High Court Karnataka High Court

M/S Pythagoras Communications … vs Nil on 2 March, 2009

Karnataka High Court
M/S Pythagoras Communications … vs Nil on 2 March, 2009
Author: Anand Byrareddy
IN THE HIGH COURT 0? KARNATAKA Afr %  %

DATED THIS THE 2ND my o1é%1v:A:;c;;,k%20:>9%% ' T
BEF()RE: <.       '  
THE HON'BLE MR. IUSTICQANAND .BA":'§A§;£i5i)Y
COMPANY APPLIQATICN

COMPANY Pgfrmow 'N»~:;;~30 0;' 3 99:

.;;L':%3 14 <3F20<)3

M53. Pythagoms {Tti§1;mij1iic:i£§%3fié§' 
Limited (Er:"I§:};1itiati(ii3:}'-- "  - H  '  '
RBpI1:'5t?i§i6d_   VLit;1_.tV§dai0r-'
High Conn Gf_Kam3'aé.ka  
Corporate Bhavan, 'i2m'Flo%3f -.

Raheja Towefi; N('r.26"27*. 

M. G,  H' "

     """   APPLICANT

   Advutzaie)

  u   RESPONDENT

, -.. ¢$¢¢a
This Ctsmpwzy Applicaiiun is filed tmdtar kiiun 462 9? the

. _ VT _ Cc:mpanie:s Act, 1956,, praying that for the masons stated in the
f-scuumpanying aifidayii this Hotfbitr Cuurl may be pieasped Eu» pass

an erder: (Ta) Appointing an Auditer to audit the Accounts of the
Officiai Liquiéatog’ for the: half war ending 30,9,2008 am} ii}: his

3

tn}

remuncraiiun. (b) Rcganiing the: rcquirtrmeni of Sc£:’i.i §;n
the Comixinies A61, 1956 and etc. = ‘

This Cumpany Appiicaliun Gaming
the Court made the fafiowingz – _ . ‘ *

ORDER’_
The audit report is .’ §’i3e3_’:§’£i'<.§iit3r's fee is fixed in

terrrzs 0f the order in._OLR V .

Th: of {flu Companies

Am,

Acrswriiingiy, t§1¢::;1;1pI§s::;fi"ii0n is ailuwed"

. . . . .

Judge