IN THE HIGH COURT OF JUDICATURE AT PATNA
Or. Criminal Miscellaneous No.1 of 2005
The Official Liquidator(M/S Ganga Vanaspati Ltd.)
Versus
Om Prakash Chirania & Ors
----------------------------------
33. 20.10.2011 Attendance has been filed on behalf of accused
no. 1 by his counsel. An application under Section 317
Cr.P.C. has been filed on behalf of accused no. 3, Deo
Prakash Rungta. It is allowed for today only.
A report has been received from Mr. Karuna
Shankar Singh, Sub-Inspector of Police, Hare Street Police
Station, 42, C.R. Avenue, Kolkata – 700 012 stating that the
warrantee Balchand Jain has left the place about 10-15 years
before and since then no one was found at the said address.
It is further stated that on collection of secret
information he learnt that the warrantee Balchand Jain has
shifted at his native village Losal, District- Sikar in the State
of Rajasthan.
In the aforesaid circumstances, let a non-bailable
warrant of arrest be issued against accused no.2, Balchand
Jain through the Superintendent of Police, District- Sikar in
the State of Rajasthan for its execution.
Put up on 24th November, 2011.
S.Pandey (Ramesh Kumar Datta, J.)