Karnataka High Court
M/S. Vastushilpa Constructions … vs Nil on 3 December, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 03rd DAY OF DECEMBER 2()10--"r._> BEFORE THE HON'BLE MR. JUSTICE H.N. T' COMPANY APPLICATION"NO'.'536'/25 Of COMPANY PETITION NO;88/ V1989 B ETWEEN: M/SVASTUSHIL-PA CON'STRU-fJ_'I?IONS»PV'1"'»»LTD., [IN LIQUIDATION) V H" j ._ OFFICE OF THE:jO1_«'F1C.IAL' L1QU1OA1'O'R, HIGH COURT1'OF;KARN.--ATAKA A 12TH F1.LOOR,A'RAHE3JA TOWERS No.26;-27'-M.G.ROADT,. _ ' BANGALQRE--56Q A ' " ...APPLICANT [BY S--RI._K.S1r.cAHADE'arAN & SRI.V.JAYARAM ADVS. ,1 ... RESPONDENT
C.A. IS FILED UNDER SECTION 462 OF THE
COMPANIES ACT, 1956, R/W RULES H[b) & 298 OF THE
COMPANIES (COURT) RULE, 1959 PRAYING TO
“APPOINTING AN AUDITOR TO AUDIT THE ACCOUNTS OF
/\~…
,2″
f
/
‘.0
THE OFFICIAL LIQUIDATOR FOR THE HALF YEAR ENDING
31.03.2010 AND FIX HIS REMUNERATION ETC,
THIS C.A. CoM1NG ON FOR ORDERS THIS DAY}”–THE
COURT MADE THE FOLLOWING:
0 R D E R
Audit report is accepted: and audito~1’–“s.O4:fe5cV
in terms of the order dated
No.21 1/ 2007. Requirernenf SV(§(31:i’i)nV the
Companies Act, 1956 wuith,.”
Comfiaifiy heféijyyvfilisposed of.
0 Sd/~
00000 JUDGE