Karnataka High Court
M/S Vintech Agros India Pvt Ltd vs Nil on 16 December, 2009
flVTfiEIHGH(ENHIFOFIUMflWMHHULNTBANGALORE
DATEDTEHSTEHE16"VDAY(fl?DECEMBERq2009
BEFORE
THE z~ION'I3LE MR. JUSTICE RAM -_ K
COMPANY APPLICATION NO.356 OEEGGQQ " "
COMPANY PETITION NO;1--O5 OE _199s_ C'
BETWEEN:
REPRESENTED BY OFFICIAL LIQUID.ATOR," --
HIGH COURTOF KARNATAKA,
CORPORATE BH.AvAN,. 12?" FI.DOR,S--.RAREJA TOWERS,
NO.26--27, M.G. ROAD, _ ~-
EANGALORE560 001. ...APPLICANT.
M/S. VINTECH AGROS INDIA'Pxf1';..LTD.A,"'gR\I ILLQ:
(SR1. DEEPAK_ 85 SR1. IrO'R OL)
ANDE,
I NIL. " I' ...RESPONDENT.
5 » '{ffiIS'4.COv1\/IP;'5INY ;AP..I"LICA'E'ION IS FILED UNDER SECTION
COMPI4.-NIES ACT, 1956 READ WITH RULES 1.}.{b)
_ I AND 298_OaE«TRE COMPANIES (COURT) RULES, 1956 PRAYING
A1'2I5O.IvNTV"AvN~~AUDI1OR T0 AUDIT THE ACCOUNTS OF THE
'OFFIC:AL'I';IgUIDATOR FOR THE HALF' YEAR ENDING 31w03--
2009 ANDTIX I-IIS REMUNERATION AND TO PASS ORDERS AS
_ AAREGARSS THE REQUIREMENT OF SECTION 462(5) OF THE
.COMpANIES ACT. 1956.§
. .. fig
gig
THIS CA COMING ON FOR ORDERS, THIS DAY THE
COURT MADE THE FOLLOVVING:
ORDER
Auditor’s report is axzceptecgim and his’fé:e.. ‘inn 9
terms of the order dated ‘
No.21 1/2007. The requirérmgnt gage; Se}§§fiQ11.._46f_3.[5] of *
the Companies Act, 1956 is__fi:1Vi:s1’3_er1fsed.
Company appliga_t'ic§;1
% m: { JUDGE
KS_§ "