-1- IN THE HIGH COURT or KARNATRKR_RT §§fié§LéRE ="" BRTED THIS THE 31"'DAx 6? GéTbaéR 2§o§C _f5 BEFbR¢x_ THE HON'BLE MRs,ausT:cé?9'v_NAGAaArgfiA c.A§Nb;43g;gad3[n - g'GQ.g;No;,86/;999 ,' -unau---..._.m.uuu 0FFICE_0F Tag QFFIQIAL LIQUIDATOR HIGH CGURT as KRRNATaKA;'4"*FLo0R D a F wigs, K£mDgIYA,SabAN KGRAMANGALA;.BAxGAL9ag--5ao 934 .~v '.,'-F 'v ' ...AP9L:cANT .. i§¥,§Ri*DEEPAK é SKI V JAXARAM, ADVS.,) wum-----.-9;- . . . RESPONDENT
“_ t’I’I-iIS APPLICEATION IS FILED UNDER SECTION
4V{i2 OE’ THE’; COMPANIES ACT, 1956 R/W RULES 11(1)}
_,}_3..ND 298 OF THE CGVIFPXNIES (COURT) RULES. 195-6
PRAYING TO APPOINT AN AUBITOR TO 23.U’I3IT THE
VV ACCOUNTS GE’ THE’. OFFICIAL LIQUIDRTOR FOR THE
bk? m
-2-
HALF YEAR ENDING 31.3.2oa AND~ §I$ :HIS ~u
REMUNERATION AND ETC., ‘ *.
THIS APPLICATION coMIfiGV7bfl: §Ofi »ORB$R$ ‘
THIS DAY, THE COURT MADE*?Hs FQLL0wING; W_ ;
OR_Eé” _ . _ .
Auditor’s repoft acCe§§e§L ffiuditor’s fee
is fixd in tefms Qf tfi£ §fdgr1dfifed 8.6.200?
passed in SEE §a;311f2G07{‘
Requifeméfit $fa S@&fiiqn. 462(5) of the
Companies Ac£”iS=dispéfiSe§ with.
W,A¢ée;dibglfi}athe application is allowed.
Sd/-
Iudge .