High Court Karnataka High Court

M/S O R V Castings Ltd vs Nil on 16 December, 2009

Karnataka High Court
M/S O R V Castings Ltd vs Nil on 16 December, 2009
Author: Ram Mohan Reddy
I
HYTHEIHGH(XHEflWM?KARNATN&AATBANGALORE

DATEDTIHSTEHE16"VDAY(H7DECEMBERq2QO9

BEFORE

THE I-ION'BLE MR. JUSTICE RAM   T.

COMPANY APPLICATIONV No.359'OR--:2ooS:  "
COMPANY PETITION Efo.2o3.=oF_2oo2   

BETWEEN:

M/S. O.R.V. CASTINCS LTD, {IN [;IQI\I}.,
REPRESENTED BY OFFICIAL UQU1D.ATO_R,

HIGH COURT OF KARNA'I'ARA.: _ A " ~  
CORPORATE BHAVAN. 12R;1~ELQO~R},  TOWERS,
NO.26--27, IVLG. ROAD, ' ' 1   

BANGALORE-Sec O01.      ...APPLICANT.
(SR1. DEEI?AEi§.V&  V. 'JAi:ARA_M;fAD*iS';"EOR OL}

AND: <..
I NI'{.,  -   5. ...RESPONDE3NT.

gj' " TRIS C0.A/TPANY'ARPLIcAT°:ON IS FILED UNDER SECTION

' V'  A462a01"*':TEflf3 COMPANVIES ACT. 1956 READ WITH RULES 1:09}
A ' ,.AND 298%  COMPANIES {COURT} RULES, 3956 RRAYING
   AUDITOR TO AUDIT THE ACCOUNTS OF THE

O.RR1C1AE_ L-IQUIDATC)R FOR THE HALF YEAR ENDING 31-03-
2008; ANDV FIX HIS REMUNERATION AND TO PASS ORDERS AS

 A RECARDS THE REQUIREMENT OF SECTION 462(5) OF THE

 'AC_Of:MPANIES ACT, 1956. 5 

23%;}



2

THIS CA COMING ON FOR ORDERS, THIS DAY THE
COURT MADE THE FOLLOWING:

ORDER

Auditofs report is accepted and his fee”‘is..’_fi}i(ec1.v in

terms of the order dated 8-512007 _

No.21}/2007. The requirernertt uI_1C1.€:F ti-Eeetiont O

the Companies Act, 1956

Company appv1i:ca.tio:iO.i’e_ of.’

o_O 3 e j sd/.

* e pJUDGE

KS