High Court Karnataka High Court

M/S New Century Leasing And … vs Nil on 6 August, 2008

Karnataka High Court
M/S New Century Leasing And … vs Nil on 6 August, 2008
Author: Ram Mohan Reddy
 "  . BANGALQRIE ---- 560x334

IN THE HIGH COURT OF EIARNATAKA, BANGALORE

mzrmn THIS THE am my 01:' AUGUST 2uQaIII IjI%L
BEFORE    I

THE HON'BLE MR. JUSTICE RAM  I  ,  

COMPANY APPLICATION 3:5};  14c;4I«QF%2'6e+;_VI 

CQMPANY PEPITIQN No, 109/ 1993;'. V: 

BETWEEN

M/S. NEW .CI*:,N?:'UR¥ LEAISIEQG as INVESTMENT LTD.
REPRk}SENfi'E2}3_--vBY'  _ _ --
()FFiCIAL'~LIQUi'i3AT_0R,  ~ '
HIGH comm OEKARNATAICA,
wt FLOOVE,__"i3'_& 'F' W'II*sI(};
KEM:-RIVA SADAN; ' 
Ko.R5MANGALA,.., é

... APPLICANT

{.B"i*.__$~1éi'; imzgiéfiii, ADV)

ANS;  I

 RESPONDENT

THIS APPLICATION IS FILED UNDER SECTION 462

~~-GVF THE COMPANIES ACT, 1955 R/W RULES 11(1)) ANB 298

OF THE COMPANIES (COURT) RULES, 1956 PRAYING TC}
APPOINT AN AUDITOR TO AUDIT THE ACCOUNTS OF’ THE
OFFICIAL LIQUIDATOR FOR THE HALF YEAR ENDING
30.09.2007 AND FIX HIS REMUNERATION ANS E’I’C.€
A

1 .

£0

THIS APPLICATION CGMING ON FOR

THIS BAY THE comm’ MADE THE FOLLOWIlf§§}:,VV”” ~ =

Audit0r’s report accepted. }Xudit%)r’s

terms of the order dtd. O8′;«§6.2OQ7″‘ OLR

No.2 1 I / O7.

Reqtfiremgrzi; sf Act
is dis;:s_én§éd 71 . é ‘ ~

Accéadiixglfif (glowed.