High Court Karnataka High Court

M/S Power Flow Ltd vs Nil on 25 November, 2009

Karnataka High Court
M/S Power Flow Ltd vs Nil on 25 November, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 2591 DAY OF NOVEMBER. 2oO9._:"9._V
BEFORE I

THE HON'BLE MR. JUSTICE RAM MORAN.  ._ I

COMPANY APPLICATION N:O.44iA jot»: 21909 *    '  _ 

COMPANY PETITION I\T0.2"3_ OF 1995; . A  '

BETWEEN:

 

M/S. POWER FLOW LTD.',._{I'NL1QN]._  , 

REPRESENTED BY OFFICIAL LEQIJIE-)A'IUR;" .9 * 

HIGH COURTOF KARNATAKA,_  2   
CORPORATE BHAVAN, 12-TH 'FL()OR,.'F:AHEJATOWERS,
NO.26~27,  _ _     
BANGALORE.,550 (:s'Q'1._.. . 3    ~  ...APPLICANT.

(SR1. DEEPAK.V&:-SE1'. VI  FOR 01.)
AND:

1 _._NIL      ...RESPONDE}\E'I'.

":}fID{I&iS:vIICQMPA1\'I§DAPPLICA'1'i0N IS FILED UNDER SECTION

   EOMPANIES ACT, 1959 READ WITH RULES 11(5)

'AND'298  COMPANIES (COURT) RULES, 1956 PRAYING

 AN AUDITOR TO AUDIT THE ACCOUNTS OF THE
OFFICII-XL LIQUIDATDR FOR THE HALF YEAR ENDING 31~03~

» 9099 AND FIX HIS REMUNERATION AND TO PASS ORDERS AS

REGARDS THE REQUIREMENT OF SECTION --»r;52{5) OF THE'.
_fcOMPAN1ES ACT, 1956. 



THIS CA COMING ON FOR ORDERS, THIS DAY THE

COURT MADE THE FOLLOVVING:

ORDER

Auditor’s report is ac

terms of the order dated

No.21 1 /2007. The requirensoizi; unast

the Companies Act, 1956 is dpispepsod I

Company applicafiiofiisL”.dispGs_é:’d.’.of.

KS

cepted and his__feéV_’4_:isVV 9

-..:in..

V’ of V ~’