Karnataka High Court
M/S A E Chits Pvt Ltd vs Nil on 12 June, 2008
IN THE H16}-I couszr or mmamu AT %
omen THIS me 12*" may or X { i
THE HON'BLE maausnzce Tmamri
commw r~ao.15osg2oo?*
BETWEEN:
M/s.A.E "
(in IiquidatL:n1).j J *
rep-by %
High Gourt 'of ' .
4% D'&s.F"3€'in'g %
Bangau;re»34% » V .. APPLICANT
(By,
.. R155 PGNDEM'
applicationisfiledimderfiecfion 462ofthe
f ~CoVnipan5a:s Act, 1966, praying far my: order an
' _ aaxdisnr to audit the accounts of the Official laiquidator for
' the halfyear ending 30.9.2007 and fix his rcmundcratkm,
..._r.!4ga1ding the mquimmcut of Section 462(5) of the:
" Companies Act, 1956, and etc.
.L
This appiimfisn {naming cm for orders, this d____ the
&mhmflmMhwm-
ORDER
This appl1caI10′ ‘ 11 is filed by the :V/:%’V.:”‘fi””p:..’-“j’-‘A’.’
praying for aooeptanm of auditizfipcvrt. V’
auditors’ fee and also _for ‘with
requirements of Section
1956.
auditors’i?ee final! be
in gm §,1«der: : ¢i£.aed__’ % 3432007 passed in
cx.R.221/”moi. of Section 462(5) d’
– _}Act,ul.«956 is dispensed with.
abmmmy.
, Sd/…
1′ Judge