Karnataka High Court
M/S May-Fair Software Pvt Ltd vs Nil on 11 September, 2008
IN THE EEG!-I COURT OF KARNATAKA AT
mzrm THIS THE 1 1m my OF SEPTEMBER %
BEFORE
THE HOBPBLE MR. JUSTICE
company APHJCATION NCXS47/2(K3$ ' i
_ COMPANY PETITION
BETWEEN :
Iv!/S.May~--Fa:i:r soawazfc %
(InLiqn.)
omcial % % %
High Oomtofiiamataka,» & L
4th Floor, ~n2%a;";«rfw§-xgg, «
(By Advs.)
.....
ml;
l9
a is filed tmder seem:
Compmflcs Act, 1956 praymg for an order: 1.
an Auditor to audit the Accounts of the
' Liquidamr fin' the 1193' ywr cnfixg 31.o3.2om
2. R flRI€q
j X 462(5) ofthc commm Act, 1956 and etc.
-2.
This company appfimfimx coming on Fm'
thfiday, the Court made the followkxg:
ORDER
2. Auditor’s fee is fixedfil ¢m;%m~
passed by this Court in one 2 1
3. Reqmxm 2; of Compmnes’
Act, 395613 ‘V
598