Karnataka High Court
Office Of The Official Liquidator vs Nil on 31 October, 2008
:O;éi«s§: Ofiséam & SRI V JAYARAM, AOvs.,} ' 7. a*1*~;:::;'s APPLICATION Is FILED UNDER SECTION 3,462 OF THE COMPANIES ACT, 1956 R/W RULES 1l(b} -,V O ANO-298 OF THE COMPANIES (COURT; RULES, 1956 ffa_PRAYING ffi) APPOINT xv; AUDITOR ax) AUDFP THE 'a ACCOUNTS OF THE CKTICIAL LIQUIOATOR FOR THE _ 1 _ IN THE HIGH COURT OF KARN$§AfiA Aw E§$fiALfi#E;# DATED THIS THE 3lMyDBY OE GCTOB§R42Qb8: V BEF6éé O _ . W THE HON'BLE MRS;JUSTi§$d§fiVaNAGfifiR§HNA c.A.No}4i§[éO0§5¢.fl 4«A.T.Ok%O'_qO;Op.;«OO;16/19%;, OFFICE Or THE GFEICIALOEIQUIDATOR HIGH coufir OF KARNRTAKA;,4"'FLOOR D & F WING; KENDRIYA=SfiDAN KORAMANGALA;rBANGALORE#56G O34 :'"u. '~x ...APPLICANT -av.--._---um . . . RESPONDENT
-2-
HALF YEAR ENDING 31.3.2008 ,afi§j.fixgV$is, =
REMUNERATION AND ETC.,
THIS APPLICATION C0flIfiG ‘0N »FOR= Géaéfis
THIS DAY, THE COURT MRQB THE FOLLOWI§G;V f
GRfiER
Auditor’s refidfit’a§b?%§éd; V£uditor’s fee
is fixed in termfi Qt tfiéfiapfier dated 8.6.2007
passed ;n’QLE~Ed;2;ifi20Qig _»
Fgequitémégt. of Séction 452(5) of the
Companie§ Ac£ is_&i$pensed with.
‘V V.$c¢Q%&ingly, the application is allowed.
sdli
Tudkfla
V “Ekv