High Court Karnataka High Court

M/S May-Fair Software Pvt Ltd vs Nil on 11 September, 2008

Karnataka High Court
M/S May-Fair Software Pvt Ltd vs Nil on 11 September, 2008
Author: Ajit J Gunjal
IN THE EEG!-I COURT OF KARNATAKA AT 

mzrm THIS THE 1 1m my OF SEPTEMBER % 

BEFORE

THE HOBPBLE MR. JUSTICE   
company APHJCATION NCXS47/2(K3$  '  i   

_ COMPANY PETITION  

BETWEEN :

Iv!/S.May~--Fa:i:r soawazfc     %  

(InLiqn.)      
omcial   %  %   %
High Oomtofiiamataka,»  &    L
4th Floor, ~n2%a;";«rfw§-xgg,     «

(By  Advs.)

     ..... 

ml; 
 l9 

   a  is filed tmder seem:
  Compmflcs Act, 1956 praymg for an order: 1.

  an Auditor to audit the Accounts of the
'   Liquidamr fin' the 1193' ywr cnfixg 31.o3.2om

  2. R flRI€q 

 j  X 462(5) ofthc commm Act, 1956 and etc.



-2.

This company appfimfimx coming on Fm' 
thfiday, the Court made the followkxg:   

ORDER

2. Auditor’s fee is fixedfil ¢m;%m~

passed by this Court in one 2 1

3. Reqmxm 2; of Compmnes’
Act, 395613 ‘V

598