IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 16"' DAY OF DECEMBER,
BEFORE
THE I-ION'BLE MR. JUSTICE RAM S' A
COMPANY APPLIcA'r1oN:I§Io.'SAI-35' 'OF-:~20.'(_I9_u * A
-COMPANY PETITION No.95-OF 199,51 *
BETWEEN :
M/S. GLITFERNATTI {P}.L'i'~D., [IN LIQN}, "
REPRESENTED BY OFFICIAL L1QU;1DA'1"OR, _
HIGH COURT OF KARNATAKA, " --.
CORPORATE BHAVAN , 1 ?.T11_FLOOR. j_FOWERS,
No.26-27,M.G_..ROAD, _ -
BANGALORE--560D01.. " _ APPLICANT.
(SR1. DEEFAK FOR OL)
AND:
1 NILSQS - A " ...RESPONDENT.
S’ TEAEIS’ COMPANYSAPPLICATTON IS FILED UNDER SECTION
I .462′ COMPANIES ACT, 1956 READ mm RULES 1133)
‘ 2S8″_~O1F’~f1j*H’E COMPANIES (COURT) RULES, 1956 PRAYING
AF_I.>OINfF ‘AN AUDYFOR TO AUDIT TE-IE ACCOUNIS OF THE
OFFICIAL LIQUIDATOR FOR THE HALF YEAR ENDING 31403″
2 “2G.Q9 FIX HIS REMUNERATION AND TO PASS ORDERS AS
VRFZGARDS THE REQUIREMENT OF SECTION 462(5) OF THE
}COMPANIES ACT, 1956. E i
SA
THIS CA COMING ON FOR ORDERS, THIS DAY THE
COURT MADE THE FOLLOVVING:
(DRIVER
Auditofs report is accepted and his. in t
terms of the order dated 8–6=;20:047lZ
No.21 1/2007. The requirement ufizier see’tie:;.’:4;e2[‘5)’teffL,
the Companies Act, 1956 is
Company applicatiott
¥ ie* JUDGE
KS