“(rag ¥s.rms & 8a*i.V.Ja.ya1-am, A£1vs., fat 0.1..)
L151” …Raspam1<ant
_ aappiicaiien is mad under fivacztiun 462 at' the
Act, 1956 praying for etppointixzg an Auditar tie
' fj gttaiit £113 acmmmm of the Qficfiezl Iéqxxiéatxrr fur the hakf year
T #1155133 and 5:: his rwunaratrinn md remréing the
r'3sguirma.ant of Eeeiziasn 462(5) cf the Companiea Act, 2956,
'&*..;a,,
1 asamvgmza
ca? xggzgazx
m mm HIGH coma': op Kamnwmm gr 4- _
mmn 'rm ms :91? mu: 0? Hta%§*ars::§§;1€-Trgé'1:3— 4' « » T
was HCDITBLE !tIR.JUS'£'ECE ms
' §'1¢ H H
1%Ic.._m=g 1*§=3g
1&3: %% % AA
M] aflangalaa:-as " '
[in Liquidaupn}, _ ' % %
Ofica cf theg
High Ccvurt =
Curparate Bhgvailg _ A' V.
12:3 Fleur, Rahgia Twas; ; = V
§€a.36«27,Vh!;.¥3.R6ad,V . '
5&0 G91'.-~ A V Applicant
………….u..-……
'I'iniaapp]ieatiam1camingan£a:-ordatsthis d.ay,t.hn
Cmzrt mafia '(ha fallovemr
§ iffi. §,§'l?'M,=*?fl 35.3 £32
$33' 3%; E§§§
§R§ER
fig fifififimrg mgr": Em ha;*'e3;§§,.}-*;_v «V
fiaéimrs fw :13 && in mm' 25$" 3
a3.aé.2@$? gzg mg 2:33.913;gm? FLkk*rhekk%Am§:;:§g¢mn: fig
swam saga; gr mg ::m§g;;;%a%¢:§ % is Exatratby
§§1s$:&& with, 3 V
2 C12: §E:s;m.¥¢ appiiwfizizsrz £3
mm&w%@§§fl§ "
Sd/4
JUDGE
‘V ‘ ‘