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
IN THE HIGH COURT ()9 K.ARNA'I'AKA,   

DATED THIS THE 318T I)AY'VOF«;J"CILY«;3;(}x()gV     
BEF'ORE '      

TI-IE I-ION'I-3LE MR.  VVi§vEDi§Y

COMPANY APPLICATIQNx:;NO';' --~ "OF Q05?

--

CQMPANY P§§’f’i’}{‘ION_;g’§I:?J.’:1′ ‘?__3;_¥_ zoo;

BEN :

OFFICE OE-‘rim *5.» ‘

OFFICEALlJQUIDAf§”OR”~. ”
HIGH comm GE?-KA.RN”A.TAKr’5 .
41′?! FLOQR,_ D 3; :3*«w1Vm
KENDRIYASADAN _ %
KORAMANGALAV
BAN§}AL()RE –z-550’ 034

V} %%%%% APPLICANT

(BY SR1,v’VDE’£§F*AK, ADV)

Am»:

RESPONDENT

‘~.,_ f.-‘THIS APPLICATION IS FILED UNi)ER sscmom 452
or THE coupamnas ACT, 1956 R/W RULES 11(b)ANI) 293

GP THE COMPABHES (COURT) RULES, 1956 PRAYING TO

A’ “APPOINT AN AUDITOR T0 AUDIT THE ACCOUNTS 012* THE
” OFFICIAL LIQUIDATOR FOR THE HALF YEAR ENDING

30.09.2007 AND FIX H§S REMUNERATION AND ETC. 9 JK

THIS APPLICATION COMING ON FOR

THIS DAY THE COURT MADE THE FoLLowmG:., % u
ORDER _ *Qgg’

Auditor’s report accepted. Audimr?s ” =

terms of the order dtd. ..

No.21}/07.

Rflqhiremcnt of ‘fives Act is

U …..

Judge