_gAN§ALQRE--56e.e34 .... - 1 H IN THE HIGH COURT OF KARNATAKA AT BAN§ALoRE DATED THIS THE 14*" DAY OF oCTQ$ER52§é3 x THE HON'BLE MRs.JUsTicE B V NAGHRREfiN§_ c.A.No.1537/2907 'f'zN *- . _ CO.P.NQ#$5l/99_" BETWEEN OFFECE Q? THg="_ OF¥ICIAL LIQUIDATOR .' HIGH COURT OF KARMAEAKA 4*" FLOOR, fl & F wxms KENDRIYA'SADAN; '* K9RAMANGALA"' ' <j3$5SRif§gE9AK, ADV.,) 2ND;" -5--gut-ulh-1' ...RESPONDENT
…APPLICRNT
-2…
THIS APPLICATION 18 FILED
462 05* THE’. COMPANIES ACT, URT’}, RULr:;~:1;-}}..’1w356
PRAYING TO APPOINT AN 3~’\U’DI’$;’.OR *1*’3?HE”..,
ACCOUNTS 01;’ THE OFFICIAL L.1jQLr:DA”:*0R;,._§fo:rg: T1-if.-_:f
HALE’ YEAR ENDING 3–Q_.”9,1,20o’:’._ ‘Am ‘~-FIX HIS
REMUNERATION AND ETC.,
THIS }3.PPLICF§l”ION.’_VA FOR moms
THIS BAY, THE COURT ;r~a’AaEj’:= ‘I”HE_1VEfOLiJC3WING:
Auditd£f§D:ep§:£»accépt§d. Auditor’s fee
is fix<=2;::I_"'J;.1f:i" ti-;e…o§rde;: dated 8.6.2007
passéd on ¢fiRfN§§$i;}2QO7.
,€;éequirémen§W,o£ Section 462{5} of the
=_.C0mpafiies Rat is dispensed with.
%”aég¢ffiing1y, the application is disposed
Ekifié
% gkv Judd?