Karnataka High Court
Office Of The Official Liquidator vs Nil on 31 July, 2008
IN THE HIGH COURT OF KARNATAKA,
DATED THIS THE 3 1s'r DAY 0125 2:105 & kk
BEFORF;iY_ T 'E T
THE HONBLE MR. MeHAN"'EErmY
COMPANY APPL1CATI{')3'$."NO;-2.1808'OF 2&0'?
COMPANY PE'ITi'IOI*JV1\¥O.__._1'57;w .013' 1992
OFFICE OFTHEV ;V _
OFFICIAL LIQUIl3ATOi'?."'V-_, E E E
HIGH COURT '0? KARNATAKA
41H FLOOR,D&'---FWIN(3'.~
KENDRIYA SADAN. * E
KORAMAN£;%ALA '- .. _ E
BAEGALGRE :56!) 034' ~~~~~ M «
E . E ' ...APPLlCAN'I'
(BY Ex"-'>1; vz3%EEP}£i<:,4A_
. _ n T
RESPONDENT
* THIS APPIJCATION IS FILEE} UNDER SECTION 452
. ‘QF”TH_é’/COMPANIES AC1’, 1956 R/W RULES 110:») AND 298
E.TEE\opErrHE COMPANIES (covma RULES, I956 pmvma TO
*-..Af-‘POINT AN AUDITOR T0 AUDIT THE ACCOUNTS 0:? THE
OFFKCIAL LIQUIDATOR FOR THE HALF’ YEAR ENDING
30.09.2007 AND FIX HIS REMUNERATION AND
THIS APPLICATION COMING ON
THIS pm: THE comm MADE THE FOLLOWiN(};V » , %
Auditor’s report A1.1§iit9r’s:fz3¢§A”i § in
terms of the order :’d1;_d. G8′;dS;®f)’37 OLR
No.21 1/07.
Companies Act is
&
is!
_____
Judge
csg