High Court Karnataka High Court

M/S Chimoni Granites Pvt Ltd vs Nil on 18 March, 2009

Karnataka High Court
M/S Chimoni Granites Pvt Ltd vs Nil on 18 March, 2009
Author: H.G.Ramesh
 (SR1 \_fiJ'aya1'a;n"a,~A Adv. for OL)
  %  ...RESPONDEN'I'
  'C.ompai':i§£s Act, 1956 praying to pass an order
" vappu-infing an Auditor to audit the accounts of the

- T  Liquidator for the half year ending 30.09.2008
 fix his remuneration, etc.

 '  made the fo1lowmg" .

3 C.A No.978f08

IN THE HIGH COURT OF KARNATAKA AT BAKQALORE

DATED THIS THE 13'!" DAY 01? MARCH 2009

THE HONTBLE MRJUSTICE  
COMPANY APPQCATION:ޣ);:9'?8j12G(}8:_.: ~   '  , 

191' 

COMPANY'1 ?ETIFEi'CI¥§ 2 1994
BETWEEN:    L  A

M/s.Chimon_iV   Ltd, j. V ' 

(in Iiqn.) Rcxmsefiteé    A

Liquidator, High ('part of ..  

K,arnata1<a, '''''   

12th Floor, _1::a1:.:§.g:;.,'rewe.«_3~,%%    

No.26-27, M.G.Road,V    

Bangaloreefiéfl  .  ' ...APPLICANT

  is fiicad tmder Section 462 of the

This CA is ceming on for orders this day, the



3 CA No.978/'O8

ORBER

' Heard. The Auditor's    " 'V
Auditor's fee is fixed in   
08.06.2007

passed in ” T’
requirement under Sectign ‘tug: fiémparxées Act,

1956 is dispensed With. ‘

Tudge