Karnataka High Court
Office Of The Official Liquidator vs Nil on 31 July, 2008
IN THE HIGH COURT 01-' KARNA'I'AKA, & V' DATED THIS THE 3 181' Dzsv oF .3ULY'%2éog ' BEFORE A % ~ = - THE HON"BLE MR. 1i§;bDY COMPANY APPi;iz:AT1<5:mA1<, ADV) A.nin~;- RESPONDENT
‘ THIS APPLICATION IS FILED UNDER SECTION 462
». 013’ THE COMPANIES ACT, 1955 R/W RULES 11th) AND 293
__(§F THE COMPANIES (courm RULES, 1956 PRAYING TO
APPOINT AN AUDITOR TO AUDIT THE ACCOUNTS OF THE
OFFICIAL LIQUIDATOR FOR THE HALF YEAR ENDING
30.09.2007 AND FIX HIS REMUNERATION AND
§i.&\
Tms APFLICATION COMING ON FOR QRDERS,
THIS DAY THE COURT MADE THE ‘.
RDE__
Auditofls report AlA.l:(‘i.i.1.l01″8.:f€}’».C.A.iVSL’
terms of the order am. om
No.:211/07.
Reqmmmmt of Act is
" '
sal-
c:sgf'"~..