Karnataka High Court
M/S Anand Polytech (P) Ltd (In … vs Nil on 29 September, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 29%! DAY OF SEPTEMBER, 201%.}
BEFORE
THE HON'BLE MR. IUSTICE H.N.C.NAGAMCOiTa';xNDAs ' ' k
C.A.344/2010 IN
BETWEEN:
MKS armmb 'Po L'fT€LH C?) LTI _'
OFFICE OF THE OFFICIAL.1_JQ[HDATC)R '-A . ._ "
HIGH COURT OF KARNATAKA;--. ' ; " A
CORPORATE BHAVAN, 12'rH-FLOOR
RAHEIA TOWERS; V i
NO.26--27,
" V ' ..APPLICAN'I'
(By sri.K.s:MAHADEVAN &.uV.]AYARAM, ADVs.)
.....
.RESPONDEN'I'
'm1s"A1>PL1CAT1ON FILED UNDER SECTION 462 OF THE
COMPANIES ACT, 1956 PRAYING TO APPOINT AN AUDITOR TO
"AUDIT THE ACCOUNTS OF THE OFFICIAL LIQUIDATOR FOR
THE5 HALF YEAR ENDING 31.3.2010 AND FIX HIS
CZREMUNERATION AND ETC.
He'
J
2
This application coming on for orders this day, the court
made the following;
ORDER
Auditofs report is accepted and his fee is fixed in teftns of
the order dated 08.06.2007 passed in OLR _
requirement of Section 462 (5) of t_he.. Compaiiies ”
dispensed with.
Company Application isddispposed of’