Karnataka High Court
M/S Maestro Motors Ltd (In Liqn) vs Nil on 2 March, 2009
nv
3*)
remuneration. (13) Regarding the mqztimmcni oi’
the Cc>mp=1n:’esAct, 19563126 etc. ~ ”
This Camp.-any Appiicaiiun :.:~::or1v’i-..i:xgi,’_’t’3n
the Court made the follawing: — I ” ‘ *
oaaggx,
The audit report is fee is fir-zcd in
terms ofthc ordgr 2
,_u:2.c i:t:Lr::v’:3£:c§énnv”;ii62(5) of the Companies
Act, ” .
;9§,¢;cg;di1;gi3?_.,A apfilicéiiun its aihzawed.
Sd/-~
Judge