Karnataka High Court
M/S Stimulus Communications Pvt … vs Nil on 25 November, 2009
-EOMPANIES ACT, 1956. L Q
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 25TH DAY or NOVEMBER.
BEFORE
THE I~ION'BLE MR. JUSTICE _ ''
COMPANY APPLICATION I~IO.492 fioif £009" V O >' I 1:'
COMPANY PETITIOj&NO.1"iO OF 2005
BETWEEN:
M/S. STIMULUS COMMUNICATIIDNSV --.
PVT. LTDHN LIQN], \_ ;
REPRESENTED BY OFFICIAL 'LI_QUf1I:)A'IOR,' V ~. _
HIGH COURI' OF K'ARNATAI(A,- ; I "
CORPORATE EI;IAvAI_\'%~, 1231 FLOOR. RAjI~IE.JAj TOWERS,
NO.26~»27, M.O.-.ROI§E,. . '
EANGALORE>56::I-«00-I'.-1.__ ...APPLICANT.
(SR1. DEEI>AKLAV'&I5SRI1.I:;v. JA§ARAM;----AD*éS. FOR OL]
AND:
1 V? _; "I\:IL. ._ " V" RESPONDENT.
" 'I 'I'I:§IS. 'OO'MI_>ANY APPLICATION" IS FILED UNDER SECTION
COMPANIES ACT. 1956 READ WITH RULES 11[b}
ANDESS. COMPANIES {COURT} RULES, 1956 PRAYING
é ID APPOINT AN AUDITOR 'PO AUDIT THE ACCOUNIS OF THE
.I,'OEF__IcIAL LIQUIDATOR FOR THE HALF YEAR ENDING 31433-
_ZOQ9_?,AND FIX HIS REMUNERATION AND TO PASS ORDERS AS
THE REQUIREMENT OF SECTEON 462(5) OF THE
Ii
THIS CA COMING ON FOR ORDERS, THIS DAY THE
COURT MADE THE FOLLOWING:
ORDER
Auditofs report is accepted and his_.f:~2–e,
terms of the order dated
No.211/2007. The requiremerlta unOd’e,rOO’Sectibf;’VV’f4:62(5′; {sf
the Companies Act, 1956 is xxfiti”; H’
Company applicatiofi ‘
In