' V" - RESPONDENT.
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 04″‘ DAY OF NOVEMBER. 2089
BEFORE
THE HON’BLE MR. JUSTICE RAM MoHA1$z:”REzTjBS?
COMPANY APPLICATION -NO’.~3115_ OE. Czérjé”
COMPANY pE’rrr15i%r NO,2’E4″OFCC’2rj0–3 A.
BETWEEN:
M/S FAIR GROWTH AGENCIE_S.PV.’_1’§’LTD.,
REPRESENTED BY OFFICIAIJ LEQUIDATOR,
HIGH COURT OF KARNATAKA, ; ‘A _
CORPORATE BHAVAN, 1.2-TH F’LOOR_;.._ _
RAHEJA TOWERS, NQ;26’~2f?, ROAO;.V
BANCALORE:.:5EQ:w0o1;:__ g
(SR1. DEEPAPHE ADVS. FOR OL]
1.» VNTL
. .. APPLICANT.
.T1*£[S4VC’COMPANY APPLICATION IS FILED UNDER
a;62_ OF THE COMPANIES ACT, 1956 READ WITH
‘RULES é 1’3.(b);’AND 298 OF’ THE COMPANIES {COURT}
UuLES,..1C9_56 PRAYING TO’ APPOINT AN AUDITOR TO
AUDIT’-THE ACCOUNTS OF THE OFFICIM, LIQUIDATOR
FOR HALF YEAR ENDENG 3}»~03~2009 AND FIX HES
ML
REMUNERATION AND TO PASS ORDERS AS REGARDS
THE REQUIREMENT OF SECTION 462(5) OF THE
COMPANIES ACT, 1956.
THIS CA COMING ON FOR ORDERS, THIS,.’BAYE_E’T}iE
COURT MADE THE FOLLOWING: ‘ .
AuditOr’s report is aCceptet;3MAEVa1bn(l’ his in
terms of the Order dated péiggedv
No.21 1/2007. The requireme’n:.t:V”L1:r1devf E’yeCiiO_f:; sof thé V
Companies Act, 1956Vi:”s…vc.iisp<?h's*;ec'?;_:
Company appIicva.*.iVO:f1:'i.s *
Sd/–
‘-|’hD’Id..’._as’.£..