High Court Karnataka High Court

M/S. Sri Mookambika Finance … vs Nil on 5 March, 2009

Karnataka High Court
M/S. Sri Mookambika Finance … vs Nil on 5 March, 2009
Author: H.G.Ramesh
C.A.E154 $08
£15 THE IHGH COURT 0? IEARRATAICA AT BANGALORE

DATED Tl-I18 THE 5"' DAY OF MARCH, 2009

BEFORE

'ram Hownm; MR. Juana:   ~ = " "

COMPANY APPLICATION 1mj';:154i as g  S

1%    
commm pmnmqn zw'.'i-71 992003  

SETWEEK:

1 M/S. SR3.MoQKA1s4Bi;KAF1HANCE"--.. ' "
CORPORATEON L.§QN.);{  "   
REPRESENTED 1BE';'.oI~*Ei-rgm. LIQUEDATOR
HIGH' 00:19'? OF KARNA'§AKA--   

CORPQ_RA'f'El BEEAVAN, zmiir-'.1._.Q05«€,RAHEJA
TOWERS,'r€<};. 25-2'7',M.c:«,V 'RoAD,""
BANGALORE +".550e01';.._  -- .  APPLICANT.

(SR1. V. JAYARAM, ADV:  

AND:

 1:' =.;~i:L  f   RESPONDENT.

   _'_rHiS:jc.§)1v:"PA:s"jt A?P§.iCA'§'ION is F'iLI3D UNDER SECTION

_  452 'GFTHE 'ciéijwgnlss ACT, 1955 READ WITH RULES 11(2))
 'AND 298 oF:"T1-mi COMPANIES (comm RULES, 1955 PRAYING

.. j -v'««T0».A?POI§c".P__2a.N AUDI'§'OR 350 AUDYI' THE ACCOUNTS OF THE
 4'r:;»..1j'+?{c:'j1;t's.!,,' LIQWDATOR FOR THE HALF YEAR ENDENG 30-09-

  2ooa_ 52:3 FIX HIS REMUNERATION AND TO PASS GRDERS AS
  -----.é'EG;;s;RDs THE REQUIREMENT 0:4' SECTEON 462(5) err THE

V '  A  *C{5I9§PANIES ACT, 1956.

THIS C-A COMING ON FOR ORDERS, THIS BAY THE
COURT MADE THE FOLLOWING:



CA. 1 15412003»

ORDER

AucIitor’s report is accepted €;t1d’–audito1{‘§

fixed in terms of the order dated $45-$07

OLR No.21}/2007. The 3
462(5) of the Compaxzieszfict, ‘iifith.
Accordingly, the appficafififi

Sd/-3
Judge