IN THE HIGH COURT OF KARNATAKA AT.gANQ§ibRfifI" DATED THIS THE 5"'nmy or Novfifiéfikfzécsg ' I BEFOREIAIIII THE HGN'BLE MRs.JUsfIcE B"v1MgGAR§THaA' g;fi.N0.46§f209§ '_*. iN_,".I,*. co;?;No;3e5/1993I= BETWEEN u..u...uuq-u--u»-u-on-u OFFICE 0? THE OFFICIAL LIQUIDATOR HIGH coma? or Kaawfixfikn; 4"'ELooR D & F wine, xsnsaizg SEDAN KORAMANGALA, BANGALQRE~560 034 .- '_ '-F '- ...APPLICANT ..°-LBYISRI DEEPAKWKISRI V JAXARAM, ADVS.;) .a._....'--.-an-u-on . .. . RESPONDENT
THIS APPLICATION IS FILED UNDER SECTION
1162 OF THE COMPIXNIES ACT, 1956 R/W RULES 11{b}
}v’iND 298 OF THE COMPANIES (COURT) RULES, 1956
I WPRAYING TO APPOINT AN AUDITOR TO AUDIT THE
ACCOUNTS OF THE OFFICIAL LXQUIDATOR FOR THE’.
,2-
HALF YEAR aumzue 31.3.2008 AND f?Iif5Rié:*
RBMUNERATION AND ETC.,
THIS A?PLICATION coMfi§G_ OH :F¢R{ eaqéfis?
THIS DAY, THE COURT MADE THE FoLLowING:__ “”
‘ékD£R
Auditor’s repfltt aéfi§§téd;* Andifdr’s fee
is fixed in terms q§fthé §§de§-aafied 8.6.2007
passed in °LR N5.2i1/?%b?:; *.Wf
§equiréfiéfitr~§fi”Sec€ion 462(5) of the
Companiés Act is diéfiefised with.
“<_mk¢éQrding1y, the application is allowed.
Sid/5v
.Tutkge
"f *bk§