,_ BANG§LORE~560*O3@,
_ 1 _
IN THE HIGH COURT OF KARNETAKA2flVEAfiGfi1CRE
DATED THIS THE 14*” may or 0C$sBg§ 2ob9*._a,7
BEFORE
THE HON’BLE MRs.JUsTicfi’aVv’&A§§RATfimA
c.AfHg¢gggg20Qi;,%
[-1H,fg= ‘*5 u .
£29.a§3;a0.74L%:s;
BETWEEN :’ §f f;’% 7 ‘7~_,
-m..n.–.._………~.n
0FF1cEwQE ?HE’q,.~_V,
OFFICIAL LIQuI:%$oR’y _
HIGH COURT OF KRRNRTAKR ‘
4?” FLOR; p &_§uwINe_*’
KENDR1YA°sADAN. ‘ ” ”
KORAMRNGALA, ”
…APPLICRNT
°2(EzusfiiapEE2éK, ABV.,)
-.–….._.–.-.«
…RESPONfiENT
-2-
THIS APPLICATION IS FILED UNDER SECZTION
462 OE’ THE’. COMPANIES ACT, 1956 R/W RULE’.S13..’iT(b)
ANS 298 OF THE COMPANIES (COURT) RULES”,’–.__”19″56
PRAYING ax) APPOINT Eu: AUDITOR CH3 3mD;T 1gE_
ACCOUNTS <3? 12%: GFFICIA1. LIQUIDATQR=I¥M% THE a
HALF YEAR ENDING 30.9.2007 AND rEIX'_HISuu"
REMUNERATION AND ETC., .»w-_
THIS APPLICATION coMiNGfTdN:*§GR «béb$§s.
THIS DAY, THE COURT MADE_THE1HOLLOWIfi§§H 1
Auditor's re§§fit a¢%é§E§%}_Amfiit$r's fee
is fixed in germs 9: 35¢ §:d§§ dated 8.6.2007
passé§'Qfi QflRfN§;2i;f2QO7.
§,R§qqirémentW.of Section 462(5) of the
'C6mpanies Rot is dispensed with.
u.Abc§fdingly, the application is disposed
Sd/it
bkv Iudé-3