Karnataka High Court
M/S Century Chit Funds Pvt Ltd vs Nil on 16 December, 2009
IN THE HIGH COURT or KARNATALKA AT BANGALORE
DATED THIS THE 16"' DAY OF DECEMBER; :é.foO'9u
BEFORE xW F u?"
THE HOIWBLE MR. JUSTICERAM 'A "
COMPANY APPLICATION NO.314O-
COMPANY PETITi0N No. 143 CE' _ 1
BETWEEN:
M/S. CENTURY CHIT FUNDS PVT. (IN LIQN},
REPRESENTED BY OFFICIAL LI.QUi'DATOR. " .
HIGH COURT OF KARNA_TAKA, A _ I ..
CORPORATE I3§iAVAN,; '12'm FJL.OOR~,-- _RAHE-JA TOWERS,
NO.26--27, M_;G.ROAD,"._ g A '
BANGALORE--:V56:5jQ{)1~.. , ...APPLICANT.
(SR1. DEEPAKi:&:"§RI."'J_. FOR OL}
AND:'r._
1_ _ NIL * ...RESPONDENT.
APPLICATION IS FILED UNDER SECTION
.():F._fiI'HE.E_CQMPANIES ACT, 1956 READ WITH RULES 11{b}
298--".OF 'THE COMPANIES (COURT) RULES, 1956 PRAYING
APPOINT AN AUDITOR TO AUDIT THE ACCOUNTS OF THE
OFFICIAL LIQUIDATOR FOR THE HALF YEAR ENDING 31433-
., 200;; AND FIX HIS REMUNERATION AND To PASS ORDERS AS
THE REQUIREMENT OF SECTION 462(5) OF THE
COMPANIES ACT, 1956.
{mm-ummm.m.h.
E
2*
2.?
;x,
2
THIS CA COMING ON FOR ORDERS, THIS DAY THE
COURT MADE THE FOLLOVVING:
O R D E R
Auditor’s report is accepted and his fee is’-fixed in
terms of the order dated 8-6-2007
No.2 11/2007. The requirement under
the Companies Act, 1956 is _
Company applicatioo. posed of ‘ ‘
Sd/-‘
JUDGE
KS’.