High Court Karnataka High Court

M/S Hifco Bolts Pvt Ltd vs Nil on 18 March, 2009

Karnataka High Court
M/S Hifco Bolts Pvt Ltd vs Nil on 18 March, 2009
Author: H.G.Ramesh
 _ A (SR:  for 0:.)
    ...RESPONDEN'I'
 =.. "{',o;mm1*.niés Act, 1956 praying to pass an order
 an Auditor to audit the ascounts of the

*  _ Qmei.a1 Liquidator for the half year ending 30.09.2003
'  mad fix his remumsration, etc.

V' Court made the following:

* C.A No.997r'08

IN THE HIGH COURT OF KARNATAKA AT BANGALQRE
DATED THIS THE 13'"! DAY 01? MARCH  "j%%  %

BEFORE T M % A  " u  

TI-IE HONBLE MR.aUs'1'IciE AX 

COMPANY A_13g:_,LAT1QN    h
COMPAQ"f$!E."I'I'§}I+§?ji~§:.I§ia;§f'I986

BETWEEN:  

M/s. Hifoo _}'3ci::3'ts?P:.\ri:.  :

(in Iiqn.)     

Liquidater. Highef   *  

12th moor, Ra11ieja--. ' '

No.26-2?, M.G;R0a.(l,_  % 

Bangalore-560' 001.  " ,  ...APPLICAN'I'

 is filed under Section 462 of the

This CA is coming on for orders this day, the



3 C.A No.99'?/08

onnm

Heard. The Auditor's report is  

Auditors fee is fixed in  0:'  .«

08.06.2007

” passed in OLR. ‘%

requirement under Section Act,
1955 is dispensed withff %

Sd/=-é
mgé