High Court Patna High Court - Orders

The Official Liquidator(M/S … vs Om Prakash Chirania & Ors on 20 October, 2011

Patna High Court – Orders
The Official Liquidator(M/S … vs Om Prakash Chirania & Ors on 20 October, 2011
                    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.)