-1-
IN THE'. HIGH COURT 0? KARNATAKA "
DATED THIS '3?HE 22'" £}AY:;_OF:.HC')Cf£'{3,B»E3R'
33 Ease
THE I-iON'8LE MRs.JUs'19't:;?}#: B V"'NAg§Ai§A'§;1NA
'
co. 9.85 ;V .,
BETWEEN
unauuum---.--.---nu.
ormca 0:}? THE " 'éFEI'cIA1, 'L;QUIDFX'I'OR
HIGH COURT 0? "=:_'""' FLOOR
1".) & F wme', }\'E1NI§RI'fA skmiz
KoRA:~»:ANGALA;_;3p,NG2=.:.oz§E:e.5'6o 034
. , - ...APPLICANT
I-T ('B'yA 312:" gamma 5. s:'§ii v JAYARAM, ADvs.,)
.--..aun.cuo..i..
. . .RESPONDENT
‘TI:ii–S APPLICATION IS FILED UNDER SECTION
4-62 Q5’ THE} cmymzss ACT, 1956 R/W RULES 11(1))
= ;x.~:.:;1__293 OF THE comwaxzs (comm) RULES, 1955
PRAYING TO APPGINT AN AUDITOR TO AUDIT THE
‘T%L4..«”‘AV’A€.-coumws 05′ THE OFFICIAL Lxguxnmon FOR THE
* 2 *
HALF YEAR ENDING 31.3.2008 AND :Fi$ RHiS y
REMUNERATION AND ETC.,
THIS APPLICATION ca&INe~.bfl% FéR”éRpERS
THIS BAY, THE COURT MADE THE FQLLOW:NG:* 24RA~
1g§E§E%
Auditor’s re§Grt’@é§§§§%@». Aflai£§r’s fee
is fixed in terms pf fihéfegfiéfi gated 8.6.2007
passed in 0L$Lflo§Z1ifiéOOi; kw 3’
jgeggi$amg§£* §£_ se§£ion 462(5) cf the
CompafiiésAc§ %$ fli§pénsed with.
§¢d§rdingi§} the application is allowed.
SELL.
Jiuigna
.#Bkv