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
IN THE HIGH COURT OF KARNATAKA,  

DATED THIS THE 3 1s'r DAY 0125 2:105    & kk

BEFORF;iY_ T 'E T
THE HONBLE MR.  MeHAN"'EErmY

COMPANY APPL1CATI{')3'$."NO;-2.1808'OF 2&0'?
COMPANY PE'ITi'IOI*JV1\¥O.__._1'57;w .013' 1992

OFFICE OFTHEV  ;V _ 
OFFICIAL LIQUIl3ATOi'?."'V-_,  E   E E
HIGH COURT '0? KARNATAKA  
41H FLOOR,D&'---FWIN(3'.~    
KENDRIYA SADAN. * E
KORAMAN£;%ALA '- .. _ E
BAEGALGRE :56!) 034'  ~~~~~ M «

 E . E  '  ...APPLlCAN'I'

 (BY Ex"-'>1; vz3%EEP}£i<:,4A_

. _  n T

 RESPONDENT

* THIS APPIJCATION IS FILEE} UNDER SECTION 452

. ‘QF”TH_é’/COMPANIES AC1’, 1956 R/W RULES 110:») AND 298
E.TEE\opErrHE COMPANIES (covma RULES, I956 pmvma TO
*-..Af-‘POINT AN AUDITOR T0 AUDIT THE ACCOUNTS 0:? THE
OFFKCIAL LIQUIDATOR FOR THE HALF’ YEAR ENDING

30.09.2007 AND FIX HIS REMUNERATION AND

THIS APPLICATION COMING ON
THIS pm: THE comm MADE THE FOLLOWiN(};V » , %

Auditor’s report A1.1§iit9r’s:fz3¢§A”i § in

terms of the order :’d1;_d. G8′;dS;®f)’37 OLR

No.21 1/07.

Companies Act is
&
is!

_____
Judge

csg