BETWEEN
IN THE HIGH COURT 01+' KARNATAKA, " %
DATED THIS THE 6% DAY GF AUGI.zsfif';2V0é$ " J
BEFORE
THE HONBLE MR. JUSTICE
COMPANY APPI__;§;mf?,ATi{)I51 '1;Z(3*.VV"'3;463 %'1?+'*20b7
. .--.-.
COMPANY I5E1'I,.',:'_}£§:>,;;;,~r
I~r1NmISTR:Es{P) LTD. (IN LIQN),
'
OFFICIAL TLiQL£1DA*.3f'G}R,' ~ » " _
HIGH 'c;oL_:R'rV oz: KARNATAKA, -
4TH P"LO'€)R,. 'D' 85 "1?'~wiN.G;
KENDRIYASADAN, _ '
KGRAMANGALLR, ' I
BANGALQRE ----:5_6()' 034
.. . _____ ___APPL[C*,AN'§'
(3? --sR1...,4:D£:EiéA.K, ADV)
RESPONDENT
‘ ..5’FHIS APPLECATION IS FILED UNDER SECTION 462
. cu? THE COMPANIES AC1’, 1955 R/W RULES 11(1)) AND 298
* THE CQMPANIES (comm) RULES, 1955 PRAYING TO
” APPOINT AN AUEWOR ‘I’£”3 Aunrr THE ACCOUNTS 01? THE
OF’FICiAL LIQUIDATOR FOR THE HALF YEAR ENDING
30.09.2007 AND FIX HIS REMUNERATION AND ETC.
M
THIS APPLICATION CQMING ON FOR’ ‘
THIS DAY THE COURT M THE F'()LL€)KEl}i’I(}’:.. ” .
0
Auditofis report accepted. .+XV_11§iI2.i_Tt:A’c’>Tr’skT’i’«;”:%::§ is
terrns of the order dtd. s:OLR
No.21 1/07.
Requirement of Sic; 7(5) ‘%tI’g.=:”‘xfjx:)n1pa;1ies Act
is disIVr€é1fé;é*;6»:1.:?;§7itI«Vi:i3:’}V
\
salt.
31161533