Karnataka High Court
M/S Ngef Ltd., (In Liqn) vs Nil on 6 August, 2008
*<,¢NIL--
'"71'}~£1S.'.-'APPLICATION IS FILED UNQER SECTION 462
*..Q1'~--'.fI_--'HE COMPANIES ACT, 1956 R/W RULES 110:) AND 298
zoF_'rH£: COMPANIES (COURT) RULES, 1956 PRAYING T0
° "OFu'F'ICIAL LIQUIDATOR FOR THE HALF' YEAR ENDING
30.09.20{)'? AND FIX HES REMUNERATION ANII) ETC.
IN THE HIGH coum op KARNATAKA, % H
DATED THIS THE am my OF AuGUSTf:jE0§§.L:MM& *
BEFOREMW%% %'-_: : h
THE HODPBLE MR. JUSTICE
COMPANY APPLICATIOi\f'NO. %i4330ie
COMPANY PETrr10N No, 3.54_oF 2002
BETWEEN
M/S. N G E F LTD {IN LIQN)';Cj' "
REPRESENTED Bad _, V *
o£«'F:<:1AL L1Q'U"mAf;'ioR, "fig _
HIGH COURT oF1KAR:9ATA%Ka,_ _ --
4'1'?! FLOOR, 'D.f&L_'F"' WING, ..
KENDRIYA SAD.AN,. '
KORAMANGALA,"'~, V ._
BANGALORE'; -_ 559 $34" '
~ ' « A?PLICANT
(BY Lsiéi.' DEEVPAK; ADV)
RESPONDENT
AP.l’?(3’I’NT AN AUDITOR TO AUDIT THE ACCOUNTS OF THE
W’
=2) \
” <.rSg_
THIS APFLICATIGN COMING ON FOR Oémié
THIS BAY THE COURT MADE THE FOLLOW_'.E;NG: ;;
ORIJEEQ
Audit0r's report accepirtzlt Ai1d.ifor's 'f§:=,'é~.;1_s.. L'
terms of the order dtd. .pz;1sT5.;ff.d_ §c)r1 OLR
No.211/07.
of [5]-bf Companies Act
is dis_{§éi1éed.: 3:1 ‘ ‘ ‘ »
Acccrdinglj; _(3z’§: fiilowcd.