High Court Patna High Court - Orders

Arnil Ceratronics Ltd. vs Unknown on 15 September, 2011

Patna High Court – Orders
Arnil Ceratronics Ltd. vs Unknown on 15 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Company Petition No.6 of 1992
                            In the matter of Arnil Ceratronics Ltd.
                                        (In Liquidation)
                                 ----------------------------------

111. 15.9.2011 Re. Item No. 1, Half Yearly Statement of Accounts from
1.10.2006 to 31.3.2011 at flag-67:

The Half Yearly Statement of Accounts for the aforesaid

period has been filed by the Official Liquidator. The Office has

audited the same by checking and verifying with the help of Cash

Book of the Company and reported that no discrepancies were

detected.

In view of the aforesaid report, the Half Yearly

Statements of Accounts for the period from 1.10.2006 to 31.3.2011

are accepted. Let the same be kept on the record.

The Official Liquidator prays that he may be exempted

from complying with the requirement of Section 462(5) in view of

the small amount available and the cost of complying with the

provision. The compliance is dispensed with.

The Official Liquidator is directed to pay the Audit Fee

to the Office.

Re. Item No. 2, OLR 43/2011 dated 24.6.2011 at flag-68:

The final Statements of Accounts have been filed by the

Official Liquidator along with his report. Office is directed to audit

the same. Put up thereafter.

       S.Pandey                           (Ramesh Kumar Datta, J.)