IN THE HIGH COURT 0? KARNATAKA Afr % %
DATED THIS THE 2ND my o1é%1v:A:;c;;,k%20:>9%% ' T
BEF()RE: <. '
THE HON'BLE MR. IUSTICQANAND .BA":'§A§;£i5i)Y
COMPANY APPLIQATICN
COMPANY Pgfrmow 'N»~:;;~30 0;' 3 99:
.;;L':%3 14 <3F20<)3
M53. Pythagoms {Tti§1;mij1iic:i£§%3fié§'
Limited (Er:"I§:};1itiati(ii3:}'-- " - H ' '
RBpI1:'5t?i§i6d_ VLit;1_.tV§dai0r-'
High Conn Gf_Kam3'aé.ka
Corporate Bhavan, 'i2m'Flo%3f -.
Raheja Towefi; N('r.26"27*.
M. G, H' "
""" APPLICANT
Advutzaie)
u RESPONDENT
, -.. ¢$¢¢a
This Ctsmpwzy Applicaiiun is filed tmdtar kiiun 462 9? the
. _ VT _ Cc:mpanie:s Act, 1956,, praying that for the masons stated in the
f-scuumpanying aifidayii this Hotfbitr Cuurl may be pieasped Eu» pass
an erder: (Ta) Appointing an Auditer to audit the Accounts of the
Officiai Liquiéatog’ for the: half war ending 30,9,2008 am} ii}: his
3
tn}
remuncraiiun. (b) Rcganiing the: rcquirtrmeni of Sc£:’i.i §;n
the Comixinies A61, 1956 and etc. = ‘
This Cumpany Appiicaliun Gaming
the Court made the fafiowingz – _ . ‘ *
ORDER’_
The audit report is .’ §’i3e3_’:§’£i'<.§iit3r's fee is fixed in
terrrzs 0f the order in._OLR V .
Th: of {flu Companies
Am,
Acrswriiingiy, t§1¢::;1;1pI§s::;fi"ii0n is ailuwed"
. . . . .
Judge