High Court Karnataka High Court

M/S Stimulus Communications Pvt … vs Nil on 25 November, 2009

Karnataka High Court
M/S Stimulus Communications Pvt … vs Nil on 25 November, 2009
Author: Ram Mohan Reddy
 -EOMPANIES ACT, 1956. L Q

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 25TH DAY or NOVEMBER. 

BEFORE

THE I~ION'BLE MR. JUSTICE   _  ''

COMPANY APPLICATION I~IO.492 fioif £009"   V O >' I 1:'

COMPANY PETITIOj&NO.1"iO OF 2005  

BETWEEN:

M/S. STIMULUS COMMUNICATIIDNSV  --.

PVT. LTDHN LIQN],   \_  ;   
REPRESENTED BY OFFICIAL 'LI_QUf1I:)A'IOR,' V  ~. _ 
HIGH COURI' OF K'ARNATAI(A,-  ; I "
CORPORATE EI;IAvAI_\'%~, 1231 FLOOR. RAjI~IE.JAj TOWERS,
NO.26~»27, M.O.-.ROI§E,. . '    
EANGALORE>56::I-«00-I'.-1.__      ...APPLICANT.

(SR1. DEEI>AKLAV'&I5SRI1.I:;v. JA§ARAM;----AD*éS. FOR OL]
AND:

1 V? _; "I\:IL.  ._  " V"  RESPONDENT.

" 'I  'I'I:§IS. 'OO'MI_>ANY APPLICATION" IS FILED UNDER SECTION

 COMPANIES ACT. 1956 READ WITH RULES 11[b}

ANDESS.  COMPANIES {COURT} RULES, 1956 PRAYING

 é  ID APPOINT AN AUDITOR 'PO AUDIT THE ACCOUNIS OF THE
 .I,'OEF__IcIAL LIQUIDATOR FOR THE HALF YEAR ENDING 31433-
 _ZOQ9_?,AND FIX HIS REMUNERATION AND TO PASS ORDERS AS

 THE REQUIREMENT OF SECTEON 462(5) OF THE

Ii



THIS CA COMING ON FOR ORDERS, THIS DAY THE
COURT MADE THE FOLLOWING: 

ORDER

Auditofs report is accepted and his_.f:~2–e,

terms of the order dated

No.211/2007. The requiremerlta unOd’e,rOO’Sectibf;’VV’f4:62(5′; {sf

the Companies Act, 1956 is xxfiti”; H’

Company applicatiofi ‘

In