High Court Karnataka High Court

M/S. Ramgopal Paper Mills Ltd., … vs Nil on 3 December, 2010

Karnataka High Court
M/S. Ramgopal Paper Mills Ltd., … vs Nil on 3 December, 2010
Author: H N Das
 NIL   "

IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS TI-IE 03rd DAY OF DECEMBER_.:>;.'O'1V:-..f:    _

BEFORE V

THE HON'BLE MR. JUSTICE   O  1'

COMPANY APPLICATION N052-5 O? O
COMPANY {PETITION A-No.95'/1994" 

BETWEEN:      T O

M /SRAMGOPAL MILLS ILT_D.--," {I1\E..LIQUIDA'1'ION)
OFFICE OF' T}1'EVO-EE1CLA1,_ LJQLIIDATOR
HIGH COURT  * 
    

12TH FLOOR,"'RAHVEJA TOWERS
NO.26-'27'--M.G.ROm;>',    ' '
BANGALQRE:56Q    

 . .  "  ...APPLICANT
[BY  K.S;M,AHADE'aJAN & SRI.V.JAYARAM ADVS.,}

. .. RESPONDENT

“T1-OIIOIS C.A. IS FILED UNDER SECTION 462 OF THE

C_O1$g:PAN1ES ACT, 1956. R/W RULES 1103) & 298 OF’ THE
“COMPANIES (COURD RULE, 1959 PRAYING TO
” “APPOINTINC AN AUDDOR TO AUDIT TI-IE ACCOUNTS OF

THE OFFICIAL LIQUIDATOR FOR THE HALF YEAR ENDING
31 133.2010 AND FIX HIS REMUNERATION ETC., I

THKSCAHCOMHM3oNI%xz0RDERsTHK§bAY£fifi§A

COURT MADE THE FOLLOWING:

oRnER,Y7

Audit report is accepté{i’»..;gir:d a1idit§51A”–.s’ féé fixed
in terms of the orde1′;-.._:d:ate(–I pa§séIi in OLR
No.211/2007. .Requi re:fi.ent sIe¢t1§s11AAAA452{5} of the

is’ I%ie’r€I3y disposed of .

Sc1/-

JUDGE

Csg.