_ 1 _ IN THE HIGH COURT OF KARNATAKA AT BANGALQRE DATED THIS THE 21?? BAY OF OTOBER 2$6é} ', BEFORE THE HON'BLE MRs.sUsT:cE~B-v«NAGAfiAéH§A ; V c.A.No.499/éqg§T co.9.Ne;g;§§" --...___w..........-----.- OFFICE 09 THE @FFICIRL LiQUIDATOR HIGH COURT GF*KRRNATPx?Wf47H FLOOR D & F WING, KENDRIXAMSADAN KGRAMANGALA,'BANsAL0RE~56o 034 *V" .'u v ** ...APPLICANT "*._(Bf SE: DEEPER; A$v.,) uni ---.._.......... NI£~ ...RESPONDENT
TTHIS APPLICATION IS FILEII) UNDER SECTION
2év6″2 OF THE’. COMPANIES ACT, 1956 R/W RULES llib}
AND 298 OF THE COMPANIES (COURT) RULES, 1956
“MPRFXYING TO APPOINT AN AUDITOR T0 AUDIT THE
ACCOUNTS OF THE? OFFICIAL LIQUIDATOR FOR THE
-2-
HALF YEAR ENDING 31.3.2008 AND sx2sVH:s
REMUNERATION AND ETC., s’-:.*
THIS APPLICATION COMING ON “fiéRf»sR§E§ss
THIS BAY, THE COURT MADE Tag FoLLowm§e;=.aV,
Auditor’s report séqeptéd, VAfidi£Or!s fees
is fixed in terms of tbs arse: dated 5.6.2007
passed in OLR No.2li£2QQ74u
éé§sirémefi£ _§:f se¢£ion 462(5) of the
Compasiss Act is sisbehsed with.
–[KAhcordingi§f the application is disposed
s…<5f_. V'
Ekiflé
Iudcjfi
a %:Wbkv