Karnataka High Court
Office Of The Official Liquidator vs Nil on 31 July, 2008
I
IN THE HIGH COURT OF KARNATAKA, BANGAL:(_J§E_
DATED THIS THE 3131" DAY OF JULYA'*2;;':(.3.k):E:3:'V~. D.
BEFORE
THE HC>N'BLE MR. JUSTICE RA1xiDMfDH_«§N
CQMEAD); g2PL1cA'n0N_ NC};-]'>;é.VP{}=_ :2;
COMPANY PE}TFFI(3§EI__ N-Q. ~1A37D;§gDooD
.$....;E'1'.....V..1v..'....E..§3..H;..;
OFFICE OFTHE-V '
OFFICLALTLEQVUID
HIGH 'a:;o13I?rVD'sa~s;A:2NAf1'A.KA D
4TH FLO?.')R,_ I) 35 1w.';NG
KENDRIYASADAN _ D
KORANIANGALA. Q
BANGALORE 034-
. 11111 ...APPLICAN'I'
13'?' --sR*:..;,4:DEEiéAK, ADV)
-NH}.
RESPONDENT
T ff;'I'Hxs APPLICATION IS FILED UNDER SECPION 462
-- OF THE COMPANIES ACT, 1956 R/W RULES 110)) AND 298
GP' THE COMPANIES (COURT) RULES, 1956 PRAYING TO
" '"PsPPOINT AN AUDITOR TO AUDIT THE ACCOUNTS 0? THE
* OFFICIAL LIQUIDATOR FOR THE HALF' YEAR ENDING
30.09.2007 AND FIX HIS REMUNERATION AND ETC.\§/ k€\
/{ .
2
THIS APPLICATION COMING ON FOR ORDERS,
THIS DAY THE COURT MADE THE FOLLOWING:
O R D E R
Auditofs report accepted. Aud1’tor’s fee is’:
terms of the order dtd. 08.06.2007
No.21}/07.
Requirement cf Sec.462(5)
K
Ac¢crdmg1y« is:§}1£§Wed.
00000 Sd/’0′
Judge
%%<~*1s30