High Court Karnataka High Court

M/S S Ramu And Brothers Pvt Ltd(In … vs Nil on 12 June, 2008

Karnataka High Court
M/S S Ramu And Brothers Pvt Ltd(In … vs Nil on 12 June, 2008
Author: Mohan Shantanagoudar
IN THE HIGH coca? or KARNATAKA AT BANeAL.:3akE*%.j  %

DATED THIS THE 12?" my OF Junta} "  x 

THE HON'BLE MRJUSTICE' Al§_(3H»§¥al_ %smN?A:§A ebupAn A  %

commnv AP9LIcAT:«c>aam§1??7/20¢}?
compmv  .TI--T__§CfN ; O/1282
BETWEEN:   V.  ~

Mjs.S.Ramu..&  _V   
(iii liqfiifliatifiii} X , ' V "

rep.by Oi"i'i¢:AV  j Liqi1idaiI,>r'-

-etth F1éaor;'D 33F wmg _  " _
Kendriya Sadan. Kormixafigala
Banga10re«»34» - A'   .. APPLICANT

(f3§aSI'i 'D¢€Pé*k's"5§1Y_:=3

A %fm~:::;:%V%%  

" - fiizr  _  .. RESPONDENT

……………….-._…

‘?.’his application is filed under Section 462 of the

‘._f§géinpanics Act, 1956, praying for an order appointing an
axiditor to audit the accounts of the Ofiicial Liquidator for
the haif year ending 30.9.2007 and fix his remunderation,

-2»

regaxtiing the requirement of Section 462(5) the
Companies Act, 1956, and etc.

This applicaition coming {:11 for cxxxtlars;

Court made the following-

oRn$RX7

This applicatien is

praying for acceptance of; iaporf ef the
auditory fee aI1d ‘gist: with the
requiremeijztssi of Companies Act,

1956.

The auditors’ fee shall be
in térm:s% _ai” .- dated 8.6.2007 passed in

Tbs requirement af Section 462(5) cf

% 11:5 cam?-am Act, 1955 is dispensed with.

is allowed accordingly.
Sd/-Q

‘ Tmkm

“‘ck/ ~