High Court Karnataka High Court

M/S Texas Industries Ltd (In Liqn ) vs Nil on 27 August, 2008

Karnataka High Court
M/S Texas Industries Ltd (In Liqn ) vs Nil on 27 August, 2008
Author: Ram Mohan Reddy
 -  _ BEJQIGALQRE ---~ 560------e34

IN THE HIGH COURT OF KARNATAKA,  

DATED THIS THE 27TH DAY 01? Auqijsif 294:8  A  A  

THE HOWBLE MR. J'Usf:f1cE _IvIOH'}1;N'A'REDE4IY~Iv 

COMPANY APPLICATi(IIN'.NOI 35¢)   

COMPANY §§ETrr1oN R.  ISQOF 200 

BETWEEN :

M18.  1%N§3~%'..qsf1'R1Es3 'L'1".'3..._,V  
(IN-LIQN) I _ 7'; ' _  _
REREY 0_FF1CL~1L~. _V 'QUIDATOR
HIGH COURT 0F'KARN,e:r-.AKA
4TH FLOOR, D 5:'? w.IjhiG"'---
KENBR1YA"'sA1)AVN,_ ' "
KOI§fAMANGALA_ '

  (B¥_ SAR1I.IDvI3EI?AI{, ABV)

AN'D__;  '

... APPLICANT

 RESPONDENT

 THIS APPLICATION IS FILED UNDER SEZCTION 462

    THE COMPANIES ACT, 1956 rqw RULES 1103) AND 298

OF THE COMPANIES (COURT) RULES, 1956 PRAYING TO
APPOINT AN AUDITOR TO AUDIT THE ACCOUNTS OF THE
OFFICIAL LIQUIDATOR FOR THE HALF YEAR ENDING

31.03.2008 AND FIX HIS REMUNERATION AND 



THIS APPLICATION &M1NG ON FOR ORDERS,
THIS DAY THE COURT MADE THE FOLLOWING:

ORDER

Auditofs report accepted. Auditofs _

terms of the order dated 08.06.2007

No.21}/()7.

Requirement of of Act is

301/-3
Iudgé