- 1 -
IN THE HIGH COURT 0? KARNA¢AKA Aw~3§fiGA®GRE "~x
DATED THIS THE 24"' om,013-Am'rt3139e;A1:§'-2{)'~::[e..__
Bmgagg V % .% ,. L .
THE HON'BLE MRs.Jusfi¢g.g V Nfigfiaaiana
c{A;E0f4dSf2fié8 "
V 'W ' IN_u +A ,
',_gg.P;NQ.41;1997,*
BETWEEN ,""_1.p<'
OFFICE BF THE GFFECIAL LIQUIDATOR
HIGH comm" K3°;Ri=»3.A*£'Z%,i<A,' 4 "* FLOOR
D & F2WiNG,.KEwDR1iA_$AmAN
KORAMANGALA,zBANcALQRE--560 034
L=.'v -.'. y» ...APPLICANT
(3? $3: DEEPER &gSRI V JAYARAM, ADVS.,)
. . . RESPONDENT
THIS APPLICATION IS FILED UNDER SECTION
OF THE’. COMPANIES ACT, 1956 R/W RULES 11(2))
END 298 OF THE COMPANIES (COURT) RULES, 1956
PRAYING TO APPOINT AN AUDITOR TO AUDIT THE
V’ WACCOUNTS OF THE OFFICIAL LIQUIDATOR FOR THE
-2-
HALF YEAR ENDING 31.3.2003 AND? pig. a:S_ .
REZMUNEIRATION AND ETC. ,
THIS APPLICATION coM:NGfjoN'<FcR"4bfi§gfi5.
THIS DAY, THE COURT MARE THE FoLLow:N§{ ' g
6RfiER
Auditor's rep§ft-éqdépfé§;:¥Auditor's fee
is fixed in terms bf ghe ¢;dér;d§ted 8.6.2007
passed ip~G§RiN¢;2@1/2OG?Q W
Requifiéhénf" e: rSe¢tion 462(5) of the
Companiés Rgf"ié d$épensed with.
A'-»_ Acgofidingly, the application is allowed.
E§i/-
Judge.
“Ekv