Karnataka High Court
M/S International Marketing Pvt … vs Nil on 16 December, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATES THIS THE 1673 DAY OF DECEMBER, 2009
BEFORE
THE HON'BLE MR. JUSTICE RAM P'
COMPANY APPLICATION N0.346 Or5.2Oqg V' I» T"
COMPANY PETITION NO".31O4P 1999.' I
BETWEEN:
M /3 INTERNATIONAL MARKEI'I.N'C,PVT. LTD.;..{IN LI'QN)',"
REPRESENTED BY OFFICIAL LIQEEIDATOR, I
HIGH COURT OF KARNATAKA,_.m« _
CORPORATE BH_AVAN,' I'2fl?%* FI;0OR,*'-RAI,-IEJA TOWERS,
No.26-27,M.G.ROAD, " T. 2. ;
BANGALORE560 O01. -- I I ...APPLICANT.
(SR1. DEEPAII. 32' SR1. FOR 0L}
1 NR," _ RESPONDENT.
_ THIS"-COMPANY--._AP~PLICA'I'ION IS FILED UNDER SECTION
462: OFTHE COMPANIES ACT, 1956 READ mm RULES 11{b}
2:438 OETHE COMPANIES {COURT} RULES, 1956 PRAYING
AUDITOR TO AUDIT THE ACCOUNTS OF THE
*--Q'FFICiAZ}"_'~LIQUIDATOR FOR THE HALF YEAR ENDING 31-03-
mm AIQDVAFLIX HIS REMUNERATION AND TO PASS ORDERS AS
REGARDS THE REQUIREMENT OF SECTION 462(5) OF' THE
" COMPANIES ACT, 1956.
_ I i/Ra
THIS CA COMING ON FOR ORDERS, THIS DAY THE
COURT MADE THE FOLLOWING: ;
ORDER
Auditors report is acceptegi and his biS».fi’:ge:d.o_ inn
terms of the order dated 8;5–2;0of? 4’p,’;.is.$:éd:”‘ifx–..A CER-
No.21 1/200?. The requi1’on1§nt oifler O’
the Companies Act, 1956 is___o§sOpen_sed.W§tf1,A
Company appliogfion
sal-
]UDGE
Ksgo