High Court Karnataka High Court

Mehaboobsab Abdulsab Surkod, vs The State Of Karnataka, on 31 August, 2010

Karnataka High Court
Mehaboobsab Abdulsab Surkod, vs The State Of Karnataka, on 31 August, 2010
Author: Mohan Shantanagoudar
Crl.P. N0.7881 of 2010
: 1 :

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

Dated this the 31st Day of August 2010
Before M .
THE i-ION'BLE MRJUSTICE MOI-IAN " 
Criminal Petition No.788 l /20lO___:'.._' _V

Dist: Belgaum.  _ at ';.-.. Petitioner

(By Sri. S.B.Deyannavai*,'l  P 

The State ._of Kamatgikgg 
Through ASL Rvar1'1d__uI'ga*PS,

R/b Statie PP, 'Circuit Bench,

  "  ..... .. ...Respondent

 '(*;3;3iz'j'si=aAi."V'.M;s:anaka:, HCGP)

 Th__is criminal petition is filed under Section 439 of

 gthe Code; of Criminal Procedure seeking to release on
_bai1,_in Ramdurga Police Station Crime No.43/2010 for
 "Ct1'ie offences punishable under Section 489B read with
 34 "OFPIPC.



Crl.P. |\§0.788l of 2010

This criminal petition coming on for orders this
day, the Court made the following:
ORDER

Based on the complaint dated 25.02.2010 lodged
before the Rarndurga Police Station, Crime
is registered for the offence punishable
4898 read with Section 34 of IP01!
that the police officers apprehendedvhlllboth
including the petitioner at on
25.02.2010 and notes

as detailed in along with other articles.

2. Shri.* S.B’.D’c;Vani:;aVar, learned advocate for the

petitioner–accusediNo.:2 submits that even if the entire

cor’r=_plaint.is:bel_ieved, the offence may fall under Section

4898 of IPC, inasmuch as there is

2 r1othi’ng”‘oAn.’record to show that the accused were using

:fthe’ifo.rged and counterfeit currency notes.

l/S

Cl’I.P. i\E0.7881 Of 2010

3. Since the investigation is yet to be completed,
this Court does not wish to comment anything on the
merits of the case. Suffice it to observe, at this stage,
that it is open for the petitioner to
appiication for bail before the Court be1o_\2s.I…2′,:ufteri C
the Charge–sheet. C C C C V V

4. In View of the aboxrey,-..petitio1_”i’
with liberty to the petitionery”‘to the Court
below for filing a after filing of

charge–sheet. V

Krns C it