Karnataka High Court
M/S Blaze Enterprises Pvt Ltd vs Nil on 4 November, 2009
IN1}HEHHHiCOURT(HPKARNATAKAJMFBANGALORE
DATED THIS THE 04"' DAY OF NOVEMBER, 2009
BEFORE
THE HON'BLE MR. JUSTICE RAM MOHAN REDl_).YL
COMPANY APPLICATION NO. 256 OF 2003" T r.- A'
COMPANY PETITION N0. 5 OF 1933. ,_ _ '
BETWEEN:
M/S. BLAZE ENTERPRISES PVT, LTD. (1N'I_,IQN.},
REPRESENTED BY OFFICIAL L1QUI.DATOR, .
HIGH COURT OF' KARNATAKA, V'
CORPORATE BI-IAVAN, 12% FL()OR,____ "
RAHEJA TOWERS, NO.26--2'?';..M.G..V'ROAD; ._ " "
BANGALORE-560 001. ; ; V. APPLICANT.
(SR1. DEEPAK & SRI._V. JAYARAM, RoR'Oj;--)
1 NIL - V * _ RESPONDENT.
THIS C013/;I'£'ANYAPI7L1CA'HON IS FILED UNDER SECTION
462 OI?;THE COMRANIES ACT, E956 READ mm RULES 11(1)}
"3 AND 298 OR THE COMRANIES (COURT) RULES, 1956 PRAYINO
AFPOINfF'A1\lJXLIDITOR TO AUDIT THE ACCOUNTS OF THE
OFEfIC'I_AI}"E§QIJ11§ATOR FOR THE HALF YEAR ENDING 31-03»
2009 AND RISK' HIS REMUNERATION AND TO PASS ORDERS AS
'REGARDS REQUIREMENT OF SECTION 462{E'>) OF TI~IE
H " " ' CjC)MPAN1ESQAC'i', 1956.
M
THIS CA COMING ON FOR ORDERS. THIS DAY THE
COURT MADE THE FOLLOWING:
O R D E R
Auditofs report is accepted and his
terms of the order dated p..afiase:cj”
No.21 1/2007. The requiremgnt
of the Companies Act, 1956 is§’V(“i.£V§pensetii~x’2x?iti<;;i
Company applicafioiq – _
Ln