High Court Karnataka High Court

M/S Page Investment And Financial … vs Nil on 2 March, 2009

Karnataka High Court
M/S Page Investment And Financial … vs Nil on 2 March, 2009
Author: Anand Byrareddy
  %%%%% 
 Bangasam«§60Q§1 @  AP?LICANT

_v   Advocaic}
  u   RES?ONDENT

 T * ..:C€3mpanies Act, 1936, praying that for the reasons stated in the
' '~  actximpzgnying affidavii this Hon'b¥e Court may be pieascd to pass

IN THE HIGH CQURT OF KARNATAKA A':  &  
DATED THIS THE 2ND DA¥fAJ($'f}_}\riAR7$H,.'2§}i3€;;...; '   Z

BEFo__5__x_};_:   T
THE HON'BLE MR. JUSTICE }§NAbiD gymfigfiéy

COMPANY APF;L;g;{3A?f”i{§1§ Q: 1 0 olfigms

COMPANY PE3’£T1+–A27″».

~_’–~ $$$s$
This Cumpany Appiicaiiun is fikad under Seciiun 462 of the

an crfier: {3} Appointing an Auditor to audit the A{:»C0l3nIS cf the
Officiai Liquidator for the half year ending 339.2008 and fix his

5

remuneration. (33) Regarding (ht: rtxluinemcni uf

the Companies Act, 1956 and etc.

This Company Applicatien c~urr:i§«ng7?§n”

tbs C0122′: made the foilowings –
oknagk
The audit. mpuri 1; VA fee is fixed in

Ecrms ui’ {he order i:.:.()LR ‘Q 1 L’ =

The uf the Cumpanicts

AmgH55g3k§gm£§&@fli 1 ”

Accouiingigi, akigjiigaifiun is aiicwed.

Sd/w
Judge

_ V:1v