Karnataka High Court
Office Of The Official Liquidator vs Nil on 5 November, 2008
"V(vB.&"--.5R"IE'A DE'§§P?ii€A_& s1{im \r JAYARAM, ADvs.,)
APPLICATION IS FILED UNDER SECTION
-},462 of THE COMPANIES AC, 1956 R/W RULES 11(b)
*P&*3D_2'98 05' THE COMPANIES (COURT) RULES, 3.955
4...u 'AcCouNTs OF THE OFFICIAL LIQUIDATOR FDR ms
-~ 1 -
IN THE HIGH COURT OF KARNATAKA AT
DATED THIS 'rm; 5"' DAY or N0VEMBEf§4_:"2VQ<3:8: , 1
BEFORE I V '
THE HON'BLB MRS.JUS'1'Is_f3E E3".\_f'NAGAR?5¢§?PfN§\ "
c.A.NoQM4'%6g£{2.0.?33
.. A'
BETWEEN
._.._------------u-.--.
on': ea: 03 THE "csf.5*:_}it£1}§£*I"
KoRmANGALA,'».3ANGAL0¥%E».§.5o 034
' ' ...APPLICAN'I'
uu.n---.-nun?
. . . RESPONDENT
PPAYING TO APPOINT AN AUDITOR TO AUDIT THE
* :A*A@c§:fiifig1y, the application is allowed.
fi§kv
– 2 *
HALF YEAR ENDING 31.3.2008 AND .£ix H:s,
REMUNERATION AND BTC., –<. *J»%*»%
THIS APPLIATION coM:NG_ oNj"Fofi dR§ER3 '
TRIS nay, THE COURT MADE THE F0LLowrNG;-_,_" ~
QRDERIA .
Auditor’s repcrt acqéptedf fiud;tqf’s fee
is fixed in terms of the Crag; dated 8.6.2007
Re§g1nem§fi£ff§£ *$écti§n 462(5) of the
Companies RgtVi$”diSpéfiséd with.
Shil-
Ituigfia