Karnataka High Court
Office Of The Official Liquidator vs Nil on 31 July, 2008
IN THE HIGH COURT OF I « I
DATED THIS THE 3181' DAY £§:«ffJUL*k,20OaI;I-
BEFORE . 0
THE HON'BLE MR. mm REDDY
COMPANY APp1[IcA1?1o:aI:x2o;II313 OF 2007
COMPANY 1éETEt:0N._rqQ. 66 1996
OFFICE OFTHEI' ;
OFFICIAL L1QU1DATG*R,--~.._V - -
HIGH COURTOF KARNATAKA
4TH F'LOOR,D&~..FWING '
KENDRIYA SADAN. '
KORAMANQALA » . _
BAN-GALQré:E 559 034" ---------- --« ~'
" . ' ...APPLICANT
(BY $591; v;3E«EI§Ai»:{ Abxrg
RESPONDENT
* THIS APPLICATION IS FILED UNDER SECTION 462
V OF?’ THE COMPANIES ACT, 1956 R/W RULES 11(b) AND 298
COMPANIES (COURT) RULES, 1956 PRAYING TO
–..AP?£)INT AN AUDIT OR TO AUDIT THE ACCOUNTS OF THE
OFFICIAL LIQUIDATOR FOR THE HALF YEAR ENDING
30.09.2007 AND FIX HIS REMUNERATION AND
THIS APPLICATION comma on FOR
THIS DAY THE COURT MADE THE V _
ORDER%_
Auditor’s report I§t1dit9r’sT»iVs, *
terms of the order dtd. on OLR
No.21 1/07.
of 95-f Act is dispersed. xi .' ,4 Sd/-r Judge