High Court Karnataka High Court

M/S Microfert Agro Chemicals Pvt … vs Nil on 5 March, 2009

Karnataka High Court
M/S Microfert Agro Chemicals Pvt … vs Nil on 5 March, 2009
Author: H.G.Ramesh


CA. 1 137[ 2008
IN THE HIGH COURT OF KARICATAKA AT BANGALORE

DATED THIS THE 5’93 DAY OF MARCH. 2009

BEFORE

THE aozrnm: MR. JUBTKCE H.G.RAI!E8l-I Vi’

commmr APPLICATION no.;__;37 og-;___2oo3:’ ”

comma? PETI1*f5H no.65–oI-‘- ” ” V’

BETWEEN:

1 M/S MICROFERT AGRO cHEi»1.i Cax_Ls RV-T. __1.’s*.v:>_{m £TQi§;),

OFFICE OF’ THE OFFICIAL L1QU’19_ATo
HIGH COURT OF’ KARNATAKA_….

CORPORATE BHAVAR,’ FLOOR-, ,RA.R13;3A
TOWERS, NO. 26-27, Mm. R<:;.A£+j,' ; 'T
BANGALORE – 560001.

– ‘_APPL§CAN’I’.

(By Sré: V JAYARAM,

D

………..–……-…-.

1 NIL T’ j}; _v “fig. RESPONDEINFZ’.

THlS”‘CO’h§PA!§:Y’ 2;RRL:¢Aqf1i::§I Is mam UNDER SECTION
462 OF THE co’R:TPAN1.Es:’AC:T;~—-:’9$5 READ WITH RULES 11(1))
AND 29sAVr>_§* THé”Q0M.RARIEs”{CouRm RULES, 1955 PRAYING

“Pg AP;_:’d!..RT_T*RRv% AU[5I’i’O.R__,T~’~’3 AUDIT THE Accoums 09′ THE
‘VQRRIGIAL LiQU1mf:oR FOR THE HALF YEAR ENDING 30-09-

2(3:.’;3′;+3T:~i1>T i§’:IX:’HfSTRTREMUNERAT§ON AND To PASS ORDERS AS
RRGARDS Tmil”Tj1R§:=QU1REMENT OR SECTION 462(5) OF THE

V V’ COMPA’P§IES.’3\L;’Tj 1955.

~ .*mrs””ciA comm on FOR ORDERS, THIS BAY THE
‘ ._C’G1_.}R’_I’ MADE THE FOLLOWING: