Karnataka High Court
M/S Impressive Touch-Wood Ltd vs Nil on 16 December, 2009
1
INTEHEHKHICOURT(N?KAR&KHUULKTBANGALORE
lmMHflDTHfi5THElfim*DAY(H?DECEMBER,2009
BEFORE
THEIflNWBLEIWR.JUSTHH3RA@INKHflUWREDDY
COMPANY APPLICATION N0.338 OF 2099 A.,,
COMPANY PETITf6N No.26 OF 2063 V « "
BETWEEN: ».
M/S. IMPRESSIVE TOUCH --WOOD LTD.;.{IN' LIQN); _ A -
REPRESENTED BY OFFICIAL LIQUIDATOR. . A * '
HIGH COURT OF KARNATAKA,' _ . ' ._
CORPORATE BHAVAN, 12TH FLOOR; RAHEJA *IOWERS,
NO.26--27, 1\/LG. ROAD, ' i:
BANGALORE--560 001, - .[."APPLICANT.
(SR1. DEEFAK & SR1. V. JA'YARAM§;'*FO12,OL)
AND: A _ _
1 NIL' - . ...RESPONDENT.
;' "THIS COMFANYVAPFLICATION IS FILED UNDER SECTION
zIei:2":'OFA.TFIE COMFANIES ACT, 1956 READ WITH RULES 11(1))
' AND 2E38~I(f)I?fi'i'},-IE COMPANIES {COURT} RULES, 1956 PRAYING
._'1'O.__,APFO:NT..AN" AUDITOR TO AUDIT THE ACCOUNTS OF THE
OFFICIAL'I§IQ'UIDATOR FOR THE HALF YEAR ENDING 31-03-
200S..A;ND FIX HIS REMUNERATION AND To PASS ORDERS AS
FREGARDS THE REQUIREMENT OF SECTION 462(5) OF THE
'COMPANIES ACT, 1956. 5
gag
<2; K
2
THES CA COMING ON FOR ORDERS, THIS DAY THE
COURT MADE THE FOLLOWING:
O R D E R
Auditors report is accepted and his fee is fixed in
terms of the order dated 8-6-2007 passemdépj
N0.211/2007. The requirement under sgcfiginv 462(5)
the Companies Act, 1956 is dispei1sed._Wj_th; _
Company application’ vis”~tiisp0set:1 O’ ‘
KSV._