Karnataka High Court
M/S Geometric Tools (P) Ltd vs Nil on 27 August, 2008
IN THE HIGH COURT OF KARNATAI{A.,__£§g%:N(§.A£;ORE
DATED THIS THE 27% D;-&%'g,OOUs*rO 'O
BEF0RE"%O% OO
THE HOWBLE MR.
COMPANY 2 Oo3
COMPANY :Oi=' 1998
BETWEEN
M/S. GEOMEPREQ T_O5c)Ls"{P}_L'~I.'D.,'
(IN-LIQN) 1111 _
REPBY OFFICIAL 1..iOUI:)A';'.OR., _
HIGH Ooumf GP' ;:AEe§iAfrAKA--T.O.__ ~ _
4TH FLOOR, £;A&,1? WENG
KENDRIYA SADANO _ ' ' "
KORAMANGALA _ '-
BANGALORE ~. 560 034' _
""" " ...APPLICAN'l'
(BY T_i}'.'i'.E'}?'4':V1'Li~s"§,"A;l:3"§!)
'~"'vO,___AND : A
H
RESPONDENT
O. ‘ 2TVH’i3″AAPPLICATI0N IS FILED UNDER SECTIGN 462
f{}F’THEé COMPANEES ACT, 1936 R/w RULES 1102) AND 293
{I)_F”‘I’.H–E COMPANIES (COURT) RULES, 1956 PRAYING TO
% O -..AP’E’w0INT AN AUDITOR TO Aumr THE ACCOUNTS OF THE
O’mO1AL LIQUIDATOR FOR THE HALF’ YEAR ENDING
31.03.2008 AND FIX HIS REMUNERATION AND ETC. K
13*
THIS APPLICATION COMING ON ma omfijms,
THIS my THE COURTg(§%EE’}’E[E FQLLQWING», %
A.udito:r”s report accepted. “in,
terms of the oncler dated
190.221/07.
Requirement of ;.S¢c.46VQ{$.}’L_”of “£126 C’1é’mp:r-mics Act is
dispe::Séd”‘.&§ii;k1. :7: ” ‘ ~ .
sdI-
judge