1 .. _
IN THE HIGH COURT OF KARNATAKA AT
DATED THIS '1'!-IE'.-24'" DAY or OCTOBER..._2O§)'fi 'V:.V.
BE FORE
THE HON' BLE1 MRs.Jus':'IcE:'""B"'v
c.A.No.%4 00/Aé.Q§,§
co. P.N0';'--v§L;L;;;{_2006'---.
BETWEEN
-.--.--............q,,..............
OFFICE or THE oE=':-'flIVC:AL --:r,;r'Q,L_1I_nz:rroR
HIGH com-rr "er manmmm, W __ FLOOR
:3 & E' WING, ':z3r4:3R1YA---<sAp)=ar;"""
KORAMANGALA, BANGALORE'-.-_-56.0' 034
- ...A?PLICANT
(r;-ii' Sm; "Di:;§.--,g);.!{"' SR1}? JAYARAM, Anvs . , 1
' ' -----.-------
. . . RESPONDENT
.«THI.8. :”APPLICATION IS FILED UNDER SECTION
“~ ‘_é..62«?C)F ‘I’HE comeaums ACT, 1.956 R./W RULES 13.(b)
}31.’~3 I}..2_93 OF THE COMPANIES (COURT) RULES, 1956
V. v–_PAR.?J;YVING TO APPOINT AN AUDITOR TO AUDIT THE
vgccounws 0? THE OFFICIAL LIQUI3?-XTOR FOR THE
…2…
HALF YEAR ENDING 31.3.2008 AN9f;£ik:.Hfs,V*
REMUNERATION AND E’I’C., _
THIS APPLICATION coMiN6f’éNl*£éR .¢ébafiS_
THIS may, THE COURT Mama THE3FGLL0WEN@;H }
Auditor’s rep6r£-éqq%pté&Q Auditor’S fee
is fixed in te;msJbf’fih¢-§rfi¢r;§$ted 8.6.2007
passed in fiLRifiQ.2:l/2Q0?f H.W
éequiremefiz -gf section 462(5) ef the
Companiés Act is disfigssed with.
v ‘-fl Aééqmfiingly, the application is allowed.
£3CLfi-
Ihckge
“bkv