Karnataka High Court
M/S Shree Vaishnavi Printers (P) … vs Nil on 10 February, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALQRE
DATED THIS THE 10*"! DAY or EEBRUARY.«'f26 -.
BEFORE «V V' " .4
THE I-ION'BLE MR. JUSTICERAM
COMPANY APPLICATION NO.;' mi-3S'CCoE~ 2;g_~p§T' A .
COMPANY PETTTEQN N0-.. S4/19'é'7kV..i._'v«--.
BETWEEN:
M./S. SHREZE VAISHNAVI-._PRIN'lTER§5 {P}~.I_."iTD.".T [IN LIQNJ.
REPREZSENTED BY oE1«*:CIA_LL1Q§:::;3ATovR;=._ " -
HIGH COURTOF KARNATAjA,_ EV * 1,.
CORPORATE BHAVAN. 12w"i+'*.CCR...RAHEJA TOWERS
NO.26--27, 'RCAD,
BANGALOREJ5-.60;i;)O ~ , AEPPLICANT.
(SR1. DEEPAKV &..S'R1. V JAS?A¥<Ai\{I;f FOR 01,)
AND:
1 N11.'*~__ * V " RESPONDENT.
mis'COMPANY'APp1..1CA'I'10N IS F'I1-ED UNDER SECTION
_V '462..OF,_v'I'H.E«vRC'O.MPANIES ACT, 1956 READ WITH RULES 21(1))
"AN-D_ 295370? COMPANIES {COURT} RULES, E956 PRAYING
To.APpo.IN*rj,A'N AUDITOR To AUDIT THE ACCOUNTS OF THE
0FE1'C{ALC LIQUIDATOR FOR THE HALF YEAR ENDING
: '3.o;Q9--2GO9 AND FIX HIS REMUNERA'I'ION AND To PASS
"V'oRDE«RS AS REGARDS '}'H}33 REQUIREMEWI' OF' SE§(3'I'I€)N 46$/3{5}
COMPANIES ACT, 1956.L%
E
THIS CA COMING ON FOR ORDERS. THIS THE
COURT MADETHE FOLI.O'W1NG: 7 *
ORDER
Auditors report is acceptsdand “in ‘
terms of the order dated 8–E3¢20’_0’f3
No.21 1/ 2007. T he requiré@E;~;}t uiitie_r ‘Sgt-i;i(5’i*iVV”¥£E52j(5) of” V
the Companies Act, 1956 iss-disnpefisgd wiflt’h;»
Company’ appiicati
In.