High Court Karnataka High Court

M/S.S.Manikya Plastichem Pvt Ltd vs Nil on 25 November, 2009

Karnataka High Court
M/S.S.Manikya Plastichem Pvt Ltd vs Nil on 25 November, 2009
Author: Ram Mohan Reddy
BYTHEIHGHCXNBIFOFKfiRNNUHflLHTBANGALORE

DATED TI-IIS THE 25TH DAY OF NOVEMBER. 

BEFORE

THE HONBLE MR. JUSTICE  MOIIAN»  

COMPANY APPLICATION NO.4SS_Q_fi_:2DO9 "    _ 

IN I .

COMPANY PETITf6N-1_\T0.56vOF 209$ R.' "  

BETWEEN:

M/S. SMANIKYA PLASTICHEM PVT. _ I  ..

LTD. (IN LIQN),  ~ _   ;  AA 
REPRESENTED BY OFFIC1AL LIQIIIDATOR,'--- . j 

HIGH COURT OF KARNA'I'ARA,.:'-   '  "
CORPORATE I531-_I.AvAN,. 121m F_LO }Z)R,4 RAI~:{EJA1TC)WERS.
NO.26~27,  V'    
RANOALORI:;;5S<g«..Qo~1-;;--_V     A  APPLICANT.

(SR1. DESPAK & SR1, ADV'S;---1?.O_R§OL)
AND:
1  NIL   V' ...RESPONDENT.

 "1'{:IIS -.CG1\IIPA1'vlY'A1?PLICAT3ON IS FILED UNDER SECTION

 462 O::.TE;::':.ACOiKf;E%Al1flQ;1.Yfl:S ACT, 1956 READ mm RULES 11(1)}
 2980.?' TIIRfC"{.;IJIRANIES {COURT} RULES, 1956 PRAYINO
_  APPOINT IAU"DI'rOR TO AUDIT THE ACCOUNTS OF THE)
. II_,IQU"}£5ATOR FOR THE HALF YEAR ENDING 31-03»
 ' V2O09"A_ND_ Rm HIS REMUNERATION AND TO PASS ORDERS AS
"  THIS REQUIREMENT OF SECTION 462{5) OF THE

  COMPANIES ACT, 1956.
  Ra

i



THIS CA COMING ON FOR ORDERS, TI-HS DAY THE
COURT MADE THE FOLLOWTNG:  ..

ORDER

Auditofs report is accepted zgtpd his_-fee.-”

terms of the order dated 8~6~2007%«spassé’d

1\§0.211/2007. The requireII:;é_r1–t_Vzuneileas

the Companies Act, 1956 is with;.. T_

Company appiicatigfi is

ssss JUDGE

KS