Karnataka High Court
M/S Page Investment And Financial … vs Nil on 27 August, 2008
- BAI_Si'GAI_gORE - 56C!...().34
IN THE HIGH COURT OF' KARNATAKA, _
{DATED THIS THE 27TH DAY OF AU(}{i';'§f1f~2(§l3:8«_A % "
BEFORE'
THE HONBLE MR. JUSTEQE RfiM'M0HA;$VV'.i§E§Di§Y" V
COMPANY APPL1cAT1a\r NO. 345m? 2698
COMPANY PETYPI(-:)N 139,0}? 2002
BETWEEN: '
M] 3. PAGE I€5s'VVFII§ANVCiAL"SERVICES 1111).,
(IN.LIQN) T' ._a; :-3 '- - _
REP.B..Y ()_F'.P'IC2§)'.';L._ L:QU1DA1'oR
HIGH COURT OF'*KARNA'?AKA
4%! FLOOR, D 32,»? wm_G"<----. '
KENDRIYA'*SADAN._ ' ' ~
KOFEAMANGALA
. .. APPLICANT
Ami)
RESPONDENT
THIS APPLICATION IS FILED UNDER SECTION 462
:1)? THE COMPANIES ACT, 1955 R/W RULES 11(1)) AND 293
“”o1:’ THE CGMPANIES (coumj RULES, 1956 PRAYING TO
APPOINT AN AUDYFOR T0 AUDIT THE ACCOUNTS OF THE
0FFICiAL LIQUIDATOR FOR THE HALF YEAR ENDING
31.03.2008 AND FIX PIES REMUNERATION AND ETC} (
_ THIS APPLICATION COMING ON FOR ORDERS,
THIS BAY THE COUR’I’3!I$l%)EETIéIE FOLLOWING:
Auditor’s report accepted. Audit(>r’s is
terms of the order dated O8.O;’3;’€2GO7A -IDLP.’ I
No.211/07.
Requirement of of {I16 fixct is I
If. I . I ‘ ~ I
A060-r_diz1gV:iy __ “ié:§ii1owed.
S01/-3
Iudgé