_ 1 – _
IN THE HIGH COURT 0? KARNATAKA AT sAN¢A$§éExfa
DATED THIS THE 2?” DAY_QF_OCTGBE§m2fi0S)V= ”
BEEOREQ
THE HON’BLE MRS.JU$TlCE fiat NAG§R3THNA5
C.A.No.5§§;ggg_
.’>x IN ‘~i RU
§Q;E£fih$%%2EQQ”a
BETWEEN : ~»’: .’-1
OFFICEWOFVTHEgQEFICiAL.fifiQ$IQATOR
,H:GHjcoUR$joF fiARHA$AKA,’4′” FLOOR
D a F WING, gENDRIYA~saDAN
KORAMANGALA,Vaawsngoagwseo 034
K~” ‘* “A» *. …APPLICANT
(BX SR1 Dmaégk & SR1 V JAYRRAM, ADVS.,)
m;.ro-»–..H.<u-
. . .R§JSE’ONDENT
“rfixs AP@LICATION Is FILED UMBER SECTION
;,462no€ THE COMPANIES ACT, 1956 R/w RULES 11{b)
* ARE 298 as THE COMPANIES {COURT} RULES, 1956
PRFKYING TO APPOINT RN AUDITOR TO AUDIT THE
“* _§ccoUNTs 0? THE CETTCIAL LIQUIHATGR EUR THE
– 2 _
HALF YEAR ENDING 31.3.2008 AND €:Xf~3:S7
REMUNERATION AND ETC., _m~H
THIS APPLICATION comifie {ON ‘Eek, oébggéf
THIS DAX, THE COURT MAn$_$HE F9LLow:N$;_:’
Qgéég . _ 2.,
Auditor’s repo¥fi~a¢%e§féd; ,gpdi£§;’s fee
is fixed in tetms or the §$déz &§§éd 3.6.2007
passed in Q§§ $%}2il/206??; “.M;
Réguir§$éup ‘§f section 462(5) of the
companiés gs: i$”@1$§§fi$ed with.
*.fiAc§h;dingly, the application is allowed.
Shif-
Tudge
1 ‘bkv