Karnataka High Court
M/S Maestro Motors Ltd.,(In Liqn) vs Nil on 7 August, 2008
IN THE HIGH COURT OF KARNATAKA,
DATED THIS THE rm DAZ'-'1"'(J'F4A'{i.§Z}L¥;$%ifV:'i?O§§8:'«'
BEFOR.E.__ x V» 5 A VV
THE HONBLE MR. JU$'FI:C'E>R.§M'--MGH}1I§"11§ED'DY
COMPANY A13rg,1cAT;o;§'%Nc§%;*% .1490' CF 2007
COMPANY PETWQN' N_*Q."1';§{>[ 11997
BETWEEN
M/S. MAES'FR--C>""'M't)TORS are LIQN),
REPR_EsENT..E::.~.
oFFIc1ALTvLITQmDA3'0R, . _
HIGH a¢::oUm""' (v3v§'..1{A.RNATAKA,, I
4TH Fmosé, 'D' as .<rfi.wINGJ., '
KENDRIWL 'SADAN, _ '
KCRAMANGALA, _ ' ~
BANGALORE' -560' 034
. APPLICANT
% .532 s.m.:_ m::.*:?;P-Agc, ABV)
L£fl§&&_.
n.RESPONDENT
v0FFICIAL LIQUIDATOR FOR’ THE HALF’ YEAR ENDING
‘ 30.09.2007 AND FIX HIS REMUNERATION AND ETC. M
Tms APPLICATION comma ON F012 ~
THIS my THE comm’ MADE THE FoLLQw1:x;g;g; ,
onnE§ K”
Auditv::rr’s report ac(:epte&;*. A:.;;1it<$f's._uf¢<§ isvfgfixed in
terms of the order VCit.c i". on OLR
No.21:/07.
ReqLiif’efi;§e;if ‘ . of the Companies Act
is dispiéfifiéti 5’ Q ‘ ‘ ‘
Accijzaingiéy (5z%’._i*.§.:€§1léwed.
Iudga
” T. M 932-