High Court Karnataka High Court

M/S. Oriental Transport Ltd vs Nil on 11 March, 2009

Karnataka High Court
M/S. Oriental Transport Ltd vs Nil on 11 March, 2009
Author: H.G.Ramesh
C.A. 1088[ 2008
IN THE HIGH CGURT OF' KARXATAKA. AT BANGALORE

DATED THIS mm 1113 33113: or MARCH, 2009  

BEFORE

THE Hermann MR. JUSTICE H.e.RA1um,a!,§_j '  F.

COMPANY APPLICATION No.1;oss   ff: '--   ' _ 

COM!'AKY 1'ETI'!'ION   2005  . A V' '

BETWEEN:
M; 3. OR§EN'E'AL 'E'RANSPORT"L'I_'D., (iii L':QN.)," ~ . ._
REPRESENTED BY OFFICiAL'LI{:gUI{)A'§?iQR  _

Hzcm COURT OF' KARNATAKA  '     
CORPORATE 13I~mvmsI,. 12m FLOOR, RAHEJA',  :7 ~ "
TOWERS, NO. 26--27,'§a'.G. ROAD,' -   - ~

EANGALORE - 55090 1  * .   V.  AFPLICANT.

(SRE. V. JAYARAM, Am};   . .  

AN 33;

     RESPONEENT.

  'e§5n§?A§41*..APPL1cAT1oN1s FILED UNDER SECTION
4622 03' --'1fHE"c%:;»Mr-;e.'N1Es ACT', 1956 READ WITH RULES nib}

  'AND 293 oF_*mp:.i'.wcoM?AN1Es (CGURT) RULES, 3956 PRAYING

 .'1'c.__A¥>PoIm AN AUDYFOR TO AUIZHT THE Accovms OF THE

4: ..«V:VVC:3FI%fICIi?a¥,. L1€3U:DA*roR FOR THE HALF YEAR Enalm 3909-

._  '2Qéa A--1~:r:L' FIX HIS REMUNERATION AND TO PASS ORQERS AS

   .._:2':;~j<3.ea3ms 'THE REQU1REMEN"I' OF SECTION 452(5) 0? THE
" ' V ._ 'GKJMPANIES ACT, 1956.

'I"H§S CA COMING ON FOR ORDERS, 'I'H{S DAY THE

 comm' MADE THE FOLLQWENG:



2
C.A.1G88[2008
O R D E R

Heard. Auditofis report is accepted and auditor’s

fee is fixed in terms cf the order dated 8-6-2007 passed

in OLR No.2 1 1/2007. The requirement under

462(5) of the Companies Act, 1956 is d:spensed%%;£%–it;1;T

C.A.1088/2008 disposed of.

V. . V