High Court Karnataka High Court

Office Of The Official Liquidator vs Nil on 21 October, 2008

Karnataka High Court
Office Of The Official Liquidator vs Nil on 21 October, 2008
Author: B.V.Nagarathna
_ 1 _
IN THE HIGH COURT OF KARNATAKA AT BANGALQRE
DATED THIS THE 21?? BAY OF OTOBER 2$6é} ',

BEFORE

THE HON'BLE MRs.sUsT:cE~B-v«NAGAfiAéH§A ; V  

c.A.No.499/éqg§T 
co.9.Ne;g;§§"

--...___w..........-----.-

OFFICE 09 THE @FFICIRL LiQUIDATOR
HIGH COURT GF*KRRNATPx?Wf47H FLOOR
D & F WING, KENDRIXAMSADAN
KGRAMANGALA,'BANsAL0RE~56o 034
*V" .'u v ** ...APPLICANT

"*._(Bf SE: DEEPER; A$v.,)

uni ---.._..........

NI£~
...RESPONDENT

TTHIS APPLICATION IS FILEII) UNDER SECTION

2év6″2 OF THE’. COMPANIES ACT, 1956 R/W RULES llib}

AND 298 OF THE COMPANIES (COURT) RULES, 1956

“MPRFXYING TO APPOINT AN AUDITOR T0 AUDIT THE

ACCOUNTS OF THE? OFFICIAL LIQUIDATOR FOR THE

-2-

HALF YEAR ENDING 31.3.2008 AND sx2sVH:s
REMUNERATION AND ETC., s’-:.*

THIS APPLICATION COMING ON “fiéRf»sR§E§ss

THIS BAY, THE COURT MADE Tag FoLLowm§e;=.aV,

Auditor’s report séqeptéd, VAfidi£Or!s fees

is fixed in terms of tbs arse: dated 5.6.2007

passed in OLR No.2li£2QQ74u

éé§sirémefi£ _§:f se¢£ion 462(5) of the

Compasiss Act is sisbehsed with.

–[KAhcordingi§f the application is disposed

s…<5f_. V'

Ekiflé
Iudcjfi

a %:Wbkv