High Court Karnataka High Court

M/S Passive Components Pvt Ltd (In … vs Nil on 27 August, 2008

Karnataka High Court
M/S Passive Components Pvt Ltd (In … vs Nil on 27 August, 2008
Author: Ram Mohan Reddy
 -  Bg;N'Gz3§013E -- 560.._.Q34

IN THE HIGH coum' OF KARNATAKA, A. u

DATED THIS THE 27TH DAY 01:' AUGPSE: 2£IQ§%  T ' L

BEFORE'
THE HOBPBLE MR. JUSTICE  RB;Dms.'%%%k

COMPANY APPLICATFQN J1~:o..% 344  ices 
IN   %  é
COMPANY 1>x?;f1frrIEIE;1éggK, ADV}

   

 RESPONDENT

  THIS APPLICATIGN IS FILED UNDER SECTION 462
OF' THE COMPANIES ACT, 1936 RIW RULES }.1(b) AND 298

 "*0? THE COMPANIES (COURT) RULES, 1956 PRAYING TO

APPCXNT AN AUDITOR TO AUDIT THE ACCOUNTS OF THE
OFFKCIAL LIQUIDATOR FOR THE HALF YEAR ENDING
31.03.2008 AND FIX HIS REMUNERATION AND ETC. 



THIS A§?PLICATIGN COMING ON FOR ORDERS,
THIS BAY THE COURT MABE THE FOLLOWING:

ORDER

Auditofis report accepted. Auditor’S fr:(;”‘is’ %

terms of the order dated 08.06.2007 ~

No.211/O7.

Requirement of ScC.46*2:(5}% of is

dispe;i$éd”:a?iih. K :7′: ‘ 3
Acccufdixigiy »i:§E_;li{)wed.

Sd/-3
Iudgé