High Court Karnataka High Court

M/S Ready Foods Ltd.,(In Liqn.,) vs Nil on 6 August, 2008

Karnataka High Court
M/S Ready Foods Ltd.,(In Liqn.,) vs Nil on 6 August, 2008
Author: Ram Mohan Reddy
 '(§v .sR:.1,4ny;1a:§AK, ADV)
   :z?TE-IIS APPL!CA'l'i{)N IS FILED UNDER SECTION 462
~  are THE COMPANIES ACT, 1956 RIW RULES 11(1)) AND 298

 "A}3'POINT AN AUDI'¥'OR TC) AUDIT THE ACCOUNTS OF Tfifi
' OFFICKAL LIQUIDATOR FOR THE HALF YEAR EN{)lNG

IN THE 15:33 COURT OF KARNATAKA, . K
DATED THIS THE 6TH DAY OF AUGUS'T:é0%~if§+':'%M   '
BEFORE m %   -_:  w.h
TE-IE HC}N'BLE MR. JUSTICE  

COMPANY APPL1cA':'I0§mo. Viagekor?  3

COMPANY PE~'I_'ITION"NC;. 130 01:' 5:995?

BETWEEN
Ni/S. i2EAD'rf.vF"f":QC)DS::§.TD..:..~fIN«.i}i'{3J':~I);__:,f' A
REPRESENT'_.E}D  .1 'V  if. '

OFFIQMLTL:Q:;£1DA<:'OR,'~._" _
Hicm COURT  KARNATAKA, -
4TH 1?L0;)R,.. 'D''' «St. 'F'jwIM.G;  
KENDRIYASADAN,  . 
KORAMANG£:\LA,. 1 
BAN{;}AL-QRE -'-Sgt)' 034

  x  .....  ...APPLICAN'I'

 RESPONDENT

OF’ THE COMPANIES (COURT) RULES, 1956 PRAYING TC)

30.09.2007 AND FIX HIS REMUNERATION AND ETC.

‘A

THIS APPLICATION COMING ON FOR ORDERS,
THIS BAY THE COURT MADE THE FOLLOWING:

A1_iditor’s report accepted. £§fiéitQr’s

terms of 2:116 order dtd. jdnw

No.211/07.

Requirezlnent of Coglpanies Act

is dispens<3{i%i$%iti1:jv5V _ :3:fi '

Accordi1*Ig_1'y'

1

salt.

jucige