High Court Karnataka High Court

M/S. Vijaya Commercial Credit … vs Nil on 3 December, 2010

Karnataka High Court
M/S. Vijaya Commercial Credit … vs Nil on 3 December, 2010
Author: H N Das
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 03m DAY OF DECEMBER 

BEFORE

THE HON'BLE MR. JUSTICE  NAO,v~*viOIfLAN~:DAS  "  

COMPANY APPLICATIQN NOTES'?/.2O'1:O'V.  '  I I :'
COMPANY PETITION NO. 125  k

BETWEEN:

M /SVIJAYA COMMERCIAL CRI';D1T_L'rD,," (IN
LIQUIDATION)      
OFFICE OF THE; OFFICIAL _LIQU'I~D_ATOR« '
HIGH COURT O3??K_ARI?JA'i'AI{A "  ''
CORPORATE B.IjIA'VAN   '-

12TH FLOOR;vI.:R.AII':::,}A TOWERS
NO.26-2'?"   ' '
BANOAI.ORE--550'<.1O1;'~~ " 

 ' ' ' I' " ...APPLICANT

{BY SR1.  8: SRI.V.JAYARAM ADvS.,]

«     RESPONDENT
T_I«:IS:._r:.A. IS FILED UNDER SECTION 462 OF THE

COMPANIES ACT, 1956, R/W RULES 11[b) 8: 298 OF THE

 ..C,QMP'ANIES {COURT} RULE, 1959 PRAYING TO
  AFROINTINO AN AUDITOR TO AUDIT THE ACCOUNTS OF

/16'
/



3
THE OFFICIAL LIQUIDATOR FOR THE HALF YEAR ENDING

31.03.2010 AND FIX HIS REMUNERATION ETC.

THIS C.A. COMING ON FOR ORDERS THIS DAY, THE

COURT MADE THE FOLLOWING:
O R D E R

Audit report is accepted and auditors

in terms of the order dated 08.06.2007 pa’sse.di:VVifi”‘O:i;’R

No.21 1 / 2007. Requirement of” ‘Secticr’;, iofil 0

Companies Act, 1956 is dispensed

Ci0Wnipaiie3r_vap:§)1iceiti=0n is ‘.10ei*eby disposed of.

Sd/-

JUDGE

cs

‘cs ‘