_ 1 _ IN THE HIGH COURT op KARNATAKA AT73ANsA:éRtf '. DA?ED THIS THE 21" may 0? OCTOBEé 2Q@87 K BEEURE _ 'A V A THE HON'BLE MRs.JGsfiicg B u NAQRRRTQNA g;§,No-496;g§§§ co.§;No,35/gggj, ; BETWEEN QFFICE oF_THE1oFFIcrAL.LIQUJDATOR HIGH cowRTAoF'KARNaTAKA;*4'H ?LOOR D & E w:NG;}K5wDRI$A.saaAN KORAMANGALA,'a3NGALeRE;560 034 'u"% 7. v* "a'"' ...APPLICANT (BY 32: aéE?3K;'Abv:,} '...--...'.-_..._.. ., fiIi~'." . . . RESPONDENT
TPI.fS APPLICATION IS FILED UNDER SECTION
‘.3462 OF THE COMPANIES ACT, 1956 R/W RULES ll(b)
‘Ana 298 0? THE compawzas {COURT} RULES, 1956
A_’X=PRAYING 1%: APPOINT zua AUDITOR ima AUBIT ‘ram
‘*.,AcccuNTs of’ THE OFFICIAL JLIQUIDATOR FOR THE
– 2 _
HALE’ YEAR ENDING 3.1.3.200
REMUNERATICIN AND ETC.,
THIS APPLICATION COMENé:”bN’*€GRV:OfiDERS_
THIS may, THE COURT MADE THE_EoLLomING;V 5
GREEK
Auditor’s re1:>u4c’>Jf’1.;- fee
is fixed in_te:ma’5f=£m§;§;¢erjaated 8.6.2007
passed
462(5) of the
Companié&5._”Act ‘diaxfiensed wit h .
‘Vvffifizcoxniiinigly, the application is disposed
3d/E
Iudcfé’
i ” ~ Mbkv
ANrf;_F:g..1::3.iV.