BEXNGRLORE-560 034
-1-
IN THE HIGH COURT 0:? KARNATME-:._AT
DATED THIS THE 5"' DAY o5*:"1:sIo&¥E:rviiaE'£z*--
BE '"~ _
THE HON' ELE MRS .;__JUST :AcgVTje::._ V, _NAéP;RATAH1~;i%
5* % A. isio, ém;*2'0}t1a .V "
3».c.m?%1~7.;;2oo3
OFFICE oi§=..,_'mE '0.E4E*:'{:1:3Su:fLiQuIDATOR
HXGH couRT%'--QsvvIr;ARN2n.1*Ars'5rx, 4"' FLOOR
D & srwme, KEINURIYE. SEDAN
. . . APPLICANT
(B? -3311: vv.i3a=.;:é25§r.--?~'& sax V JAYARAM, ADVS.,)
. . . RESPONDENT
THIS APPLICATION IS FILED UNDER SECTION
VJ : _ #i62 05′ THE COMPANIES ACT, 1956 R/W RULES 11(2))
}’&3~3D 298 or THE COMPANIES (COURT) RULES, 1956
PRAYING TO APPOINT AN AUBITOR TO AUIIBIT THE
ACCOUNTS OF THE OFFICIAL LIQUIDATOR FOR THE’.
– 2 –
HALF YEAR ENDING 31.3.2608 AMa~f§jxiv3:si” V
REMUNERATION AND ETC.,
THIS APPLICATION COMIfi$:7b§ FOR -0Rb$Rs”~
THIS DAY, THE couar MADE-$HE FQLLQwI§s{.m_h;
okbafi _
Auditor’s repoft_ac¢e§ie§} fiAhditor’s fee
;;%¢atéd 8.6.2007
is fixed in tetms oi £h¥o@d#
passed in QLRxN@w2;ifl2QU?5′ :’
Re§ui:eme5tf.§£ fs§c§1¢n 452(5) of the
Companies Rgt.i§ dispefised with.
.A »Acc¢rdifiqly; the application is allowed.
sal-
Ituflge
T {5kv