High Court Karnataka High Court

Official Liquidator vs Nil on 9 June, 2009

Karnataka High Court
Official Liquidator vs Nil on 9 June, 2009
Author: B.V.Nagarathna


.. 1 ..

IN TH133 fiitifi UUUKI’ OF KARNPKFAKA AT tiAN(.}Ai.;QRif}

DATED TI~iiS THE 09″ DAY OF JUNE. 2009

BE§3″(“)R§3

“me; :~£0N’B;_,::; MRS. uus’1′:«.::1:: 5.v.1~4At;A:§§’§’:’§m}xL:”‘ ”

s:.A«r9::.2;_1wLZ§z:»§<:<2§. %
LE f;

C’:(“}P.NC).4:”S *

j£:£i;§I,’9§i;.§;L.i:.3_i}4;:

UFFl()lA,L L.4<.)umA'm;<_ _ V
AITACHED *:'0 THE _ V
PK)?-3'BLE HIGH (:c)ue";-:2. AKAR:§A1'As<f;:x 'A
L';{JRP{)i~€A'l'.I:$ BHAVAN, r~:<;..2¢~'2?.,:' ' *
ima FLOOR, M;G.ROAE;",- .

BANG:ALC3RE:Si5Q (301

MWJCAN7

{By
Am? . . . . ..

. 5,1; fit …… ..

V V Ri:)SPONDE.N’l’
we ‘véifiiéial iiquidator nag fiiad this application. uncicr
of the Cfsmganias Act, 1956 praying that”; $231″ the

H :~eascI;?3″ ‘stated in the accaxapanying afiidavit this Hon’¥:}ie

may be pieasw :0 pass an order apgmnting an auditor

in audit the accounis of the 0.1.. for the haif year ending

u ‘ 3(}.9.2U{}8 and fix his mmunerafion and regarding the

requirement of Section 4€>°2{iii§ csf the fiompames Act, 19136

and etc.

This Company Appficafion coming on ibr orders this
day, the C0131″: maée the falicswing:

Audit report accepted and auditofis ftifi _

terms as’ order dated 5.5.2097 passed (}.:,.te–.~§ie..};§j1i;~<g:{x;7. "

Requirement under Section the:
Act is dispensed i.*.1_z__is' is

disposed of.

Si!’