Karnataka High Court
Office Of The Official Liquidator vs Nil on 31 July, 2008
' _ BANGA}-.-OR.E, -- 550034
IN THE HIGH COURT OF KARNATAKA,
DATED THIS THE 3131" DAY' OF A
THE I~ION'BLE MR. M._CJ'I:IV1_5\_I\Txfil'§'3'I)I")'Y
COMPANY APPLICATION. A-1us12fl OF 2607
COMPANY PE1'ZTIO'}$"NO_....f24_'.{)Ff.198 1
OFFICE 0F'TH».§: _ _ .
oFF1C:AL--.LIQUiw.ToR ---- ' '
HIGH COURT 0.1? KARNATAKA
4TH FLOOR, 1) 85 F' _w'mG«
KENDRIYA SADAN; "
KOFEAMANGALA
. .. APPLICANT
A{BY._Si¥I';A:i;§§;EfiP;K, ADV)
AND _:_ A
. .. RESPONDENT
THIS APPLICATION IS FILED UNDER SECTION 462
A -«GAP THE COMPANIES ACT, 1956 R/W RULES ll(b) AND 298
OF’ THE COMPANIES (COURT) RULES, 1956 PRAYING T0
APPOINT AN AUDITOR TO AUDIT THE ACCOUNTS OF THE
OFFICIAL LJQUIDATOR FOR THE HALF YEAR ENDING:
30.09.2007 AND FIX HIS REMUNERATION AND ETC L
j i
THIS APPLICATION comma ON FOR c:>7R::>’::1%s,
THIS DAY THE coUm E FOIJJOV\{§N(};V’_~ _
Auditor’s report accepted. _;Au§1’itor’é”feé: ‘A ” ‘V
terms of the order dtd. 08.06;.20{‘)’?~ :’
No.2I1/O7.
Requirement of Sec.462{«5:)”vof%”the Act is
disperjsed _\isrit’:;. -.
is iéiflowcd.
sd/–
Judge
SSS’-