Karnataka High Court
M/S New Century Leasing And … vs Nil on 6 August, 2008
" . BANGALQRIE ---- 560x334
IN THE HIGH COURT OF EIARNATAKA, BANGALORE
mzrmn THIS THE am my 01:' AUGUST 2uQaIII IjI%L
BEFORE I
THE HON'BLE MR. JUSTICE RAM I ,
COMPANY APPLICATION 3:5}; 14c;4I«QF%2'6e+;_VI
CQMPANY PEPITIQN No, 109/ 1993;'. V:
BETWEEN
M/S. NEW .CI*:,N?:'UR¥ LEAISIEQG as INVESTMENT LTD.
REPRk}SENfi'E2}3_--vBY' _ _ --
()FFiCIAL'~LIQUi'i3AT_0R, ~ '
HIGH comm OEKARNATAICA,
wt FLOOVE,__"i3'_& 'F' W'II*sI(};
KEM:-RIVA SADAN; '
Ko.R5MANGALA,.., é
... APPLICANT
{.B"i*.__$~1éi'; imzgiéfiii, ADV)
ANS; I
RESPONDENT
THIS APPLICATION IS FILED UNDER SECTION 462
~~-GVF THE COMPANIES ACT, 1955 R/W RULES 11(1)) ANB 298
OF THE COMPANIES (COURT) RULES, 1956 PRAYING TC}
APPOINT AN AUDITOR TO AUDIT THE ACCOUNTS OF’ THE
OFFICIAL LIQUIDATOR FOR THE HALF YEAR ENDING
30.09.2007 AND FIX HIS REMUNERATION ANS E’I’C.€
A
1 .
£0
THIS APPLICATION CGMING ON FOR
THIS BAY THE comm’ MADE THE FOLLOWIlf§§}:,VV”” ~ =
Audit0r’s report accepted. }Xudit%)r’s
terms of the order dtd. O8′;«§6.2OQ7″‘ OLR
No.2 1 I / O7.
Reqtfiremgrzi; sf Act
is dis;:s_én§éd 71 . é ‘ ~
Accéadiixglfif (glowed.