High Court Karnataka High Court

Office Of The Official Liquidator vs Nil on 24 October, 2008

Karnataka High Court
Office Of The Official Liquidator vs Nil on 24 October, 2008
Author: B.V.Nagarathna


-1-

IN THE HIGH COURT or KARNATAKA AT EAgG3LdRE*5uIa

DATED THIS THE 24″‘nmxf6§Ioc$caakIé0Q3″I_7

Bmmm’
THE HON’BLE MRs.JusTI§E B v’NAGfiRAfgNA

9._8_.r;.’.I2,~1é;§II
60- P’NQ:§§3};_fQ3;?;?.,V€’–>.:”v

OFFICE 05 THE QFFICIAL BIQUIDATOR
HIGH1couRT”Q$,KnRNA$AxA,;4″‘ELGOR
D & F WING;_K5fiDR1YA SEDAN
KORAMANQALA,’BAfiGALGRE¥560 034

*» – – A. gfi …APPLIcANT

-*, (BE SR: QEB§AK_§msR1 V JAXARAM, ADVS.,}

“g’ANB_ .’~*I

. . . RESPCMDENT

THIS APPLICATIGN IS FILED UNDER SECTION

-I Jféézaor THE COMPANIES ACT, 1956 R/W RULES 11(b}
‘, Ann 298 or was cxxuwwxms icouaw) RULES, 1956

WKAYING TO APPOINT AN AUDITOR TO AUDIT THE

JECCOUNTS OF THE OFFICIAL LIQUID}-RTOR FOR THE

-2-

HALF YEAR ENDING 31.3.2008
REMUNERATION AND ETC., _m~_

THIS APPLICATION COMING =0N’ rbfi”b§BéRs.

THIS DAY, THE COURT MADE THE FOLLOWIRQ§ ‘ 1
Auditor’s repdfi-aQd§pfédg ¥Auditor’s fee
is fixed in termsgbf~fihé;§;&§r{&fi£ed 8.6.2007

passed in,fiLR£fiQ.2iL7300?{fl’ m”

Reuirément df mS€gfi§na’462(5} of the

Comanies Act i§Vdi$@efiS¢diQi£h.

‘3 Afio3fifiifig1yg7the application is allowed.

Sébfls
Iudgg

ANQD F:Xn_HI€_ °