-1- IN THE HIGH COURT 0? KARNATAKA AT B3fiGA;c§Ef* * DATED THIS THE 22"'rwqvaf-QcTQéfié"éod§ ;.' BEFORE I THE HON'BLE MRs.JUsT:Cg B v.NasARA?gNAV' c._;No.534£:o0a_ A_*» IN ,_". _v CO.P;NQ;131[1997au*_ ........--un.n»-an-sum.--. : - 1 ' - ' v . ~' OFFICE OF ?HE OFFICIAL LIQUIDATOR HIGH coURT'0F=KARNATAKA;*4"*EXOOR 9 & F WING, KENDRIzAxsADnN~»" KGRAMANGALA, BANGALQRE+55Q~o34 .» '._'-5 V ' ..APPLICANT (Bi sR;'néEPAK ; sRi V JAYARAM, ADVS.,) . . . RESPONDENT
“éH:fifAPPLICATIN IS FTLED UNDER SECTION
462Lo£ THE COMPANIES ACT, 1956 R/W RULES 11{b}
OF THE (IQ-‘IPANIES (COURT) RULES, 1956
V. ‘–.VPR’P~.XING TC) APPOINT AN AUDITOR TO AUDIT THE
%.AccouNTs 03 THE OFFICIAL EJQUIDTOR FOR THE
_ 2 _
HALF YEAR ENDING
REMUNERRTION AND ETC.,
THIS APPLICATION C0M:Né.°dNT”EbR.zofibE§s
THIS nay, THE couar MABE THE ECLLOWINg;_
Auditor’s refiéft écfiépt§&; Auditor’s fee
is fixed ig_§e;ma of §n§€§;dér;3ated 8.6.2007
passed ifi”OLfi1M§[21L}2Q07f V
Requirem§nt* of Sé¢ti6fi ‘§62(S) of the
Companies Act iéaqispéaééfi with.
vRpc¢fiiingly3afihe_application is allowed.
Sd/–
Jtuigna
31.3.2008 Anmf}Er%« H:su’°