IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20905 of 2010
BHOLA KUMAR SAHNI son of Mohan Sahni, resident of vill.-Jagbank, P.S.-
Patauna(Bisfi), Distt.-Madhubani-----------Petitioner.
Versus
STATE OF BIHAR .
-----------
2. 30.6.2010 Heard Learned counsel for the petitioner and the State.
Allegation against the petitioner is that he paid six fake
notes denomination of which are Rs.500/- and eighty fake notes
denomination of which are Rs.100/- in the year 2004 for which
complaint is lodged only in the year 2009 and also there is no report
from Reserve Bank of India and process is there about having
permission of C.J.M. before verification of the seized notes. Further it is
submitted that notes were never recovered from petitioner’s possession.
According to the learned counsel for the petitioner, land from informant
Rajesh Kumar Choudhary’s father was purchased by the petitioner in
his mother’s name. Notes have been found fake by custom officials and
their observation need if further corroboration from another expert may
not be taken to doubt at this stage including delay in lodging the
complaint petition.
Accordingly, prayer of the petitioner for anticipatory bail is
rejected.
Sudip ( Mandhata Singh,J )