IN THE HIGH COURT OF KARNATAKA AT ‘
DATED THIS THE 2ND DAY'()I~”:%g§Ai2_C1;i;§i}£”}§§
BEFORE: ‘z T % %
THE Ho1~mLE MR. JL}S’1’§C§§”ANA3§i) B’fl§A}§;§fiD}j)§’
COMPANY APpL.:cATi(;;~i2¢¢%; 125 (51: 2608
COMPANY PET: €j_}_xj__ r;;9’2_m
.._B…….__….._…,,E’I”~*~«*m~I:
M/:9. Maruihi ‘ V
Limited
Repmsecrrrwd ()§fIt_;Vi飣 VL§–¢gVu’i:iva&1;)r _*
fiigh com 4 _
Corpsrate Bhgvm, :2*’=%1?:oo:=%% ‘
Raheja Towers, No.26:2’3-‘~, ‘ ‘ ~- ” V
M.G.§;oaz1 ‘ ‘
%%k%Bangé3cw~S69,9Q3%%A”%a MMMMM APPLICANT
‘V Advottaie)
” RESPONBENT
_=,_ $t$$$
This Cumpany Appliuaiiun is filed under Suction 462 of this
_’C9:npanies Act, 1956, praying that far the reasozzs stated in the
‘actxxmpanying affidavit this H<3n'blc Cami may be picascd in pass
"an order: ('3) Appointing an Auditor to audit the Accounts of the
Official Liquidator for the ha}? year ending 30.9.2008 and fix his
Z
wnv
remuneration. (13) Regarding the requirement of
the Campfinies; Act, 195631141 etc. -. " _ "
This; Company Appficatiun 7-I:
the Court made: the followifig: – * " "
l………_}F~"~ D E R7
The: audit report is acuépééd. _ fee is fixed in
terms of the order in (_)jLR'2i ' .
The of the Camp-xznics
Act, 1956 igdispggwgkkwgzh. &
is allowed.
Sd/–
Judge