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 g?»$§§G#LQR3 uu"

DATED THIS THE 21ST DAY3OE~QCTOEER'20G8u*; 
BEFORE

THE HON'BLE MRs.JUsfI¢E B V"N$GARA§HNA

;'IN5; LT.;% .
§9;§;§Q;£§§iQ;'£:°

BETWEEN 1j:4fv  _ .€j  :' " "~~

OFFI¢E OF QHE BEFECIAL KIQUIDATOR
HIGH COERT CF KARNATAKA; 4TH FLOOR
3 & F:WING,.KENDRIYfi_SABAN
KORAMANGALA,<BANGA:aRE--560 G34
*u'vV','a 4° ...AP?LICANT

-" MA(Bf¥s§:.DEEéAK;wADv.,)

. . . RESPONDENT

TEES APPLICRTION IS FILER UNDER SECTION

‘ké62’oF THE COMPANIES ACT, 1956 R/W RULES llib)

FWD 298 OF THE COMPANIES {COURT} RULES, 3.956

“”*’PR}’sYING TO APPOINT AN AUDITOR TO AUDIT THE
ACCOUNTS GE’ THE QFFICIRL LIQUIEATQR FQR THE