Karnataka High Court
M/S Vastushilpa Constructions … vs Nil on 10 February, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 1011* DAY OF FEBRUARY, 2O -.
BEFORE
THE HON'BLE MR. JUSTICE
COMPANY APPLICATION NO. I;'1I{.¥Ii'3' OE '
COMPANY PETITION N0.'-88;'19&9
BETWEEN:
M/S. VASTUSHILPA CONSfi'F3UC~¥_'IO}}JPS
PVT. LTD.. [IN LIQNJ. " _
REPRESENTED BY OFFICIAL 'LIQuII>A"I'c)R, ..
HIGH COURT OF KARNATAKA.' P. '
CORPORATE EHEIIAISIC; 12% ELOOR;»
NO.26~27, M.Q.'«.ROAD¢_P ~ 3 _ ,
BANGALORE?--56O"f)O"I;'P, I APPLICANI'.
"7HEA.IA.§*IOwERs,
{SRL DEEPAK ;&g.SIiI:fiI§;;.IIA&}AII2AI»rI'," FOR OL]
AND: V é ' h
I NIL " ...RESPONDEN'I'.
I miS_COI»IPANY APPLICATION Is FILED UNDER SECTION
4_6':2__POI'~'A "COMPANIES ACT. 1956 READ WITH RULES 11(1)]
ANI3 298 O1«"~V'fIfHE COMPANEES {COURGD RULES. 1956 PRAYiE\IG
V VV _ TO AP'POI.§J1"I@N AUDITOR TO AUDIT ACCOUNTS OF THE
"~-«._ 'OPP1CIAI.___7'I,IQUIOA'IOR FOR THE I~.IA1_P YEAR ENDING
' '..jS0}O9>20o9 AND Fix HIS REMUNERATION AND TO PASS
" P._Oi2EER'S As REGARDS THE REQUIREMENT OF SECTION 462(5)
O1%5'I'HE COMPANIES ACT, 1956. ._
M
:1;
THIS CA COMING ON FOR ORDERS, THIS {)A--'i'--._'IT-{E
COURTMADETHE FOLLOVVINGI
ORDER
Aud1’tor’s report is accépted; if:-VA
terms of the order dated
No.21}/2007. The requirerhé
the Companies Act, 1956 is
Company appiicatioo is ”
In.
pas’:3;§:’cI. _ir.1 ”
«. \ E. _ u nfiihér of ‘V