High Court Patna High Court - Orders

Bhola Kumar Sahni vs State Of Bihar on 30 June, 2010

Patna High Court – Orders
Bhola Kumar Sahni vs State Of Bihar on 30 June, 2010
                       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 )