High Court Karnataka High Court

M/S U I Plasto Sacks Pvt Ltd vs Nil on 4 November, 2009

Karnataka High Court
M/S U I Plasto Sacks Pvt Ltd vs Nil on 4 November, 2009
Author: Ram Mohan Reddy
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 04"' DAY OF NOVEMBER. 2009

BEFORE

THE I-ION'BLE MR. JUSTICE RAM MOHAN 

COMPANY APPLICATION NO. 323/2_;GiI}$)'fi ii  *' 

COMPANY PETITION N0. _ 33/ 199'? .

BETWEEN:

M/S UIPLASTO SACKS PVT; _LTD., . I * _  
REPRESENTED BY OFFICIAL LIQUIDATOR,  
HIGH COURT OF KARNATAKA,  _  
CORPORATE BHAVAN,"'1.2'"" FLOOR, 

RAHEJA TOWERS, NO.26'>27;._ Mgil. ROAD, _
BANGALORESSO 001.  '    " '

(SR1. 1j'EIEPAI§i.&  ADVS. POR OL}

AND:  I
1 NILV"Q_" _ _
RESAPONDENT. V. 

  APPLICANT.

 'I?I*IIS"g APPLICATION IS FILED UNDER

 I S'ECTIOR.4.S2~-,OP THE COMPANIES ACT, 1956 READ WITH
"RULIES"'<..};t(b}._AND 298 OF THE COMPANIES (COURT)

RU-LES; ' I_'9__5Iii"PRAYING TO APPOINT AN AUDITOR TO
AUDIT VTPIE3; 'ACCOUNTS OF THE OFFICIAL LIQUIDATOR
FOR 'I'i-*IE"HALF YEAR ENDING 31w03»2009 AND FIX HIS

 REMUNERATION AND TO PASS ORDERS AS REGARDS

QPK



2

THE REQUIREMENT OF SECTION 462(5) OF THE
COMPANIES ACT, 1956.

THIS CA COMING ON FOR ORDERS, THIS DAY THE
COURT MADE THE FOLLOWING: 
O R D E R

Auditofs report is accepted and his fee§’_mi’s’

terms of the order dated 8~6–2007 ..

No.21 1/2007. The requirement

Companies Act, 1956 is dispensed

Company appkication isV.dis-up0\sedLAof. I

Ln_