High Court Karnataka High Court

M/S Shakthi Impact Extruders (P) … vs Nil on 25 November, 2009

Karnataka High Court
M/S Shakthi Impact Extruders (P) … vs Nil on 25 November, 2009
Author: Ram Mohan Reddy
HYTHEIHGH(XNHIFOFIQMMfiNHUflNTBANGALQRE

DATEDTEHSTEHB25"VDAY(H?N0VEM$ER,2QQQ I

BEFORE

THE HON'BLE MR. JUSTICE  _  "

COMPANY APPLICATION NO.4,'zé_;':Q:_?? 2009"   ' '  I. I I

COMPANY PETITXGN _N0.44v OF 2066  

BETWEEN:

M/S. SHAKTHI IMPACT E>_<:'I*R.UD.ERSVPvfI'..,I;I*D., (IN LIQN],
REPRESENTED BY OFFICIAL I.IgIJ1m;TO'Rv;'I  A

HIGH COURTOF KARNATAKA,  I   
CORPORATE BHAVAN, I 2TH FLOOR--, .RAHE;JA TOWERS,
No.26-27, .     
BANGALORE-560  ,    '  ...APPLICANT.

(SR1. DEEPAR.V.&'iSEI.  FOR OL}
AND:

1 NIL  "   ...RESPONDEN'I'.

V"  "cO_MPANYVV"""APPLICATION IS FILED UNDER SECTION

  "COMPANIES ACT, 1955 READ WITH RULES Ilfb}
AND-_29V&.3  COMPANIES {COURT} RULES, I956 PRAYINC

TO APPOINTAN AUDITOR TO AUDIT THE ACCOUNTS OF THE

_ I 'x__OFFICIAL~;.I,IgU1DATOR FOR THE HALF YEAR ENDING 31-03»
AS2009 AND FIX HIS REMUNERATION AND "PO PASS ORDERS AS
V.RE«GARDS THE REQUIREMENT OF SECTION 462{5} OF THE

  COMPANIES ACT, 19561



THIS CA COMENC: ON FOR ORDERS, THIS DAY THE
COURT MADE THE FOLLOVVING:  

ORDER

Auditor’s report is accepted and his-‘feeds fixied 111:” ‘V

terms of the order dated 8-6-:T2.0Q’7e..

No.2 1 1 / 2007 . T he requirer:i:e’ntz un’d’e1’*’ Sect$vo:i.i.48_2V(?§) of *

the Companies Act, 1956 is

Company applieatioh._isO’,disfi)o-set}-Oof,_

KS