Karnataka High Court
M/S. O.R.V. Castings Ltd., vs Nil on 27 August, 2008
- B£_.f;\':'::}Ag1,01¢!,_E -- 563.934
{Ev ;'£1$;i::é,§--:<, ADV)
f THE COMPANIES ACT, 1955 R/w RULES 11(1)) AND 298
or THE commmas (000121) RULES, 1956 PRAYING T0
' APPGENT AN AUIXTOR TO AUDIT ma Acmums 012* THE
IN THE HIGH comm' OF KARISLAT « »
DATE9 THIS THE 27TH DA?
%
THE HONBLE M12.
COMPANY APsii}:cA;1'Ic;:~# OF 2008
COMPANY PE';*1.'I?:Qre,:~I.O. V223? 1993
BETWEEN; 4' if ~ "
M] 3. 0 1:2 v'%QA3*fi:;4Gs%;~
(IN.LIQN) - , , % %
RERB-.Y QF1%'ICiE~;L..vLiQU£DP¢TOR
HIGH COURT OF'KA§§f€A'F.+&I{A
4TH FLOOR, 1:) &.'F W.1'N.G'*-~
KENDRIYA"SADAN'-. ' ' "
KGF§AMANGAi'.A '"
APPLICANT
Aéaaz A
RESPONDENT
»’ H THIS APPLICATION $3 FILED UNDER SECTION 462
OFFICIAL LIQUIDATOR FOR THE HALF’ YEAR ENDING
31.63.2008 AND FIX HIS REMUNERATION ANS ETC. . Mk
THIS APPLICATION comma ON FOR QR i§Efis,§
THIS DAY THE COURT MADE THE FOLLOWING-1′:
Auditofis report accept;éd.;,:: Audi”1;é1″?¥$ fi:e fixed in
terms cf the ordervda.-itcdpassed cm OLR
No.211/07.
the Companies Act is
dispefi1Séd”%a?it}f1. & %
AC(3O;'(ii1″1gVVI3f “allowed.
Sd/-2
-Tudgé