Karnataka High Court
Office Of The Official Liquidator vs Nil on 31 October, 2008
*}N:LV
V _ .T°r§IS" APPLICATIGN IS FILED UNDER SECTION
"fl462*OE THE COPANIES ACT, 1956 R/W RULES llfb)
*»_ VRNDWZQ8 OF THE C$MPANIBS (COURT) RULES, 1956
PRAYING TO APPOINT AN EXUDITOR T0 AUDIT THE
*-.,PL(3£;'OUNTS OF' THE OFFICIAL LIQUIQATOR FOR THE
- 1 -
IN THE HIGH COURT OF KARNATAKA AT aANGALfi§z_
DATED THIS THE 31"'nAy OF OCTOBER 20Qs § a
BEFORE A
THE HON'BLE MRS.JUSTICE B § §AGaR3wHNA.
c.A.No.ggg/2oe$ ~
IN_*, _V
CO.P.NO.251!l999 ~
BETWEEN
-.~-.n--.--..-------
OFFICE OF THE_O?FICIAL LIQUIDATOR
HIGH COURT OF KARNATAKR{.d#§FLOOR
D a F wING;15ENDR1yA0$AfiAfi"
KQRAMANGALA,%3ANsALoR3»5£0 034
.» v.'~* - ...APPLICANT
(BY SRi"bEEFAKg§ sai V JAXARAM, ADVS.,)
ANfiP x
j .
. . .RESPONDENT
-2-
HALF YEAR ENDING 31.3.2008 Ana jyifi HISv.
REMUNERATION AND ETC., 1*
THIS APPLICATION coMiné= éNT”EbR.:oRbB§s
THIS DAY, THE COURT MABE_THE7£GLLOH1N3:wV ;
0*§§§_
Auditor’s rep$t§’éc§E9E§é; Auditor’s fee
is fixed in farms 5f §n§<5:gér»&ated 8.6.206?
passed in o@R?ng;21;/2037; %
Reqqiréfiéfig ;§£ 'section 462(5) of the
Cempaniée Act iégdiépensed with.
§'Agcordigg1y,'the application is allowed.
Shii-
Tuckqe