Karnataka High Court
M/S Karnataka Groundnut Products … vs Nil on 3 December, 2010
_ [BY & SRI.V.JAYARAM ADVs.,}
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 03" DAY OF DECEMBER 2010
BEFORE
THE HONELE MR. JUSTICE H.N. NAGAMOHAN
COMPANY APPLICATIONg1\TO.':'301_/3.20_:IO': I
IN . ._ I
COMPANY PETI'I'I0--3.\_I N029./V'1984V'v:"'
BETWEEN:
M /s KARNATAKA GROUNDaN'U'II_Pi?§()DU{CZI'S _
PV'I'LTD.,(IN LIQUIDATIONT ._ ' ' = 1
OFFICE OF THE 'OFFICIAL LIgU1DATOR'. T " " A
HIGH COURT Q'F1§ARNATAKA~
CORPORATE BHAVAN _ * N
12TH FLOOR,' A' TOW" -
NO.26--27-M.C.ROAD._.fa_ "
BANGALORE_--f56O 001}; ~
W I " ...APPLICANT
» RESPONDENT
” C.A. IS FILED UNDER SECTION 452 OF THE
_ A._’CV(I)i’v'{P:ANIES ACT, 1956, R/W RULES 11(1)] & 298 OF THE
COMPANIES [COURT] RULE, 1959 PRAYINO TO
A APPOINTING AN AUDITOR TO AUDIT THE ACCOUNTS OF
THE OFFICEAL LIQUIDATOR FOR THE HALF YEAR ENDING
31.03.2010 AND FIX HIS REMUNERATION E’I’C., A
THIS C.A. COMING ON FOR ORDERS _
COURT MADE THE FOLLOWING:
oRDERVi”*
Audit report is accepted audiiorfléfee iixed
in terms of the order OLR
N0.211/ 2007 . Requirem–eTit~. ;4i32{5) of the
Companies
fiefebj} disposed of.
Sd/-
JUDGE
A _ Csg;”««.,