High Court Karnataka High Court

M/S Glitternathi (P) Ltd vs Nil on 16 December, 2009

Karnataka High Court
M/S Glitternathi (P) Ltd vs Nil on 16 December, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 16"' DAY OF DECEMBER, 

BEFORE

THE I-ION'BLE MR. JUSTICE RAM  S' A

COMPANY APPLIcA'r1oN:I§Io.'SAI-35' 'OF-:~20.'(_I9_u   * A

-COMPANY PETITION No.95-OF 199,51 *

BETWEEN :

M/S. GLITFERNATTI {P}.L'i'~D., [IN LIQN}, "

REPRESENTED BY OFFICIAL L1QU;1DA'1"OR,  _

HIGH COURT OF KARNATAKA,       " --.

CORPORATE BHAVAN , 1 ?.T11_FLOOR.  j_FOWERS,
No.26-27,M.G_..ROAD,   _  - 
BANGALORE--560D01..    " _   APPLICANT.

(SR1. DEEFAK   FOR OL)

AND: 

1 NILSQS - A  "  ...RESPONDENT.

S’ TEAEIS’ COMPANYSAPPLICATTON IS FILED UNDER SECTION

I .462′ COMPANIES ACT, 1956 READ mm RULES 1133)
‘ 2S8″_~O1F’~f1j*H’E COMPANIES (COURT) RULES, 1956 PRAYING

AF_I.>OINfF ‘AN AUDYFOR TO AUDIT TE-IE ACCOUNIS OF THE
OFFICIAL LIQUIDATOR FOR THE HALF YEAR ENDING 31403″

2 “2G.Q9 FIX HIS REMUNERATION AND TO PASS ORDERS AS
VRFZGARDS THE REQUIREMENT OF SECTION 462(5) OF THE
}COMPANIES ACT, 1956. E i

SA

THIS CA COMING ON FOR ORDERS, THIS DAY THE
COURT MADE THE FOLLOVVING:

(DRIVER

Auditofs report is accepted and his. in t

terms of the order dated 8–6=;20:047lZ

No.21 1/2007. The requirement ufizier see’tie:;.’:4;e2[‘5)’teffL,

the Companies Act, 1956 is

Company applicatiott

¥ ie* JUDGE

KS