High Court Karnataka High Court

M/S. Santhosh Seibel … vs Nil on 3 December, 2010

Karnataka High Court
M/S. Santhosh Seibel … vs Nil on 3 December, 2010
Author: H N Das
 NIL

EVHEEHKHTCOURTOFKARNADMQXATBANGALORE
DATED THIS THE 03?" DAY OF DECEMBER 2010

BEFORE

THE HON'BLE MR. JUSTICE I-LN. NAGAMOHAN 

COMPANY APPLICATION NO.566/20 IQ T    .
COMPANY PETITION NO. 135/ 1.998: 'jg. V  V'

BETWEEN:

M/S SANTHOSH SELBEL PHARMACEUTICALS  
PVT.LTD., [IN LIQUIDATTON)    
OFFICE OF THE OFFICIAL LIQUIDATOR '

HIGH COURT OF KARNATAKA " j 
CORPORATE EIIAVAN---.  _  :3 ; '

12TH _TO_'wER_sW 
No.25-27 1v:»..G,.ROAD, * f _
BANGALOR.E--5<§O., _o0_1   ' .. '

 -    ...APPLICANT
[BY SR1. 'K,S._MAIIADEVAN & SRI.V.JAYARAM ADVS..]

. .. RESPONDENT

IS FILED UNDER SECTION 462 OF THE

COIvIPA_NIES’EVACT, 1956, R/W RULES 11(1)) 8: 298 OF THE
COM.PAI\IIES (COURT) RULE, 1959 PRAYING TO

“APPOINTING AN AUDITOR TO AUDIT THE ACCOUNTS OF

THE OFFICIAL LIQUIDATOR FOR THE HALF YEAR ENDING
31.03.2010 AND FIX HIS REMUNERATION ETC.,

THIS C.A. COMING ON FOR ORDERS Txaiis ‘fi>5.2a;f£,j’

COURT MADE THE FOLLOWING:

Audit report is accepiedfiiand aitdif0i9’3s fee is fixed

in terms of the ordeifdattgdd psssed in OLR
No.211/2007.AV’Requi’re1iieniV._0f 452(5) of the

Companies ‘is:

C0iii’pariy_v is hefeby disposed of.

,, ddddd sd/..

JUDGE

Cs-g.