High Court Karnataka High Court

M/S Learn Soft Computers (P) Ltd vs Nil on 4 November, 2009

Karnataka High Court
M/S Learn Soft Computers (P) Ltd vs Nil on 4 November, 2009
Author: Ram Mohan Reddy
 ' 'RESPONEEEENT-.

IN THE HIGH COURT OF KARNATASKA AT SANGALORE
DATED THIS THE 04th DAY OF NOVEMBER. 2iO:0§ :'--_:.

BEFORE

THE HiON'BLE MR. JUSTICE   V

COMPANY APPLICATION NO. 2.97"OF=2O0"9   

II! ' --

COMPANY PETITIOIII 'No. 34- OF . 19%.3S¥._f  
BETWEEN: V' . i

M /S. LEARN SOFT COMPUFERS f{P)1L'ff?" .. " --.

REPRESENTED BY OFFICIAL LI} UI'DATOR,. 
HIGH COURT OF KARNA.TAKA; ' _   I "
CORPORATE BHAVAN, I22"!-I FLOOR;  _
RAHEJA TOWE.RS,§E\'TO.26»2"Z, M._C .j-ROAII';
BANGALORI?;4E~60.00I'..__ ,   2     APPLICANT.

(SR1. V.  FOR OL)
AND:

I 

 APPLICATION IS FILED UNDER
SECTION A62-~...OP THE COMPANIES ACT, 1956 READ WITH

.RULES 1,1(bI" AND 298 OF THE COMPANIES {COUR'D
 RULES," _1.€358 PRAYING TO APPOINT AN AUDITOR To
= "AUL'IT THE ACCOUNTS OF THE OFFICIAL LIQUIDATOR
 'TOR THE HALF' YEAR ENDING 31-03-2009 AND FIX IIIS
__j_REMUNERATION AND TO PASS ORDERS AS REGARDS

Di



2

THE REQUIREMENT OF SECTEON 462(5) OF THE
COMPANIES ACT, 1956.

THIS CA COMING ON FOR ORDERS. THIS DAYfi=i;E
COURT MADE THE FOLLOWXNG:    
ORDER

Auditofs report is accepted and

terms of the order dated 8–6%2OQ%Z’ jj.p’a:ss’€éACi’–.:

No.21. 1/2007. The 1’€C}t1i1’€I1’i€i’1TV_’l,11’1CiéI’ S(?CtiOIi of;

Companies Act, 1956 is dispensé’dV:.With.
Company appiicati’0ri is :::spio;;éaf§r