Karnataka High Court
Office Of The Official Liquidator vs Nil on 31 July, 2008
- _ BA1§;t;A;.prz%E - 56033'
IN THE HIG}-I COURT 0}? KARl\I{§TAI{A,"x*}QS?£§iii§0RE " * x
DATED THIS THE 3181' my 3
BEWARE %
THE I-ION'BLE MR. REDDY
COMPANY A19PLiCA1¥1o3asVisrc:x;j%1815 or» 2007
company P:3.'2*;'1*1c:-N mfo. 23(;joF moo
BETWEEN; %
OFFICE o'MfI:4i.1f: 1'; ' _ _
0FFIc1_AL.L:QU«ID'A_T0R'~._ ' -
HIGH mum' 01? 'i{A~RNATAKA
4TH FLOOR, D 85 '3?' wnm
KENDRIYASABANV-. ~
KO 12;A1'viAN GALA _
. .. APPLICANT
%'%1{:3¥%SR1;V'b.§;E?A:<, Aii)V)
, THE COMPANIES ACT, 1956 R/W RULES 11(2)) AND 293
APPOINT AN AUDITOR TO AUDIT THE ACCOUNTS OF THE
Aréxm '
RESPONDENT
b’ M THIS APPLICKNON IS FILED UNDER SECTION 4612
OF THE COMPANIES (COURT) RULES, I956 PRAYING TO
OFFICIAL LIQUI{)ATOR FOR THE HALF YEAR ENDING
30.09.2007 AND FIX HIS REMUNERATION AND ETC.
THIS APPLICATION comma ON
THIS DAY THE comm MADE THE FOLLO?3iIi’NCi;’V: «I ‘.
Au.dit:or’s report in
terms of the order’ OLR
No.21 1/07.
Reqmrfl Companies Act is
dispenéxéd ” :5, ‘ ‘ ‘ ‘
is:§;ll4<)s:sred.
_____
Judge
‘ gag ~