Karnataka High Court
M/S. Vijaya Commercial Credit … vs Nil on 3 December, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 03m DAY OF DECEMBER
BEFORE
THE HON'BLE MR. JUSTICE NAO,v~*viOIfLAN~:DAS "
COMPANY APPLICATIQN NOTES'?/.2O'1:O'V. ' I I :'
COMPANY PETITION NO. 125 k
BETWEEN:
M /SVIJAYA COMMERCIAL CRI';D1T_L'rD,," (IN
LIQUIDATION)
OFFICE OF THE; OFFICIAL _LIQU'I~D_ATOR« '
HIGH COURT O3??K_ARI?JA'i'AI{A " ''
CORPORATE B.IjIA'VAN '-
12TH FLOOR;vI.:R.AII':::,}A TOWERS
NO.26-2'?" ' '
BANOAI.ORE--550'<.1O1;'~~ "
' ' ' I' " ...APPLICANT
{BY SR1. 8: SRI.V.JAYARAM ADvS.,]
« RESPONDENT
T_I«:IS:._r:.A. IS FILED UNDER SECTION 462 OF THE
COMPANIES ACT, 1956, R/W RULES 11[b) 8: 298 OF THE
..C,QMP'ANIES {COURT} RULE, 1959 PRAYING TO
AFROINTINO AN AUDITOR TO AUDIT THE ACCOUNTS OF
/16'
/
3
THE OFFICIAL LIQUIDATOR FOR THE HALF YEAR ENDING
31.03.2010 AND FIX HIS REMUNERATION ETC.
THIS C.A. COMING ON FOR ORDERS THIS DAY, THE
COURT MADE THE FOLLOWING:
O R D E R
Audit report is accepted and auditors
in terms of the order dated 08.06.2007 pa’sse.di:VVifi”‘O:i;’R
No.21 1 / 2007. Requirement of” ‘Secticr’;, iofil 0
Companies Act, 1956 is dispensed
Ci0Wnipaiie3r_vap:§)1iceiti=0n is ‘.10ei*eby disposed of.
Sd/-
JUDGE
cs
‘cs ‘