High Court Karnataka High Court

M/S Multilines Agency Pvt Ltd vs Nil on 2 March, 2009

Karnataka High Court
M/S Multilines Agency Pvt Ltd vs Nil on 2 March, 2009
Author: Anand Byrareddy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 2ND my 0:: MARCH,   %
BEFORE:  % * '  " * 

 

CQMPANY  2002

BETWEEN:  H

Mfs. Mulfilingzs Agéizc-jé-_VP1§&*a§é".._  
Limited (in iitgn;i<iat§'_Gn)" '  ._  
Rep:*escniedThy Vi-}fl'1{5:ifs;;i -- Li'qu'idai.¢$f''' '  '
High com afiéatszaxaka     
Corporate _Biia_v3£:, '1"2"h«.Fie¢f*~-  ' 
Raheja T«}wers,+%Ne;'26-12? .  '
M-G.RQad .. _ . _ 

 Bangaipmassa 0€::A  M V  AP'PLICANT

V. A ' ' V _ 2  A   V}a:y3ram, Advucale)

 1W:  .    RESPONDENT

$!l¢#$$

_’ This Cumpany Applitaiiun is filed under Seciimé z”-§~i}.¢.; ufthe
… “‘Co1?npanies Act, 1956, praying tbs! ,i”A;r the reasons stated in the

‘ V ~ ‘ aexmmpanying affidavit iirzéfi Hon’b1¢:: Ccmrt may be plaassd in pass
é cm’.’-::: (3) Appointing an Auditor to audit the Accounts ef the
Ofliciai Liquidator for the had? year endiag 30.9.2608 and 52;. his

2

rtzmuncrakiqm. (33) Regarding the ntzsquircrzmrxi unf

the Companies Act, 1956 said etc. V _ _– . V
This Company Appiicatiun curriing {3:;. I’m_” Q1d;§rs.fi3_iS’g3a}},
the Ceurt made the fzzilowingi — [ ~ ‘ . ~ 1

0 R BER %

The audit rcpuxt is ;:ifi::’§«%_V_2s fiii§£t:r’_.,; [Q6 fixed in
{anus ufthc 0ndcrinV ‘V

Tim of the Companies
Act, 1955 ‘

Accfiriiiéfigiy, i3’;4:_: is aflowcd.

Sd/-s
Judge