High Court Karnataka High Court

M/S Ngef Ltd., (In Liqn) vs Nil on 6 August, 2008

Karnataka High Court
M/S Ngef Ltd., (In Liqn) vs Nil on 6 August, 2008
Author: Ram Mohan Reddy
 *<,¢NIL--
    '"71'}~£1S.'.-'APPLICATION IS FILED UNQER SECTION 462
 *..Q1'~--'.fI_--'HE COMPANIES ACT, 1956 R/W RULES 110:) AND 298
zoF_'rH£: COMPANIES (COURT) RULES, 1956 PRAYING T0

 °  "OFu'F'ICIAL LIQUIDATOR FOR THE HALF' YEAR ENDING
  30.09.20{)'? AND FIX HES REMUNERATION ANII) ETC.

IN THE HIGH coum op KARNATAKA, % H
DATED THIS THE am my OF AuGUSTf:jE0§§.L:MM&   *
BEFOREMW%% %'-_: : h
THE HODPBLE MR. JUSTICE  

COMPANY APPLICATIOi\f'NO. %i4330ie   
COMPANY PETrr10N No, 3.54_oF 2002

BETWEEN

M/S. N G E F LTD {IN LIQN)';Cj' "  
REPRESENTED Bad   _, V  * 
o£«'F:<:1AL L1Q'U"mAf;'ioR, "fig   _
HIGH COURT oF1KAR:9ATA%Ka,_ _ --
4'1'?! FLOOR, 'D.f&L_'F"' WING,  .. 
KENDRIYA SAD.AN,.  '
KORAMANGALA,"'~, V ._
BANGALORE'; -_ 559 $34" '
 ~  ' «  A?PLICANT

(BY Lsiéi.' DEEVPAK; ADV)

 RESPONDENT

AP.l’?(3’I’NT AN AUDITOR TO AUDIT THE ACCOUNTS OF THE

W’
=2) \

” <.rSg_

THIS APFLICATIGN COMING ON FOR Oémié

THIS BAY THE COURT MADE THE FOLLOW_'.E;NG: ;;

ORIJEEQ

Audit0r's report accepirtzlt Ai1d.ifor's 'f§:=,'é~.;1_s.. L'

terms of the order dtd. .pz;1sT5.;ff.d_ §c)r1 OLR

No.211/07.

of [5]-bf Companies Act
is dis_{§éi1éed.: 3:1 ‘ ‘ ‘ »

Acccrdinglj; _(3z’§: fiilowcd.