High Court Karnataka High Court

Office Of The Official Liquidator vs Nil on 31 July, 2008

Karnataka High Court
Office Of The Official Liquidator vs Nil on 31 July, 2008
Author: Ram Mohan Reddy
 -  _ BA1§;t;A;.prz%E - 56033'

IN THE HIG}-I COURT 0}? KARl\I{§TAI{A,"x*}QS?£§iii§0RE " * x 
DATED THIS THE 3181' my  3 
BEWARE    %      

THE I-ION'BLE MR.   REDDY

COMPANY A19PLiCA1¥1o3asVisrc:x;j%1815 or» 2007
company P:3.'2*;'1*1c:-N mfo. 23(;joF moo

BETWEEN;  % 

OFFICE o'MfI:4i.1f: 1'; ' _  _
0FFIc1_AL.L:QU«ID'A_T0R'~._  ' -
HIGH mum' 01? 'i{A~RNATAKA
4TH FLOOR, D 85 '3?' wnm 
KENDRIYASABANV-. ~ 
KO 12;A1'viAN GALA _

. .. APPLICANT

 %'%1{:3¥%SR1;V'b.§;E?A:<, Aii)V)

   ,  THE COMPANIES ACT, 1956 R/W RULES 11(2)) AND 293

 APPOINT AN AUDITOR TO AUDIT THE ACCOUNTS OF THE

Aréxm  '

 RESPONDENT

b’ M THIS APPLICKNON IS FILED UNDER SECTION 4612
OF THE COMPANIES (COURT) RULES, I956 PRAYING TO

OFFICIAL LIQUI{)ATOR FOR THE HALF YEAR ENDING
30.09.2007 AND FIX HIS REMUNERATION AND ETC.

THIS APPLICATION comma ON

THIS DAY THE comm MADE THE FOLLO?3iIi’NCi;’V: «I ‘.

Au.dit:or’s report in

terms of the order’ OLR

No.21 1/07.

Reqmrfl Companies Act is

dispenéxéd ” :5, ‘ ‘ ‘ ‘
is:§;ll4<)s:sred.

_____
Judge

‘ gag ~