High Court Punjab-Haryana High Court

Hadar And Another vs State Of Haryana on 23 September, 2009

Punjab-Haryana High Court
Hadar And Another vs State Of Haryana on 23 September, 2009
 CRM No. M-26765 of 2009                                  1



    IN THE HIGH COURT FOR THE STATES OF PUNJAB &
              HARYANA AT CHANDIGARH.

                                  CRM No. M-26765 of 2009 (O&M)
                                  Date of decision: 23.09.2009

Hadar and another                                    ...Petitioners

                             Versus

State of Haryana                                     ...Respondent
CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. Hari Om Attri, Advocate, for the petitioners.


Rajan Gupta, J (oral).

This is a petition under Section 438 Cr.P.C. seeking pre-

arrest bail in a case registered against the petitioners under Sections

489-B and 489-C IPC at Police Station City Hisar, vide FIR No.602

dated 29th May, 2009.

Learned counsel for the petitioners has argued that no

offence under Section 489-B and 489-C IPC is made out. Moreover,

statements of the accused were recorded in police custody and the same

are inadmissible in evidence.

I have heard learned counsel for the petitioners and given

careful thought to the facts of the case.

The petitioners were apprehended by Additional

Superintendent of Police, Hisar on 29th May, 2009 on the basis of

information received from an informer. On their personal search, 160

notes of the denomination of Rs.500/- were recovered from Akram and
CRM No. M-26765 of 2009 2

100 notes of the denomination of Rs.500/- were recovered from Mohd.

Sabir. Akram and Mohd. Sabir made a disclosure statement that they

used to get fake currency from Hadar and Amar Ulla alias Rama Tulla

(petitioners herein).

Keeping in view the seriousness of the allegations and

increasing incidents of circulation of counterfeit currency in the country,

I am of the view that custodial interrogation of the petitioner may be

necessary to take the investigation to its logical end. The recovery

being of 260 notes of denomination of Rs.500/- each, it is important that

the investigating agency should unearth the entire scam. The petitioners

have no case for grant of pre-arrest bail. The petition is devoid of merit

and is hereby dismissed.

(RAJAN GUPTA)
JUDGE
September 23, 2009
‘rajpal’