High Court Karnataka High Court

Meera Mohiddin vs State By Police Inspector on 20 October, 2008

Karnataka High Court
Meera Mohiddin vs State By Police Inspector on 20 October, 2008
Author: A.S.Pachhapure
IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS THE 2o"'DAy or ocroaaa, 2oo3tf *_
BEFORE: I

THE HON'BLE MR. JUSTICE A.S. pAc3H§PuR:j~t

CRIMINAL APPEAL No.1fiD7jGE:2533":x tI*x'"'

BETWEEN:

Meera Mohiddin,

Sfo. Tippu Sultan,
Aged about 62 years,
R/at Ambedkarnagar,

Madhurai Town, _ 1 =; .vjtx -~,'
Tamilnadu. ,'*;t~ 1 : v~ =At»--«-,... A9PELLANT

[By Sri. Pra$a§n§"5;P{;@Afii¢fist$utiae.}

AND:

State by ?c;i¢e Ia§fi§ct6r;"£
Mahalakshmi'Layout.Po1ice;
Police Stat1on,_ ' ' '

$anga1n§e.* "»¢ V ... RESPONDENT

°.;sy's§1,iA,vgRamakr1shna, HCGP.}

\b'i:'!r

This,Crl;'Appeal is filed u/Section 374 Cr.P.C.
byw the .Adyocate for the appellant against the

"*?Judgment di. 07.08.2003 passed by the XXIII Addl.
1 xCtflb &vS.J., Bangalore City, in S.C. Nc.113/2083,
Vt'v convinaing the appellantwacoused for the offences
Uxupln/S5. 489~B and Sec. é89~C of IPC and sentencing
* him tb undergo R.I. for 3 years and to pay fine of

Rs.2,000~00 for the offence punishable u/S. 489-B of

tt'»IBC. I.D., to undergo S.I. for 6 months and further
u_" sentencing him to undergo R.I. for 3 years and to
pay a fine of Rs.1,000-~00 for the offence p/u/S.



2

489-C of IPC I.D., to undergo S.I. for 6 months.
Both the sentences shall run concurrently.

This Crl. Appeal coming on for Final Heating,

this day the Court delivered the following: »_ ,3 u ._

JUDGEMENT

The appellant has filed”ufltnis<Elappeal;K

challenging the Judgment and ckaé:_"con§;¢t1ng"{§:a*,

for the offence punishable unde; sé¢:ion§<4é9tB7 and l

(C) IPC on a trial ,held obyd the, Sessiensi Judge,
Bangalore City. ' l l 'V

2. The facts.__rel.’eiiant f’o;§—-_g_:h§-.- – se of this

appeal are as nnde;£V at

It is op”22}9é;Q0§§ at about 8.00 a.m., when

‘E.Ws.1, and 4 Hwete «on round, received credible

“ninformaLien_. that in R.M.C.Yard near Rangappa

Vegeta§le*dMandi;” a person was in possession of

Vdcounterfeit’notes of Rs.100~00 denomination and he

“”n was t:ying to put them in circulation. Immediately,

«’P£Ws;1_ and 4 along with the attesting” witnesses-

R”9;3,3 and another went to the said place and saw the

Vd*.aecused was handing over the counterfeit notes to

V P.W.2. Immediately, they” apprehended the accused

and on arrest, made a personal search in the

7V/

4

documents Ex5.P1 to P8 and M.0s.l and 2. H The

statement of the accused was recorded under Section

313 Cr.P.C. He has taken the defence§dofChtct%1l.

denial and has not led any defence evidence; cTh§u.

Trial Court on appreciation [of w§he’2é§iden¢edrQn’

record, convicted the appellantA for [the “5f£¢fi¢e”x_

under Sections 489(3) and (5; IPC and seetégpée him
to undergo R.I. for 3 ygara for egg: of the offences
and ordered to pay Vfifiei aft R;}2,ooo~oo and
Rs.1,000–00 reegectivelf and 15 defaelt to undergo
imprisonment “tern ggx[r§ent§5f fior each of the
offencesrv …. __Egdrleyed,j§§r,§na”fconviction and the
sentence; the accfieed bee afiproached this Court in

appeal.

3ft I have heard the learned amicus curiae for

the deppellant Wand also the learned Government

V Pleader;

W. 4. The point that arises for my consideration

Whether the Judgment and Grder of
conviction of the appellant for the
offence under sections 489(8) and (C)

/*
E>é”mm

11

ORDER

The appeal is dismissed. The confiictidefamda

the sentence on the appellant for the offence undef”

Sections 489(8) and {C} IPC is coafirmedIg*efiejr;i;i

Courfi is directed to secure the *presence: of: the W

accused to undergo the senfefice, ifahe-flee already

not undergone the sentence cfdexed by if: dVThe fee

of the amicus curiae 15 fified at gs sgooomoo and the

State shall pay the sa@eg 1

Sd/~
Iudge

,Ksm* V”i…. . “e- ….. We