High Court Karnataka High Court

Office Of The Official Liquidator vs Nil on 31 October, 2008

Karnataka High Court
Office Of The Official Liquidator vs Nil on 31 October, 2008
Author: B.V.Nagarathna
-1-

IN THE HIGH comm? OF KARNATAKA AT B?3§aeAi;§j:2E  "

DATED THIS THE'. 31"' DAY 0:3. .QcToB"Eii§"é(eé8  

BEFORE '
THE HOWBLE MRs.JUsT_:'€§; B "\z'V1}4;:.G_A§2z#.':?.;};NAV 

c.A,No.42___ggfg§g§
co. E-(VixIT<:.:,__g__:°,_;;K'2o(3s6V'j  ' _

BETWEEN

-mu..---.----3-.

OFFICE" 03*  OFFICIAL LIQUIDATOR
HIGH CQURT o§*'w.:<Am;A'r.AK;n.,' -4"' FLOOR
I3 & F w3::~:c.=., 1;<:Yzx__ 'SA;-JAN
KORAMANGFKLA,   B;v.NGp.L<)§<;=:--550 034
    ..A99LIc2axm'

-'W.4Byv-'L.j§R;..{_m:;.gpA1vs.,)

-on...~....-------.

. . . RESPONDENT

'H371-IIS APPLIC?-XTION IS FILED UNDER SECTION

__-_4'6_2"OI:"' THE COMPANIES ACT, 1956 R/W RULES lllb}
 298 OF THE COMPANIES (coum) RULES, 1956
PRAYING TO APPOINT AN AUDITOR TO AUDIT THE
LACCOUNTS (39 THE OFFICIAL LIQUIDATOR FOR THE



-2...

HALF YEAR ENDING 31.3.2008 AND FIX HIS

REMUNERATION AND ETC.,

THIS AP?LICATION COMING ON FOR OR§ERS
THIS DAY, THE COURT MADE THE FOLLOWING:  V_*.*

ORDER

Auditor’s report acceptfiggr’Afidifio£’5.fé§J?

is fixed in terms of the orde; datedfl3@6L2Qfi7

passed in OLR No.211/2007;:\

Requiréinefif; £16215; of the

Companies Act is di$pansed,with.

;Ac@b£d;ng1y; the application is allowed.

Sd/ –

Judge