Karnataka High Court
M/S Pulsar Computers (P) Ltd vs Nil on 25 November, 2009
IN THE HIGH COURT OF KARNATAIKA AT BANGALORE
DATED THIS THE 25:'?! DAY OF NOVEMBER,
BEFORE ' V
THE HON'BLE MR. JUSTICE .. 3
COMPANY APPLICATION NO.44.2__oF. 2609' " 'V E.
IN 1
COMPANY PET1'ri"c7Iv.«1§'<).39EOl+' 1995! 2 Q
BETWEEN:
M/S. PULSAR COMPUTERS L?) LTD.,_ {1}\'--.LE.(;N],
REPRESENTED BY OFFICIAL LIOUIrAAfTOR,j'I I
HIGH COURTOF KARNATAKA'; ._ I
CORPORATE BHAVAN, 12%? EI.--O'OR; .RAHE;IA 'rOwERs,
NO.26~27, 1
EANCALORE_~SSQ0:'31_,._»_ ~. 3 ...APPLICANT.
(SR1. DEE1?AK'A.'AT£\.H).I'2E)'18' ESE COMPANIES {COURT} RULES, 1956 PRAYINC
TO"'eAPP_{)I1\I71.'3'AN AUDITOR TO AUDIT THE ACCOUNTS OF THE
OFFICIAL LIQUIDATOR FOR THE HALF' YEAR ENDING 31-03-
A. 200.9 AND PIX HIS REMUNERATION AND TO PASS ORDERS AS
THE REQUIREMENT OF SECTION 462(5) OF THE
N COMPANIES ACT, 1956. £1
R
2
'HflS CA CONHNG ON FOR ORDERS,1}HS DAY THE
COURTNMHNETHEFTKLOWHNG: .a
ORDER
Auditofs report is accepted
terms of the 0rd
No.21} /2007. The requirem
the Companies Act, is w;1″ch;T_ }
Company applicatieh ._i_s
Eie
zgpd
er dated 8–6– = T
er’1t_ under VSectie’f1};4-62(5:} of