IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(Cr.) No.240 of 2011
OCL India Ltd. .....Petitioners
Versus
State of Jharkhand & another ..... Respondents
CORAM : HON'BLE THE CHIEF JUSTICE
.....
For the petitioner : Mr.S.Sarkhial & Rajesh Kumar
For the State : JC to G.P.III
Order no.2 Dated23
rd
September, 2011
1.
Learned counsel for the State may take instruction
with regard to factual position of the godown as well as the
articles which have been seized, so as to assist the Court
whether the entire godown is required to be sealed.
2. Put up this matter again on 18th October,2011.
( Prakash Tatia, C.J. )
G.Jha /