Karnataka High Court
M/S Geometric Tools (P) Ltd vs Nil on 16 December, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 161'" DAY OF DECEMBER. 2009 BEFORE THE HON'BLE MR. JUSTICE RAM MOI-IAN ' A COMPANY APPLICATION NO.3sgI O1%_"2Oo79 -:' -- COMPANY PETITION No.1 20 OF 1998 BETWEEN: M /S. CEOIVIETRIC TOOLS (P) LTD~~..,_ [IN LION 1}' j' V REPRESENTED BY OFFICIAL LIQUID..A"IfOF%j,' ; " * HIGH COURT OF KARNATAKA . CORPORATE EHAVAN, 121'1"*FLOOR_RAHEJA TOWERS" NO.26~27,M.G. , ' BANGALORE-560 O01, _ _ I.--.-RAPPUCANT. (SR1. DEEPAK & SR1. if.gJAYARAI§If.'iAOvS.I*FORIOIII AND: A 1 __NIL * ...RESPONDENT. _ V A THIS""COMPA"NY"APPLICATION IS FILED UNDER SECTION I COMPANIES ACT, 1956 READ WITH RULES 110;») ~AI\7'D;2"9S'_OI_é COMPANIES (COURT; RULES, 1956 PRAYING TC..I_APIé.O~INT« AN AUDITOR TO AUDIT THE ACCOUNTS OF THE OFFICIAL LIOUIDATOR FOR THE HALF YEAR ENDING 31-03- "Z399 AND FIX HIS REMUNERATION AND TO PASS ORDERS AS " THE REQUIREMENT OF SECTION 462(5) OF_THE 'COMPANIES ACT. 1956. I j/A3 \ 2 THIS CA COMENG ON FOR ORDERS, THIS DAY THE COURT MADE THE FOLLOWENGI ORDER
Auditofs report is accepted and his fee is ‘M
terms of the order dated 8~6-20071::p§§§g¢d7.;n:”
No.21 1 /2007. The requirement Liiagier i
the Companies Act, 1956 is dispeneed \n*ith.
Company application
KS