-1- IN THE HIGH COURT or KARNATAKA AT BANGALORE EATED THIS THE 22" may 09 ocroaan 2oQa , BEFORE ' }. THE HON'BLE MRS.JUSTICEWB_V xAGA§gTHxA_ Q" C.A.NO.514KgQg§ 'A % IN *2'; co.9.NQ;$/19?9 BETWEEN ------u....------ O?FICE 0? Tag OFFICIAL LIQUIDATOR HIGH COURT 0: KARNA$AKA; 4*" FLOOR D & F'wIuQ,¥KENnRI¥A~sAnAN KORAMRNGALA, 8ANGRLORE--560 034 .«» ' , *5' * ...APPLICRNT ~.¢ (Bi SRI"Q$EPAK é SR1 V JAXARAM, ADVS.,) . . . RESPONDENT
THIS APFLICATION IS FILED UNDER SESCTION
.”g§6é ow THE CGMEANIES ACT, 1956 R/W RULES 11{b}
_ AND 298 0? THE COMPANIES (COURT) RULES, 1956
PRRYING TO APPOINT RN AUDITOR TO AUDIT THE
ACCOUNTS OF THE OFFICIAL LIQUIDATOR FOR THE
– 2 u
HALF YEAR ENDING 31.3.200 AND f§:gQja:3 u.”
REMUNERATION AND ETC., ‘ “»
wars APPLICATION camzfia 7o&T EUR .oRfi$R§
THIS DAY, THE COURT MADE ram FQLLOWIfiG; M% 5
Q§§ég» V . _ . W
Auditor’s rep¢§£”a¢%e§fiéd{r:ppditor’s fee
is fixed in terms §f.£he §%déi[§%1éd 8.6.2007
passed in QiR $6.2il/fiQb7.:.
Réquifiem§fi£z of .Sq¢fion 462(5) Of the
Companie$ A¢t i$_diSfiénsed with.
‘.”»BcQdrfiifigly, the application is allowed.
Sd/-§__
Iudqe
u”,5fiv