High Court Karnataka High Court

Office Of The Official Liquidator vs Nil on 22 October, 2008

Karnataka High Court
Office Of The Official Liquidator vs Nil on 22 October, 2008
Author: B.V.Nagarathna
-1-

IN THE'. HIGH COURT 0? KARNATAKA "  

DATED THIS '3?HE 22'" £}AY:;_OF:.HC')Cf£'{3,B»E3R'

33 Ease

THE I-iON'8LE MRs.JUs'19't:;?}#: B V"'NAg§Ai§A'§;1NA
' 
co.  9.85 ;V ., 
BETWEEN       

unauuum---.--.---nu.

ormca 0:}? THE " 'éFEI'cIA1, 'L;QUIDFX'I'OR
HIGH COURT 0?  "=:_'""' FLOOR
1".) & F wme', }\'E1NI§RI'fA skmiz
KoRA:~»:ANGALA;_;3p,NG2=.:.oz§E:e.5'6o 034

.  ,   - ...APPLICANT

I-T ('B'yA 312:" gamma 5. s:'§ii v JAYARAM, ADvs.,)

.--..aun.cuo..i..

. . .RESPONDENT

‘TI:ii–S APPLICATION IS FILED UNDER SECTION
4-62 Q5’ THE} cmymzss ACT, 1956 R/W RULES 11(1))
= ;x.~:.:;1__293 OF THE comwaxzs (comm) RULES, 1955

PRAYING TO APPGINT AN AUDITOR TO AUDIT THE

‘T%L4..«”‘AV’A€.-coumws 05′ THE OFFICIAL Lxguxnmon FOR THE

* 2 *

HALF YEAR ENDING 31.3.2008 AND :Fi$ RHiS y

REMUNERATION AND ETC.,

THIS APPLICATION ca&INe~.bfl% FéR”éRpERS

THIS BAY, THE COURT MADE THE FQLLOW:NG:* 24RA~

1g§E§E%
Auditor’s re§Grt’@é§§§§%@». Aflai£§r’s fee
is fixed in terms pf fihéfegfiéfi gated 8.6.2007
passed in 0L$Lflo§Z1ifiéOOi; kw 3’
jgeggi$amg§£* §£_ se§£ion 462(5) cf the
CompafiiésAc§ %$ fli§pénsed with.

§¢d§rdingi§} the application is allowed.

SELL.

Jiuigna

.#Bkv