Karnataka High Court
M/S Ramya Housing Ltd,(In Liqn ) vs Nil on 6 August, 2008
1
fi€THE¥HGH(Xfifl??OFK&RNATAKA,BANGALORE
DATED THIS THE em DAY 01:' AUGUST 2()QV8 ~ "..V_
BEFORE
THE 1:-I0N'BLE MR. JUSTICE RAM MO_H.¢s1.5§RE§ If§D3§ K _: ~
COMPANY APPLICATION NO. Ji 392%*'Qra 21jG7k._ L ' '
IN
COMPANY ?ETrr1?:N NO;3d"0F , "
BETWEEN
M/ S. RAMYA HC5US_ENG' L213); 'LIQN~,),=-
REPRESENTElI__)A_BY'*~,V ., ~
OFFICIAL LIQUIDAT.O,R, " - _
HIGH COUR'I"- (Z)F'._ K.AR:<z3v+:1fAKA,._ " - _ --
4TH FLOOR, '{)'_&'F' WING;-.
KENDRIYA SADAN, . ' " "
KORAMANGALA, V ._
BANGALORE 4 560 034' " ' '
, V _____ APPLICANT
(B3?'sR:}.'{;E§:PAK,'_'A1f3v)
%%NIL-
RESPONDENT
« ‘”TH1sj’.”.APP;..1CAT10N IS FILED UNDER SECTION 452
‘- “OF-‘r.HE;:c0MPAN1Es ACT, 1956 R/W RULES 11(b) AND 298
‘o1=*–.’?m1_3:: COMPANiES (C€f)UR’I’) RULES, 1956 PRAYING TO
~._VAF?.OIVNT AN AUDITOR T0 AUDIT THE ACCOUNTS OF THE
GFFFICIAL LIQUIDATOR FOR THE HALF’ YEAR ENDING
30.09.2007 AND FIX HIS REMUNERATION ARE ETC.
M
THIS AP?LICATION (?OMING ON F0}? ORDERS,
THIS my ma COURT0MI§;[I))EETgE FOLLOWING:
At.1ditc>r’s report accepted. A1;dit<:)r's fee}?
tenns of the order 'pasmd on ("JLR
No.21:/07:
Rmu§¢§:efit% se:;%462 $5) 9; the Companies Act
is :5. Q ‘ ‘ ‘
Aocé’&1:ji134g1j,%'{?;AV.’is aimed.
1
salt.