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’