Karnataka High Court
M/S Field Star Cycel Industries … vs Nil on 27 August, 2008
V. B£;f%"GALORE -- 560.934
IN THE HIGH COURT OF KARNATAKA,
DATED THIS THE 27m DAY OP"';%U(3USI15V:§)(jg~.i'.~
BEI?OREIW__ I I I ' I
THE I~Ic>N'BLE MR. JUs'r1c§;--R,m
COMPANY APFLV1CATi(')I§II_: 1~I(3~.. 33 1 fiOI«'~2~Ci:()8
COMPANY PETITICJVNI'NO_,_2--5}(§E__ 1981
BETWEEN ;
M] s. FIEL1:3..$rA::§CYcLE'I.NnU'sT1fziEs PVI'.L'i'D.,
(IN.LIQN)"
REP.E.sY OFFI " M14 LIQUIDATOR
men <::oLrm' OF'~.KARN.ATAi{_.A
4%! rrLo'0R; D 65'»? "
KENDRIYA*-SADAN_ ' V '
K0523-MANGALA' 'V "
... APPLICANT
ADV)
«NIL!
5.1.19;
RESPONDENT
THIS APPLICATION IS FILED UNDER SECFIQN 462
CF’ THE COMPANIES ACT, 1956 R/W RULES 11{b) AND 298
I I “OF THE COMPANIES (COURT) RULES, 1956 PRAYING TO
APPOINT AN AUDITOR TO AUDIT THE ACCOUNTS OF THE
OFFICIAL LIQUIDATGR FOR THE HALF YEAR ENDING
31.03.2008 AND FIX HIS REMUNERATION AND
2
THIS APPLICATION COMING ON FOR ORDERS,
THIS DAY THE COURT’ FOLLOWING:
Auditofs report accepted. Auditor’s
terms of the order dated O8.()6;A2@07 <'§Vf: . QLR'
No.2 :1/07.
Requirexllexlt of t h€: is” V
dispegisédfiéiéflx. iii: ” ‘ ~ .
Sd/-a
Judge