IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 03" DAY OF DECEMBER 2010_.___
BEFORE
THE I-IONBLE MR. JUSTICE H.N. NAOAMOEIAN A-
COMPANY APPI,ICATIONA.Nr;.55IO/'QOTO
COMPANY PETITION N¢.IS9/2OO2..,': ° "
BETWEEN:
M /S.PAGE INVESTMENTI"&AF'1N[%gNC'IAL _
SERVICES LTD., (IN LIQOIDATIONI _
OFFICE OF THEAOFFICIALLVIQLIIIJATOR '- "
HIGH COURT..OExK.ARNATAKA '
CORPORATE:-EEIAVTAN
12TH FLOOR, I<'1\H'EJA 'rOWER3_ '
NO.26--27 2\«1.;V(:+».-ROAD,' . ' '
BANOALORE9360' 'Q0 1 3
_ , " ...APPLICAN'l'
{BYSRI7 K.S.:\/JAHADEVAN & SRI.V.JAYARAM ADVS.,}
... RESPONDENT
“THIS C.A. IS FILED UNDER SECTION 462 OF THE
COMPANIES ACT, 1956, R/W RULES H(b] & 298 OF THE
. ‘COMPANIES {COURT} RULE, 1959 PRAYING TO
‘ ” A-“APPOINTING AN AUDITOR TO AUDIT THE ACCOUNTS OF
(T
./
THE OFFICIAL LEQUIDATOR FOR THE HALF YEAR ENDING
31.03.2010 AND FIX HES REMUNERATION ETC), ‘
THIS C.A. COMING ON FOR ORDERS T}1;s—-i:>;3.S§_;’
COURT MADE THE FOLLOWING:
Audit report is accept’cé1:”‘and VVaf’ésV’is’V’fiXec1’V’
in terms of the order*.ciated”‘O8Vs§QFi}’2.Q07 Ogiiasséécl in OLR
No.211/2007. Requirerri<A$;r1:i;"'0'C1i0 462(5) of the
Companies ..{'-\c':'t"'3i 95¢? is:
is'.}ié1"i=4:by disposed of.
Sd/V
IUDGE
csg.