Citation : 2020 Latest Caselaw 2181 Del
Judgement Date : 16 July, 2020
$~1
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Reserved on: 10.07.2020
Pronounced on: 16.07.2020
+ BAIL APPLN. 748/2020
UNWAN AMROHI ..... Petitioner
Through Mr. Sudhir Nandrajog, Sr. Adv. with
Mr. Manish Kumar Singh, Adv.
versus
STAT E ..... Respondent
Through Mr. Izhar Ahmad, APP for the State
with SI Amit Kumar, Special Cell,
Lodhi Colony
CORAM:
HON'BLE MR. JUSTICE SURESH KUMAR KAIT
JUDGMENT
1. The instant bail application has been filed on behalf of the petitioner
for grant of regular bail in pursuance to FIR No.230/2019 dated 19.12.2019
registered at Police Station Special Cell for the offences punishable under
sections 489-A/489-D/120-B/34 IPC & 25 Arms Act.
2. Mr.Sudhir Nandrajog, learned senior counsel appearing on behalf of
the petitioner submits that FIR in question was registered on 19.12.2019 and
petitioner/accused was arrested on 23.12.2019 by the police officials of
Police Station Special Cell. He was taken for five days of Police Custody
remand during which petitioner fully cooperated, however, nothing has been
recovered from the possession of the petitioner or at his instance. Thus, the
recovery shown by the police officials are planted.
3. Learned senior counsel further submits that the alleged recovery is
neither Fake Indian Currency Notes (FICN) nor Fake US currency notes (F-
US-CN), however, the same are the normal photocopies on normal daily use
papers. The serial number of these photocopies of alleged currency notes
were same and only with single serial number. Moreover, the said alleged
recovery of photocopies of currency notes are more than 70% single side
photocopies with same serial number. Neither the petitioner has designed
nor has printed any FICN, however, all the alleged recovered photocopies of
Currency Notes are normal Xerox copies from the general photocopy
machine and not from any printing machine. The petitioner has no concern
and connectivity with co-accused, however, he was arrested three days after
registration of the FIR and arrest of the three other accused persons in the
present case.
4. Learned counsel further submits that the present case does not fall
under section 489-A/489-D IPC. Moreover, the alleged recovered weapons
are planted by the police officials. In addition to above, the petitioner is in
judicial custody since 23.12.2019, who is aged about 32 years having family
and minor children. However, learned ASJ while dismissing bail
application has ignored the above said facts and passed the orders in a
mechanical manner.
5. On the other hand, Mr.Izhar Ahmad, learned APP for State while
opposing the present petition submitted that an input was received that a
Dubai based Pakistan native namely Shah Sahab was likely to pump fake
Indian currency notes in the country. The secret information further stated
that Asif, who is in Dubai, is managing the network of pumping FICN in
India through Unwan, (petitioner herein) and Akbar @ Khursheed & others.
It also surfaced that this syndicate of FICN is being run with the aid of a
foreign based syndicate in India, at interstate level and name of a few
suspects, viz. Tabrez, Unwan & Akbar @ Khursheed, were surfaced.
6. Learned APP further submits that during investigation, on 20.12.2019,
three persons were apprehended near Laxmi Nagar, Delhi, from whose
possession FICN was recovered, details of the same are as under:
S. No. Particulars Recovery effected 1. Raghuraj Singh S/o Shishpal Rs.2,00,350/-
R/o Bichatt-Sujanpur, Post-Khas, Distt.- FICN Bulandsher, U.P.
Receiver of FICN
2. Tabrez Ahmed S/o Lt.Shammi Ahmed, Rs.44,000/-
R/o 2nd Floor, above SBI & ICICI ATM, FICN
Near Anar Wali masjid, Kishan Kunj,
Laxmi Nagar, Delhi Rs.50,000/-
Kingpin associated in printing & (Genuine)
circulation of FICN
3. Tahir Shoaib S/o Alumiddin Rs.48,000/-
R/o kC-45, Gali Central Bank, FICN
New Seelampur, Delhi-53.
Accused associated in financing &
providing space for setup for FICN.
7. Learned APP further submits that another accused namely (4) Danish
Malik of Delhi arrested on 22.12.2019, who worked as a designer of FICN.
During police custody, on the instance of above-named accused, FICN and
printers were recovered from his house. Later, on the instance of accused
Tabrez Ahmed, recovery of laptop was effected from his rented
accommodation, in which Danish used to design the FICN. On 22.12.2019,
subsequent recovery was made on Shoaib's instance from his house i.e. C-
47, New Seelampur, Delhi, amounting to Rs.25,000/- (FICN). The room
which he pointed-out as printing room of FICN, got sealed as it was cleaned
for the purpose of destruction of evidence. Later, this room got inspected by
forensic experts from CFSL/CBI and report in this regard is still, awaited.
