High Court Karnataka High Court

Office Of The Official Liquidator vs Nil on 24 October, 2008

Karnataka High Court
Office Of The Official Liquidator vs Nil on 24 October, 2008
Author: B.V.Nagarathna
- 1 - .

IN THE HIGH comm OF KARNATAKIA AT   -

DATE}? THIS THE; 24*" my OE QcTcBER'--:é'f-X33  

BEFORE: V
THE I-ION'BLE MRs.Jus'i'_Ic:j3 B"'v1"r:AGAI§ii.--*Ijr:IIzgV 
c.A.No.395'Z*2t§;8_ T % V

BETWEEN

OFFICE or 'I';§I~:"*;;>£**E*I€:.IAL-"I.I;:f3Ij_Ii:>2-xrz=o.:é
HIGH coukfitwogj  1..4"§V FLOOR

D & F rs_1r:~, ' ' i:I;N§5RII&z§ " SABER
;<oRz3.1~zANGALR., .BP«;NGALQREj-E360 034
 -   K1  ...APPLICANT

(BY4§5'RII..DEII;i1E'A}x{ '§§ SR1 V JAYARAM, ADVS.,)

. . . RESPONDENT

APPLICATION IS FILED UNDER SECTION

..f=£62*oE’ THE: COMPANIES ACT, 1956 RM RULES 11{b}
AN’D._298 es’ TRIS} COMPANIES (com?) RULES, 1956
PEAYING T6 APPOINT AN AUDITOR T0 AUDIT THE’.
_Ar:CuN’rs OF THE’. OFFICIAL LIQUIDATOR FOR THE

_ 2 –

HALF YEAR ENBING 31.3.2008 AND WFiX ffi1S
REMUNERATION AND ETC., .:'”t~.’» ‘

THIS APPLICATION- COMING ON “fififi V§RDE$S=

THIS nay, THE COURT MADE THE’FQLLDWINQ§ Vv»

ORDER ”

u

Auditor’s report ac§épted;p Fm§i€Q£;s fee

is fixed in termgngf tfié”5fi§é; daiéd”3.6.2007

passed in OLR No.2i1/2505i , ”

Requifiémefit_ §f~\Séction 462(5) of the

Compafiie$*Ac£_i$’digfiénsed with.
__Accdr§ingiy;.the application is allowed.

%%%%% Sd/_
Iudge

2% bkV