High Court Karnataka High Court

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

Karnataka High Court
M/S Alliance Leathers (P) Ltd vs Nil on 16 December, 2009
Author: Ram Mohan Reddy


2

TE-HS CA COMING ON FOR ORDERS, THIS DAY THE
COURT MADE ‘FHE FOLLOWING:

0 R D E R

Auditors report is accepted and his fee is’. in

terms of the order dated 8-6-2007 pas_.s5;éd’*”i_’1}–I:

No.211/2007. The requirement ponder ‘462(5)po:e:’~e

the Companies Act, 195613 di9f3€nrj3ede:e’Wit1_i.”~’ ‘A

Company application ‘i3:.:ti–ispoaeo._of.e

Ks?