Karnataka High Court
Office Of The Official Liquidator vs Nil on 31 July, 2008
1
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 3131' DAY OF JULY 2003
BEFORE A ' A'
THE HONBLE MR. JUSTICE MO£L*.I§fRE5DY T _% '
COMPANY APPLICATION 1310. _1,'8O2' --,C>)i+4'.A.'i2(V}4("3':r" 'A O: A 7
COMPANY PETFFIGNNO. 276 OF
COMPANY PETITION MO. 124 OF 2001;
BE'1'WEEN_'_': _
OPFEOE 'CIF THE V
' . OPPICIAJ, LIQUEDATUR
A HIGH OOURT---oP KARNATAKA
47?? "F'LO'QR», 115?.'-.--..P WING
A s{Ez~;DR'2YA.
K0_RAMANt*}g?.§LA
BAN--GA£.0f\'E -- 560 034
~ A APPUCANT
A 5]" {13Y"sR1. DEEPAK, ADV)
A AND ;
.,_~Nflr
. .. RESPON DENT
UK
THIS APPLICATION IS %ILED UNDER sscmon 462
or THE COMPANIES ACT, 1956 R/W RULES 11(1)) AND 293
op THE COMPANIES (comm RULES, 1956 PRAYING TO
APPOENT AN AUDITOR TO AUDIT THE ACCOUNTS OFTHE
OFFICIAL LIQUIDATOR FOR THE HALF YEAR 'VENDING
30.09.2007
AND FIX His REMUNERATION AND ‘ — T. –
THIS APPLICATION COMING ON F022’ o1é:3ié:Ee§*§;’T
THIS DAY THE COURT V FOIl_:'<3WIN_{}:"».,
Auditor's report accepted.
terms of the order… on OLR
No.211/O7. V & %' %
Rcqtliremetxfc' of of Companies Act is
dispensea.fi}in1,, i T %%%%% N
A:.:cordirig!.3_}"C3Avi$ }§§}£$wed.
Sd/4
Iudge
csg