High Court Karnataka High Court

M/S Karnataka Groundnut Products … vs Nil on 3 December, 2010

Karnataka High Court
M/S Karnataka Groundnut Products … vs Nil on 3 December, 2010
Author: H N Das
 _ [BY   & SRI.V.JAYARAM ADVs.,}

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 03" DAY OF DECEMBER 2010 
BEFORE

THE HONELE MR. JUSTICE H.N. NAGAMOHAN   

COMPANY APPLICATIONg1\TO.':'301_/3.20_:IO': I  

IN . ._    I
COMPANY PETI'I'I0--3.\_I N029./V'1984V'v:"'  

BETWEEN:

M /s KARNATAKA GROUNDaN'U'II_Pi?§()DU{CZI'S _
PV'I'LTD.,(IN LIQUIDATIONT ._ ' ' =  1

OFFICE OF THE 'OFFICIAL LIgU1DATOR'. T " " A
HIGH COURT Q'F1§ARNATAKA~   

CORPORATE BHAVAN _ *  N
12TH FLOOR,'  A' TOW"  -
NO.26--27-M.C.ROAD._.fa_ "  
BANGALORE_--f56O 001}; ~

 W I " ...APPLICANT

»  RESPONDENT

” C.A. IS FILED UNDER SECTION 452 OF THE

_ A._’CV(I)i’v'{P:ANIES ACT, 1956, R/W RULES 11(1)] & 298 OF THE
COMPANIES [COURT] RULE, 1959 PRAYINO TO
A APPOINTING AN AUDITOR TO AUDIT THE ACCOUNTS OF

THE OFFICEAL LIQUIDATOR FOR THE HALF YEAR ENDING
31.03.2010 AND FIX HIS REMUNERATION E’I’C., A

THIS C.A. COMING ON FOR ORDERS _

COURT MADE THE FOLLOWING:

oRDERVi”*

Audit report is accepted audiiorfléfee iixed
in terms of the order OLR
N0.211/ 2007 . Requirem–eTit~. ;4i32{5) of the

Companies
fiefebj} disposed of.

Sd/-

JUDGE

A _ Csg;”««.,