Karnataka High Court
M/S. Samrat Ashoka Exports Ltd vs Nil on 5 March, 2009
C.A.1162[&§ ORDER
Auditor’s report is accepted and auditofs fee is
fixed in terms of the order dated 8-6-2007 passed
om 190.211/2007. The
462(5) of the ‘Act,
Accordingly, the applicatiiixiis AA _
C.A.1 152/z;foc;s qisp;;sec1%kof, 5 »
Sci/-3
Judge