%%%%% Bangasam«§60Q§1 @ AP?LICANT _v Advocaic} u RES?ONDENT T * ..:C€3mpanies Act, 1936, praying that for the reasons stated in the ' '~ actximpzgnying affidavii this Hon'b¥e Court may be pieascd to pass IN THE HIGH CQURT OF KARNATAKA A': & DATED THIS THE 2ND DA¥fAJ($'f}_}\riAR7$H,.'2§}i3€;;...; ' Z BEFo__5__x_};_: T THE HON'BLE MR. JUSTICE }§NAbiD gymfigfiéy
COMPANY APF;L;g;{3A?f”i{§1§ Q: 1 0 olfigms
COMPANY PE3’£T1+–A27″».
~_’–~ $$$s$
This Cumpany Appiicaiiun is fikad under Seciiun 462 of the
an crfier: {3} Appointing an Auditor to audit the A{:»C0l3nIS cf the
Officiai Liquidator for the half year ending 339.2008 and fix his
5
remuneration. (33) Regarding (ht: rtxluinemcni uf
the Companies Act, 1956 and etc.
This Company Applicatien c~urr:i§«ng7?§n”
tbs C0122′: made the foilowings –
oknagk
The audit. mpuri 1; VA fee is fixed in
Ecrms ui’ {he order i:.:.()LR ‘Q 1 L’ =
The uf the Cumpanicts
AmgH55g3k§gm£§&@fli 1 ”
Accouiingigi, akigjiigaifiun is aiicwed.
Sd/w
Judge
_ V:1v