_ 1 -
IN THE HIGH COURT 0? KARNATAKA_ATE§AfiQALO§Eu "
DATED THIS wag lym any OE QTOEER 20§é _?
BEEDRE H
THE HON'BLE MRs.JuéTiCm B V $AGARA§HNA
c;A;Noj15é1z2¢c?
%'IE;
OFFICEvQE;THEx" .
oFF:cIAL'g:g§$gAwQR, ._
HIGH COURT G? KARNATAKA
4TH FLOQR, D a-F--wI§G'
KENDRIYA_sADAN';"'
Ko§AMANGALA'~' '
»»_ BgfiGA;oge--560,Q34
'» {Bi 3%: :§a?AK, ADV.,)
ENE
COJP,NQ.34f9b
...APPLICANT
...RESPONDENT
-3…
THIS APPLICATION IS FILED LI3\11jERV ‘I3}ElC’l’fif{§iI¢«.V “‘–._
462 05* THE COMPANIES ACT, .1%–5«R;{w .E§ULEZSVl_.1.(£..)
AND 298 OF THE’. COMPANIEIS (CQURfjT)?_ ;2.UI;Esa,=.TTA19T56
PRAYING TO APPOINT AN AUDITOR TC} _ AuD.1T_f.T}iE_
ACGQUNTS OF THE OFFICIAL LIQaImAT<:;I§VV'EoRV; THE;
HALF YEAR ENDING 3£1_._"9.,2o0:r.__ HIS"
REMUNERATIGN ANS ETC.,
THIS APpLIc;IT'I.oN QdI$5III§i<Z{ "«.0N FOR ORDERS
THIS BAY, THE COURT _IviAiJ£,}f'~'1*HE§'IIIEIDLLOWING:
AuditdrfSwIépQ:fiuScCSpted. Auditor's fee
is fixed IS farms of {he drder dated 8.6.2007
passéd on OfiRfNS.2l§7?Q0?.
~C Réqgirément «Of Section 462(5) of the
‘COmpaaiSSIfiCt is dispensed with.
uuficcbfdingly, the applicatiom is disposed
Sd/:1»
J’ud<j'5
bkv