Karnataka High Court
M/S Alliance Leathers (P) Ltd vs Nil on 16 December, 2009
2
TE-HS CA COMING ON FOR ORDERS, THIS DAY THE
COURT MADE ‘FHE FOLLOWING:
0 R D E R
Auditors report is accepted and his fee is’. in
terms of the order dated 8-6-2007 pas_.s5;éd’*”i_’1}–I:
No.211/2007. The requirement ponder ‘462(5)po:e:’~e
the Companies Act, 195613 di9f3€nrj3ede:e’Wit1_i.”~’ ‘A
Company application ‘i3:.:ti–ispoaeo._of.e
Ks?