Karnataka High Court
M/S. Sri Mookambika Finance … vs Nil on 5 March, 2009
C.A.E154 $08
£15 THE IHGH COURT 0? IEARRATAICA AT BANGALORE
DATED Tl-I18 THE 5"' DAY OF MARCH, 2009
BEFORE
'ram Hownm; MR. Juana: ~ = " "
COMPANY APPLICATION 1mj';:154i as g S
1%
commm pmnmqn zw'.'i-71 992003
SETWEEK:
1 M/S. SR3.MoQKA1s4Bi;KAF1HANCE"--.. ' "
CORPORATEON L.§QN.);{ "
REPRESENTED 1BE';'.oI~*Ei-rgm. LIQUEDATOR
HIGH' 00:19'? OF KARNA'§AKA--
CORPQ_RA'f'El BEEAVAN, zmiir-'.1._.Q05«€,RAHEJA
TOWERS,'r€<};. 25-2'7',M.c:«,V 'RoAD,""
BANGALORE +".550e01';.._ -- . APPLICANT.
(SR1. V. JAYARAM, ADV:
AND:
1:' =.;~i:L f RESPONDENT.
_'_rHiS:jc.§)1v:"PA:s"jt A?P§.iCA'§'ION is F'iLI3D UNDER SECTION
_ 452 'GFTHE 'ciéijwgnlss ACT, 1955 READ WITH RULES 11(2))
'AND 298 oF:"T1-mi COMPANIES (comm RULES, 1955 PRAYING
.. j -v'««T0».A?POI§c".P__2a.N AUDI'§'OR 350 AUDYI' THE ACCOUNTS OF THE
4'r:;»..1j'+?{c:'j1;t's.!,,' LIQWDATOR FOR THE HALF YEAR ENDENG 30-09-
2ooa_ 52:3 FIX HIS REMUNERATION AND TO PASS GRDERS AS
-----.é'EG;;s;RDs THE REQUIREMENT 0:4' SECTEON 462(5) err THE
V ' A *C{5I9§PANIES ACT, 1956.
THIS C-A COMING ON FOR ORDERS, THIS BAY THE
COURT MADE THE FOLLOWING:
CA. 1 15412003»
ORDER
AucIitor’s report is accepted €;t1d’–audito1{‘§
fixed in terms of the order dated $45-$07
OLR No.21}/2007. The 3
462(5) of the Compaxzieszfict, ‘iifith.
Accordingly, the appficafififi
Sd/-3
Judge