High Court Jharkhand High Court

Ratan Jalan @ Ratan Kr. Jalan vs State Of Jharkhand & Ors on 1 July, 2011

Jharkhand High Court
Ratan Jalan @ Ratan Kr. Jalan vs State Of Jharkhand & Ors on 1 July, 2011
      IN THE HIGH COURT OF JHARKHAND AT RANCHI

                   W.P.(Cr.) No.67 of 2011
      Ratan Jalan @ Ratan Kumar Jalan             ...... Petitioner
                         Versus
      State of Jharkhand and ors.                 ....... Respondents


       CORAM : HON'BLE THE ACTING CHIEF JUSTICE

                                 .....

For the petitioner : M/s P.P.N.Roy, Sr.Adv.
For the Respondents : Mr.R.Mukhopadhyay,S.C.III

Dated-1st July, 2011

By Court- The office objections are dispensed with, in view of

the fact that the petitioner’s only prayer is that though in a complaint

case being Complaint Case No.316(A)/2002 ( Ratan Kumar Jalan

Vrs. Lalit Singh) registered under Section 138 of the Negotiable

Instrument Act, the accused has been summoned but they are

absconding since 2004. The writ petitioner has prayed only that the

State Officer be directed to execute the warrant issued by the court of

Judicial Magistrate, Ranchi in Complaint Case No.316(A)/2002.

2. It was the duty of the trial court itself to take action

against the serving authorities without intervention of this Court as

the trial court was competent to execute the warrant through the said

authority. However, since the prayer is with respect to getting the

process issued by the court to be served, therefore, this writ petition

is allowed and it is ordered that Superintendent of Police, Ranchi

shall see that the process issued by the court of learned Judicial

Magistrate in Complaint Case No.316(A)/2002 be executed without

any further delay.

2.

3. Let a copy of this order be sent to the trial court as well as a

copy of this order be also supplied to the Superintendent of Police,

Ranchi by the learned counsel for the State.

( Prakash Tatia, A.C.J. )

G.Jha/