Section 223(e) in The Code of Criminal Procedure, 1973
(e)persons accused of an offence which includes theft, extortion, cheating, criminal misappropriation, and persons accused of receiving or retaining, or assisting in the disposal or concealment of, property possession of which is alleged to have been transferred by any such offence committed by the first-named persons, or of abetment of or attempting to commit any such last-named offence;