Karnataka High Court
Office Of The Official Liquidator vs Nil on 31 October, 2008
-1- IN THE HIGH comm? OF KARNATAKA AT B?3§aeAi;§j:2E " DATED THIS THE'. 31"' DAY 0:3. .QcToB"Eii§"é(eé8 BEFORE ' THE HOWBLE MRs.JUsT_:'€§; B "\z'V1}4;:.G_A§2z#.':?.;};NAV c.A,No.42___ggfg§g§ co. E-(VixIT<:.:,__g__:°,_;;K'2o(3s6V'j ' _ BETWEEN -mu..---.----3-. OFFICE" 03* OFFICIAL LIQUIDATOR HIGH CQURT o§*'w.:<Am;A'r.AK;n.,' -4"' FLOOR I3 & F w3::~:c.=., 1;<:Yzx__ 'SA;-JAN KORAMANGFKLA, B;v.NGp.L<)§<;=:--550 034 ..A99LIc2axm' -'W.4Byv-'L.j§R;..{_m:;.gpA1vs.,) -on...~....-------. . . . RESPONDENT 'H371-IIS APPLIC?-XTION IS FILED UNDER SECTION __-_4'6_2"OI:"' THE COMPANIES ACT, 1956 R/W RULES lllb} 298 OF THE COMPANIES (coum) RULES, 1956 PRAYING TO APPOINT AN AUDITOR TO AUDIT THE LACCOUNTS (39 THE OFFICIAL LIQUIDATOR FOR THE -2... HALF YEAR ENDING 31.3.2008 AND FIX HIS REMUNERATION AND ETC., THIS AP?LICATION COMING ON FOR OR§ERS THIS DAY, THE COURT MADE THE FOLLOWING: V_*.* ORDER
Auditor’s report acceptfiggr’Afidifio£’5.fé§J?
is fixed in terms of the orde; datedfl3@6L2Qfi7
passed in OLR No.211/2007;:\
Requiréinefif; £16215; of the
Companies Act is di$pansed,with.
;Ac@b£d;ng1y; the application is allowed.
Sd/ –
Judge