High Court Karnataka High Court

M/S. N.G.E.F. Ltd., (In Liqn) vs Nil on 11 March, 2009

Karnataka High Court
M/S. N.G.E.F. Ltd., (In Liqn) vs Nil on 11 March, 2009
Author: H.G.Ramesh
(LA. 1097 ( 2008
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE

DATED THIS THE 111'" DAY OF MARCH, 2009

BEFORE

mm Holwnm MR. JUSTICE  V  ' 

commmr APPLICATIOH No.;o§7"or  _   

IN

comma"? PETI1-I331 r{o.154~.oi~*_éoog' ,_ - . ~. " 

BETWEEN:

Mfs. N.c}.r3;.F'. L'I'E)., (us: LIQN3,  --. _ = 
REPRESENTED BY OF'FICIAL..L1'QUIDATOR~  

men COURT OF KARNATAKA' '        _
CORPORATE ESHAVAN, 12m FLOOR,RAI€EJ-A.  
TOWERS, NO. 26--27, MG. ROAD;  "  '

BANGALORE - 56000  h  APPLICANT.

(SR1. v. JAYVVARAM, 'A353; 

ARI):

    ----------  RESPONDENT.

_ ,' ~r:?i%1;s1v'"(;§:m::5;a:srY APPLICATION IS FILED UNDER SECT§ON
462__ O§2§.1'm§"c:_o':~;i:3;9,;+;zEs ACT, 1956 READ wrm RULES 110;)

 ANI)'::98~OF' T;:»:"1;:_ COMPANEES (COURT) RULES, 1956 PRAYENG
 Fro APP"1N1=_'ANv Aunrroa TO AUDIT THE ACCOUNTS OF' THE
'~ ..fiV~'v'Q F'FiCIAL L!QUiDATOR FOR THE HALF YEAR EZNDENG 33-09-

  2af(>aA'VANL:¢ FEX HIS REMUNERATION AND TO FASS ORDERS AS

REG.§§D'S THE REQUIREMENT OF SE)C'1'iON 452(5) OF THE

 "'1c:;>_;uf>AN1Es ACT, 1956.

THIS CA COMING ON FOR ORBERS, THIS DAY THE

 coum MADE THE FOLLOWING:



2
C.A. 109'? 2008

ORDER

Heard. Auditofis report is accepted and auditqr’S§[._V

fee is fixed in terms of the order dated 8–6-2007

in OLR No.211/2007. The mqtflremgnt 1In(ie1″ ‘4

462(5) of the Companies Act, 1956 ”

C.A. 1097/ 2008 disposed of.

Sfi/«w
Judge