High Court Karnataka High Court

M/S Kamath Packaging Ltd (In … vs Nil on 29 September, 2010

Karnataka High Court
M/S Kamath Packaging Ltd (In … vs Nil on 29 September, 2010
Author: H N Das
IN THE HIGH COURT OE KARNATAKA AT BANGA-ICORE

DATED THIS THE 2911* DAY OF SEPTEMBER,   

EEEOEE   

THE HON'BLE MR. JUSTICE HEN. 1'J_A(f}AIw£_C)~i-fP.N IJAS»1._jé

C.A.368/2010'If€._§ZO.VP;3/'I994 

M15 KQMRTH 'PF%c\cv*=¥ce;~2.g\i(:;_«'t?'s)--A,*~£}TN'-L4'%)z~) 'A "
OEEICE OE THE OFF'IC1AI;'1.E()jJ1D.é.:T!OI{'   "  C

HIGH COURT OF KARNA'lfA.KA,  1  
CORPORATE BHA'V'AN,?'2T"1?'L£JO'R«.jj--_. ' Z

   " 
NO.26--27, '      A

BANC;§LORE:3EQ QQE 
 " V   ' ..APPLICANT

(By s;i.K.s.'1vExHA1V3:E*VA1§I"&...%?.}AYAEAM, ADVs.)

    EEEEE 

.RESPONDENT

 QPLICATION FILED UNDER SECTION 462 OF THE
COMPANIES ACT, 1956 PRAYING TO APPOINT AN AUDITOR TO

  AUD£T".THE ACCOUNTS OF THE OFFICIAL LIQUIDATOR EOE
 THE, HALF YEAR ENDING 31.3.2010 AND FIX HIS
 VEEMUNEEATION AND ETC.

alwk



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

ORDER

Audito1″s report is accepted and hisufee fix’ed__.i11_Vtefrris of

the order dated 08.06.2007 passed

requirement of Section 462 (5) Aet, 1956 is

dispensed with.

Company Applicatienvis:dispQsed”e’f_eeeerdingly.

13×3. * -V