High Court Patna High Court - Orders

Md.Sayeed @ Hafiz vs The State Of Bihar on 3 July, 2008

Patna High Court – Orders
Md.Sayeed @ Hafiz vs The State Of Bihar on 3 July, 2008
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.19983 of 2008
                                 MD.SAYEED @ HAFIZ
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

3. 3/7/2008 Heard.

On some tip off, the police laid a wait for traffickers in fake

currency. When the persons were nabbed different amounts were

recovered from different persons. From the blue bag, which was said

to be with the petitioner, the police claimed recovering fake currency

notes each of 100 denominations totaling upto 45,400/-. The persons

were arrested, the notes were seized and the same were presented

before the State Bank of India for its opinion about the genuineness of

the notes. The bankers who could be the experts on the matter, stated

that they were all fake, for reasons as indicated in the F.I.R.

The contention is that recovery could not be said to be from

the conscious possession of the petitioner and that the allegation of

being in possession of fake notes is false and fabricated. There is no

reason to doubt the prosecution allegation regarding the petitioner

being found in possession, fake currency notes. The personal status of

a man could hardly bear with the offence most often white-collar

persons are found indulging in like the present type of occurrence. The

offence is directly an attempt on disrupting the economy of the country,

considering which the petition is dismissed.

     S.Ali                                            (Dharnidhar Jha, J.)