Karnataka High Court
M/S The Mandya National Paper … vs Nil on 3 December, 2010
IN THE HIGH COURT OF KARNATAKA AT BAN
DATED THIS THE 03rd DAY OF DECEMBER;v2G3;Q A'
BEFORE
THE HON'BLE MR. JUSTICE "_
COMPANY APPLICATION"DIOI547/261.1': '
COMPANY _PETITIAON:'i'Jo'."1.12/1994
BETWEEN:
M/S.'I'HE MAND.YA'NATiIONAL: PAPERS MILLS LTD., {IN
LIQUIDATIONT *_ _ _ '
OFFICE OF ;THI~;4_I,IQVU'II)A?1"OR
HIGH COURT OF
CORPOP.A--vA..,UAHHAv2?«N "
12TH FLOOR, RIIIHEJA 'I'QW..I_3_RS ;
NO.26~2-7 IvI.C;ROA;O,' " _
BANGALORE--56(}.Q0--i;- "
I . ._ ...APPL1CANT
{BY SH-1.. K.s.MAHAI)EVAN & sRI.V.JAYARAIvI ADVS.,}
.. . RESPONDENT
C.A. IS FILED UNDER SECTION 462 OF THE
‘~1CO1§/IPANIES ACT, 1956, R/W RULES 1103} 8: 298 OF THE
C.TCA()§l\/IPAANIES {COURT} RULE, I959 PRAYING TO
A-PPOINTING AN AUDITOR TO AUDIT THE ACCOUNTS OF
_,.\
WW
Q3
THE. OFFICIAL LIQUIDATOR FOR THE HALF YEAR ENDING
31.03.2010 AND FIX HIS REMUNERATION ETC, .0
THIS C.A. COMING ON FOR ORDERS
COURT MADE THE FOLLOWING:
0 R D E R
Audit report is accepted and
in terms of the order dated
No.21}/2007’. Requirement v’VO4OGf:’Sectie§1 0004526; of the
Companies Act, 1956
is Of1wei*’ei)y disposed of.
Sd/~
JUDGE
egg.