High Court Karnataka High Court

M/S Wester International Ltd vs Nil on 4 November, 2009

Karnataka High Court
M/S Wester International Ltd vs Nil on 4 November, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA AT BAN GALORE
DATED THIS THE 04"! DAY OF NOVEMBER, 

BEFORE

THE HON'BLE MR. JUSTICE    ''

COMPANY APPLICATION N().C'3'2uEi[2O09'    7

COMPANY PETITION No~.264/1999';  

BETWEEN:

M /SWESTER INTERNA7I"fQ1'~E1&LV"Lf}'I).;  _  ' _
REPRESENTED BY OFFICIAL L_IQrUIDA'£"®E?..,-"
HIGH COURT OF' KARl--_"\IATAKA,_4  V_ -  *
CORPORATEs_"EIJ;AIJAN';--. 1.2%" FLOOR.' 'V 

RAHEJA TOWERS,.';NO..25_~"2.7,  ROAD,

BANGALOI1E~--§6.0 001».  «_  I  APPLICANT.

(SR1. i3EEPAK€I  v.,}IA_YARAM, ADVS. EOR OL}
AND: V '

1 __NIL  _  
REg1gI>OIIDENIC~.II  é V

  ..CO.Iv:PANY APPLICATION IS FILED UNDER
' .SECTI'ON~v.462"OF THE COMPANIES ACT, I956 READ WITH

RI,_ILEs_ .1'1'i{b)' AND 298 OF THE COMPANIES (COURT)
RULEE', 1956 PRAYING TO APPOINT AN AUDITOR TO
AUDIT  ACCOUNTS OE THE OFFICIAL LIQUIDATOR

 ..E,O__R '1T~iE HALF YEAR ENDING 31--»03-2009 AND FIX HIS

M



2

REMUNERATION AND TO PASS ORDERS AS REGARDS
THE REQUIREMENT OF SECTION 462(5) OF THE
COMPANIES ACT, 1956.

THIS CA COMING ON FOR ORDERS, THIS Dg'~'.Y.>TI~iE
COURT MADE THE FOLLOWING:   
O R D E R

Audit0r’s report is accepted and his is’-ffvxdetle»

terms of the order dated 8–;8?2007&_ I

No.2} 1 / 2007. The requirement ur:de:i–‘– _Sec'{id11_T462{.5)’

Companies Act, 1956 is dispdeiaeede ‘ I ”

Company applicaiiipn isrr Idispdseiier pf.