IN THE HIGH COURT OF KARNATAKA AT BAN6AL C5 §E_V
% cam: THIS 'me 12*" DAY OF Jursé, f
BEFORE A L
THE HCNBLE MRJUSTICE M{:saA2q'sHAr¢TANAe:;té}>.4r; &
cowmv APPl;It1;\:'F10i\.§' rx2o.:%778}2o"o7k%
coeggANYLfl'll1£?§4.jNo.13g12%
BETWEEN:
M/s.Sr;i'PavaIi"IK13pyS,(*E?)"Ltd'.,
[in I1qu1c1at3oa::t) ' ..
Iep;byv€)_fi§;:ia1"h:iqui:1ato1' ' "
High C°uif0f.Kamat&kH %
4'h*F10or, 'D 5r..VF~' '-
iiendriya Satiaiz," *Koz--am9.uga1a
Bange'u1qre--34'* » V .. APPLICANT
, Sri neep;.;g, Adm
"
%_ .. RESPONDENT
J” This application is filed under Section 452 of the
I ‘flompanica Act, 1956, prayixig for an order appointing an
auditor to audit the accounts of the: Omciai Liquidator for
the half year ending 30.9.2007 and fix his remunderation,
regarding the mquircmcnt of Section 462(5) of the
Cempanies Act, 1956, and etc.
This application coming 01:1 for 0rdCr§!””vt£E%fi§;”.:”€i’gi37 the
Court made the followm g:- V’
0 R D E R
This application is
praying for acceptance’»ef_au§iii_:vfeport’§§j jfhe
auditors’ fee and Hflvitll fie
requirements of 1:116 AOL
A~.;c:ii;;s ‘T53 auditors’ fee shall be
dated 8.6.2007 passed in
OLR:§3*3. requirement cf Section 462(5) of
1956 is dispensed with.
‘” ” H is allowed amordingly.
5d/-E
Judge
*ck/ –