8. He further submits that on 23.12.2019, petitioner was arrested and at
his instance, FICN, fake US currency notes and illegal arm-ammunition
were recovered from his house. The brief details of recovery effected are as
under:
S.No. Particulars Recovery effected
5. Unman Amrohi @ Wan Ansari Rs.51,75,000/-
S/o Anis Amrohi @ Anis Ansari FICN
R/o 4855/24, 4th Floor, Daryaganj, (denomination of 500 & 2000) Delhi-02. Rs.16,75,000/-
Accused associated in printing F-US-CN
and possession of FICN. (denomination of 100)
Two country made pistols with
four live ammunitions.
9. He further submits that on the instance of petitioner, recovery of
printer-cum-scanner was also effected from his house. During investigation,
it surfaced that petitioner was himself printing the fake currency notes and
using them for deception and it is apparent that the recovery effected from
him can easily cause deception and thereby may cause undue advance to any
reasonable person. A printer-cum-scanner was also recovered from his
house on his instance and that forms a part of processing of counterfeit
currency notes and as such, ingredients of section 489-A/489-C/489-E were
very much attracted towards his act, besides section 25 Arms Act. Thus, the
present petition deserves to be dismissed.
10. As stated by learned APP, kingpin of the racket has been operating
the fake currency notes syndicate from Dubai and petitioner herein is in fact
the printer of the said FICN syndicate. Apart from Fake Indian Currency
Notes (FICN) of Rs. 52 Lacs, US Dollar (FUSCN) of Rs. 17 lacs have also
been recovered from the possession of the petitioner.
11. Though Mr.Nandrajog, learned senior counsel has argued that the
alleged recovery of FICN has been planted on petitioner, however, the case
of the petitioner is not that the police officials have an enmity with the
petitioner and other co-accused due to which they have been implicated
falsely in the present case.
12. It cannot be disputed that FICN is affecting the economic fabric of the
country and needs to be tackled severely.
13. In the case of State of Gujarat vs. Mohan Lal Jitamalji Porwal &
Ors.: (1987) 2 SCC 364, wherein the Hon'ble Supreme Court has held as
under:
"The entire Community is aggrieved if the economic offenders who ruin the economy of the State are not brought to books. A murder may be committed in the heat of moment upon passions being aroused. An economic offence is committed with cool calculation and deliberate design with an eye on personal profit regardless of the consequence to the Community. A disregard for the interest of the Community can be manifested only at the cost of forfeiting the trust and faith of the Community in the system to administer Justice in an even handed manner without fear of criticism from the quarters which view white collar crimes with a permissive eye unmindful of the damage done to the National Economy and National interest"
14. He also relied upon the case of Y.S. Jangan Mohan Reddy vs. CBI:
(2013) 7 SCC 439, Hon'ble Supreme Court has held as under:
"15) Economic offences constitute a class apart and need to be visited with a different approach in the matter of bail. The economic offence having deep rooted conspiracies and involving huge loss of public funds needs to be viewed seriously and considered as grave offences affecting the economy of the country as a whole and thereby posing serious threat to the financial health of the country.
While granting bail, the court has to keep in mind the nature of accusations, the nature of evidence in support thereof, the severity of the punishment which conviction will entail, the character of the accused, circumstances which are peculiar to the accused, reasonable possibility of securing the presence of the accused at the trial, reasonable apprehension of the witnesses being tampered with, the larger interests of the public/State and other similar considerations."
15. Thus, it can be firmly stated that economic offences are required to be
treated as a separate class and bail cannot be granted as a matter of routine.
16. In the present case, keeping in mind the recovery from the petitioner
of huge amount of FICN, FUSCN, printers, arms and other materials, the
case of the prosecution cannot be disbelieved.
17. It is pertinent to mention here that the prosecution has relied upon
FICN and FUSCN printed on both sides as evidence and not on single side
printed notes.
18. In view of the facts of the present case and the settled law in such
nature of offences, without commenting on the merits of the case, I am of
the considered view that petitioner does not deserve bail at this stage.
19. The petition is, accordingly, dismissed with no order as to costs.
20. The Trial Court shall not get influenced by the observations made by
this Court while passing the order.
(SURESH KUMAR KAIT) JUDGE JULY 16, 2020 ab
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!