Karnataka High Court
M/S. Rayots Textiles And Oils Pvt … vs Nil on 11 March, 2009
(3.1%. 1 100 2008
IN THE HIGH COURT OF KARHATAKA AT BANGALORE.
DATED Tms THE. 11TH mm or MARCH, 2009
BEFORE
THE Humans mm. Jusflcn H,9.RAHE;s:z--:"I:j «
commurz APPLICATION no.1:1_00;€3§: 4' M
an 2
company PETm6'i¢ E0-.458 GE u
BETWEEN:
M/S. RAYOTS TEXTILES AND._Q{..{,S PVT, ('IN 1.1QN.),
REPRESENTED BY omcxaz. LrQLnmT*oR * '
HIGH COURT OF KARNATAKA - _ E _
CORPORATE BHAVAN,'--12'1'H E:.uoR; RAHEJA ; T
TOWERS, NO. 25--27,M_.c3.. man, - ~
BANGALORE--56QCso1.;f _ A APPLICANT'.
(SR1. V. JAYARAM, 'ADV'; .. . 4"
AND:
..... RESPONDENT.
A ' ,f1";«:1$'vc;oE§':"m:'N¥ APPLICATION IS FILED UMBER SECTION
462"oE'.THEv:3QM:§{x:€iEs ACT, 1956 READ WITH RULES 11(1))
*-AND 295 oF,TH:E}.,.C0MPAN1Es (C{)UR'I') RULES, 1956 PRAYING
TO APP<3:mT"A_N'Aim1ToE T0 AUDYI' THE ACCOUNTS OF THE
.5-Efitczjgp LZQUIDATOR FOR THE HALF' YEAR ENDING 30-09-
'géds FIX His REMUNERATION AND To PASS ORDERS AS
_RE:GARDS THE REQUIREMENT OP' SECTEON 462(5) 014' THE
T .j¢o:.&-PANIES ACT, 1956.
THIS CA COMING ON FOR ORDERS, THIS DAY THE
COURT MADE THE FOLLOW1NG:
as
C.A. 1 100
ORDER
Heard. Auditor’s report is «V
fee is fixed in terms of the order dat(:§dV :
in OLR No.211/2007. The
462(5) of the Companies Act, 1E3V56:i s*ciispfien飧d”witf1.
cm. 1 100 V’ ‘