High Court Karnataka High Court

M/S Impressive Touch-Wood Ltd vs Nil on 16 December, 2009

Karnataka High Court
M/S Impressive Touch-Wood Ltd vs Nil on 16 December, 2009
Author: Ram Mohan Reddy
1
INTEHEHKHICOURT(N?KAR&KHUULKTBANGALORE

lmMHflDTHfi5THElfim*DAY(H?DECEMBER,2009
BEFORE

THEIflNWBLEIWR.JUSTHH3RA@INKHflUWREDDY

COMPANY APPLICATION N0.338 OF 2099 A.,,

COMPANY PETITf6N No.26 OF 2063 V     « "

BETWEEN:   ».

M/S. IMPRESSIVE TOUCH --WOOD LTD.;.{IN' LIQN); _ A - 
REPRESENTED BY OFFICIAL LIQUIDATOR.  . A * '

HIGH COURT OF KARNATAKA,' _    . ' ._  
CORPORATE BHAVAN, 12TH FLOOR; RAHEJA *IOWERS,
NO.26--27, 1\/LG. ROAD,   '  i:
BANGALORE--560 001,    -   .[."APPLICANT.

(SR1. DEEFAK & SR1. V. JA'YARAM§;'*FO12,OL)

AND: A _ _
1 NIL' -   . ...RESPONDENT.

;' "THIS COMFANYVAPFLICATION IS FILED UNDER SECTION

  zIei:2":'OFA.TFIE COMFANIES ACT, 1956 READ WITH RULES 11(1))
 ' AND 2E38~I(f)I?fi'i'},-IE COMPANIES {COURT} RULES, 1956 PRAYING
 ._'1'O.__,APFO:NT..AN" AUDITOR TO AUDIT THE ACCOUNTS OF THE

OFFICIAL'I§IQ'UIDATOR FOR THE HALF YEAR ENDING 31-03-
200S..A;ND FIX HIS REMUNERATION AND To PASS ORDERS AS

 FREGARDS THE REQUIREMENT OF SECTION 462(5) OF THE

 'COMPANIES ACT, 1956. 5
  gag

<2; K



2

THES CA COMING ON FOR ORDERS, THIS DAY THE
COURT MADE THE FOLLOWING:

O R D E R

Auditors report is accepted and his fee is fixed in

terms of the order dated 8-6-2007 passemdépj

N0.211/2007. The requirement under sgcfiginv 462(5)

the Companies Act, 1956 is dispei1sed._Wj_th; _

Company application’ vis”~tiisp0set:1 O’ ‘

KSV._