High Court Karnataka High Court

Office Of The Official Liquidator vs Nil on 31 July, 2008

Karnataka High Court
Office Of The Official Liquidator vs Nil on 31 July, 2008
Author: Ram Mohan Reddy
1

IN THE HIGH COURT OF KARNATAKA, .

DATED THIS THE 3 18'!' DAY OF  "  Z x '

BEFORE" "fi\ , C V
THE HON'BLE MR. JUSTICE  
Compm  
COMPANY  1229 CF' 2002:

BETWEEN :

OFFICE OF  

oFF1CIALCLIQ;i11DAfj;'0R'~._" _
HIGH 'COURT G?--i§ARNATP;KA -
4TH FL<3!)R,_ D 35 P"aW.1NG.  
KENDRIYASADAN  ..  '
KCRAMANGALAV  
BANSALORE ---'--*5_6O 034.

   .  .....  APPLICANT

 '(B'Y -SR'Iv., BEE:F:'°'AK, ADV)



 RESPONDENT

THIS APPLICATION 18 FILED UNDER SECTION 462

– _ ca? THE COMPANIES ACT, 1956 R/W RULES 110:») AND 293
‘ f …_C}F THE COMPANIES (COURT) RULES, 1956 PRAYING TO
APPOINT AN AUIDYFOR TO AUDIT THE ACCOUNTS OF THE

OFFICIAL LIQUIDATOR FOR THE HALF YEAR ENDING
30.09.2007 AND FIX HIS REMUNERATION AND ETC.
bk

THIS APPLICATION c?oMING ON FOR okijiazks,
THIS DAY THE comm’ MADE THE FoLLow1Nc3:=

Auditor’s report accepted. _;Auditor’s§”f£:é{ ” ” ‘V

terms of the order dtd. :’pai3S0I&

No.21 1/07.

Requirement of of Act is

_

%%%%% Sd/__
Judge