Karnataka High Court
M/S. Ravi Kiran Krafts Pvt Ltd., … vs Nil on 11 March, 2009
C.A.1103[2{}08
IN THE HIGH COURT OF KARKATAKA AT BANGALORE
DATED THIS THE 1 1113 DAY or MARCH, 2009
BEFORE
THE HON'BI..E MR. JUSTICE ' %
COMPANY APPLICATION NO. 1
:--
163"aEjgm3 f
congpamr P__E'r1'rI5'i5 1»_z_9_._2;,51*oi4=.1z999 'V_-V_%% ~ = V' k
BEZWEEN:
M/S. RAVI KIRAN KRAFTS PVT, LT£),.;uie LIQM,
R'E?RESENTED BY oFFIC1AL----LI']QU11)A ;f3R"
HIGH COURT OF' KARNATAKAH
CORPORATE BHAVAN, 121%! FLOOR, P.AI~iEJ--A~. =
TOWERS, NO. 26~27,_iVi.(_3. ROAD,' . ' I =
BANGALORE- 56ooo1*;,__.- g A V APPLICANT.
(SR1. V. JAYARAM,
AND:
V' .. ...RESPONDEN'I'.
L' APPLicA'r1oN IS FILED UNDER SECTION
452" OP"..1?HE'(§1Z_)MPANIES ACT', 1956 READ W1'I'H RULES 110;»)
*AND 29--s__ OI?.THE'..~dOMPANIES (COURT) RULES, 1956 PRAYING
f1'APP01m?" AN' AUDITOR TO AUDIT THE ACCOUNTS OF' THE
" <3F',i?1CIAL 1,iQUmA'roR FOR THE HALF' YEAR' ENDING 30-09-
_ « "-.2§Ju3'A.N_ij§ FIX HIS REMUNERATION AND TO PASS ORDERS AS
__ R'EGA;RDS THE REQUEREMENT OF SECTION 462(5) OF' THE
~C§C)'i\'A'P1§N£ES ACT, 1956.
'I'}~ilS CA COMING ON FOR ORDERS, THIS BAY THE
CQURT MAIDE THE FQLLOWING:
'KS
C.A. 1 10312008
ORDER
Heard. Auditofs report is acccptgd _ ‘4 2
fee is fixed in terms of the order datkad :3}:-A6?-:V2() 0.7
in 01.12 No.i211/2007. The reqigirgmeiat V1:1nde1%:v’Sxé;¢t-‘mn«5
462(5) of the Companies Act, 195f§:’is_di§pefiSed._Wifi1.
C.A. 1 103/2o;J3_d:s;p¢sed'§:o£; %