IN Tm: HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 04th DAY OF NOVEMBDAQ TZOOO' . BEFORE A A 'A A C 'A THE I-ION'BLE MR. JUSTICE; RAM A C
COMPANY APPLICAT1O1iI’:.NO}_’ L3i2″OI_’-* 2’¢Oé7_f”~ « . .
COMPANY PETITION No.17 OE
BETWEEN:
M/S INTERMODEL TRANSPORD _ ._ .
TECHNOLOGY SYSTEM LTD, – _ I ”
REPRESENTED TOBY OFFICIAL LIQDjIDAT§OR,
HIGH COURT O§ILI,.Kj,3NA’ItAKA,I_ ; I
CORPORATE £’:HA’V’,AN;’-.1’A2_T”– I§”L_O”O_Rw,» ‘
RAHEJA TQW5ER.S, NO;-26.227, ROAD,
BANGALORE; 56Oi:;:OO 1′: — _ ” A ” . . . APPLICANT.
(SR1. DEE1éAI~:’:&’SRI.»A\f[ ADVS. FOR OL)
A_LI_V_£_’£_–v I
TQISCOMPANY APPLICATION IS FILED UNDER
SECTION 462 OF THE COMPANIES ACT, 1956 READ WITH
F’-.ULES”11{b} AND 298 OF THE COMPANIES (COURT)
RULES, .1956 PRAYING TO APPOINT AN AUDITOR TO
“AUDIT THE” ACCOUNTS OF THE OFFICIAL LIQUIDATOR
bi
FOR THE HALF YEAR ENDING 31-03«2009 AND FIX HIS
REMUNERATION AND TO PASS ORDERS AS VREGARDS
THE REQUIREMENT OF SECTION 462(5)
COMPANIES ACT, 1956. ;.
THIS CA COMING ON FOR oRBERs,.,’f:mS::f.:;A&’ TEIE;
COURT MADE THE FOLLOW/’ING:__E
Audit0r’s report is aeee-pied and hiS»..fe’e__”‘is…fi§<ed '1'n
terms of the order daie;1__:VVV:8¢_5;:.2_vO07.' "p.i-1§se_(ii3 in OLR
No.21 1/ 2007. The feqefiirerixeréi' «Section 462(5) of the
Companies ACt.,~.1955 "
Sd/~–
JUDGE