High Court Karnataka High Court

M/S Mysore Surgical And Cotton … vs Nil on 11 September, 2008

Karnataka High Court
M/S Mysore Surgical And Cotton … vs Nil on 11 September, 2008
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED ms TI-IE ma may or smpmmsm 

BEFORE

THE HONBLE MR. JUSTICE         
COMPANY APPLICATION    3 - 7

IN   '

COMPANY PETIT1or¢%%¥'5o.s/    

BETWEEN :

M/S.M3/sore Smgical &. -. =

cotton Mflls Pvt.        
(111 I-iqn-) mPm9¢m'*'ad1'W  %

High Court arwmmm}      L 

 

_ A 2  '   emnpany  n is filed tuna' Section
   Oumpa:nicsAct, 1956 prayingfinanovdex': 1.
Appoiijnfialg an Auditor to audit the Acoom of the

'  Liquidmm' for the hafi year ending 31.03.2fi

- -  flmmqukmcm

 

 "'--«. 61E'Scction462{5)ot'tIrcOom 19t56andet:c.



.2-

This mm-pany appwm coming on for 

this day, the Court mat}: the following:
ORDER

Audit mport accepted.

2. Auditor’s fee is tm ‘3fi 5E d. ‘M V’ V’

passed by this Court in one 21 on

3. Requirement o1’Com, pame’ 3
Act, 1956is djspensezl ‘V

4. dmoeed of.

Sd/-

Judge