High Court Karnataka High Court

Office Of The Official Liquidator vs Nil on 5 November, 2008

Karnataka High Court
Office Of The Official Liquidator vs Nil on 5 November, 2008
Author: B.V.Nagarathna
- 1 -

IN THE HIGH COURT or KARNATAKR AT B5fi¢fiL§§fi=x

DATEB THIS THE 5"'nAY or NovEMBE®:2QééR*w"'

THE HON'BLB MRs.JUsT1§E B v'NAGAaAigNA
   
CO.P.NOS.166/02fCffi l88{O2

BETWEEN ;'*,j« 5_ ;=7 " f>- f

--.----.------u--

osFIcENQF=¢H3agEy:c:AL*L;Qu1nAToR
HIGH CQQRT er aakunmhxa, &"'FLooR
n & F WINS, KmNnRIrA=sAnAN
KoRAMAN3ALA,VBAygALQRE»560 034

*  - ' ".»V'. ...APPLICANT

(31 SR: aaséak a SR: V JAYARAM, Anvs.,)

. . . RESPONDENT

TVHi.TS APPLICATION IS FILED UNDER SECTION

,_ 7462 OF THE compauzas ACT, 1956 R/W RULES llfbl
‘ Ann 293 or THE COMPANIES {CQURT) RULES, 1956

PRAYING T0 APPOINT AN AUDITOR TO AUDIT THE

“;3&CCOUNTS 0? THE OFFICIAL LIQUIDATGR FOR THE

_ 2 ,

HALE’ YEAR moms 31.3.2008 AND

REMUNEIRATION AND ETC.,

THIS APPLICATION coM§:.N.._§:;=a:_7

THIS BAY, THE COURT MADE TH§j’.__§’QLLOWI§J G’:». ~.

oxfiag

Aud:’Ltr’s repoft v”».Z§j;:ditor’ .23 fee
is fixed in_ czafied 8.6.2007
pasaed ‘

Vf=[._ ‘Se_’d:ion 462(5) of the
Companiéé _,1£<,*£: V with .

' the application is allcwed.

Sd/….

Judge