High Court Karnataka High Court

M/S Kamadhenu Leather Fashions … vs Nil on 29 September, 2010

Karnataka High Court
M/S Kamadhenu Leather Fashions … vs Nil on 29 September, 2010
Author: H N Das
IN THE HIGH COURT OF KARNATAKA AT BAN

DATED THIS THE 29* DAY OF sRRTEMBER;j2oC:RR;L  Of 1 _

BEFORE

THE HON'BLE MR. RJSTICR H.N.:;:NA:C'.}AM'OH:A1'\.i  'Hi O 7

C.A.355/2010    

 I _  _    

«As Rametbuewv Le"-€m.\'t~3r_z F-éissfii *-£\.{_>',T>'vT. LTD (aw-LE%m»)
OFFICE OF THE OFFICLAL Lx<:L}1DAfrOR "  '-
HIGHCOURTOFKAR§\EATAKA," ._  i 

CORPORATE BHAVAN_,12TH'FiLOOR   V 
RAHEIATOWERS,       

NO.26--2'7, M.O,ROn__B',~~V. " Q  H"    A

BANGALi7;9RE*5t3UHfC':9J_=.V   'I
 ' V  ..APPLICANI'

(By sri.I<.s.MAI:A13EVAN& V".p&YARAM,' ADVS.)

        

   1 

RESPONDENT

 fiPi5LICATION FILED UNDER SECTION 462 OF THE

  '{3OMPAl'J;{ES ACT, 1956 PRAYING TO APPOINT AN AUDITOR TO

 2 ,.RI;D.R1C1" THE ACCOUNTS OF THE OFFICIAL LIQUIDATOR FOR

'   "HALF YEAR ENDING 31.3.2010 AND FIX HIS
..jj.REvMUN1:RATION AND ETC.

/-..

W



This application coming on for orders this day, the ebiixt
made the following; " " '

ORDER

Auditor’s report is accepted and his f(pif§3’7’lS, fixed p

the order dated 08.06.2007 passrailfii-..ii”1

requirement of Section 462 (5) :rV’_Xct,E§l956 is

dispensed with.

sdl-3
t t Judge

@963