High Court Patna High Court - Orders

Devendra Singh vs The State Of Bihar on 25 March, 2011

Patna High Court – Orders
Devendra Singh vs The State Of Bihar on 25 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.4963 of 2011
                                    DEVENDRA SINGH
                                              Versus
                                  THE STATE OF BIHAR
                                            -----------

02. 25.03.2011 The petitioner is apprehending his arrest

in Chautham P.S. Case No.100 of 2010 under

Sections 489A, 489B & 489C of the I.P.C.

It is alleged that Rs.500/- note was

circulated by one Priyanka kumari, which was found

to be forged. Said Priyanka Kumari admitted that the

notes were supplied by the petitioner being her

relative and who used to deal with forged currency

note. It is submitted by learned counsel for the

petitioner that the notes having been recovered from

the possession and even accepting the accusation at

best the case comes under the purview of Section

489C which is bailable. It is further stated that

petitioner has no criminal antecedent.

Let the learned court-below i.e. Chief

Judicial Magistrate, Khagaria, consider the regular

bail application of the petitioner as on the basis of the

accusation levelled the case comes within the

purview of Section 489C only. Provided that on

verification it is found that petitioner has no criminal

antecedent particularly any accusation as levelled in

the present case.

With the above observation, this
2

application is disposed off.

Let the order be transmitted through fax

at the cost of the petitioner.

( Dinesh Kumar Singh, J.)
Mkr.