Friday, 17, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sandeep vs State Of Kerala
2024 Latest Caselaw 11194 Ker

Citation : 2024 Latest Caselaw 11194 Ker
Judgement Date : 17 April, 2024

Kerala High Court

Sandeep vs State Of Kerala on 17 April, 2024

             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
            THE HONOURABLE MR. JUSTICE A. BADHARUDEEN
    WEDNESDAY, THE 17TH DAY OF APRIL 2024 / 28TH CHAITHRA, 1946
                      BAIL APPL. NO. 110 OF 2024
 CRIME NO.2685/2023 OF ERNAKULAM SOUTH POLICE STATION, ERNAKULAM
PETITIONER/ACCUSED:

          SANDEEP,
          AGED 37 YEARS
          MANAGER, SPACE INTERNATIONAL, DD MILESTONE,
          KADAVANTHARA, ERNAKULAM CITY, ERNAKULAM DISTRICT,
          PERMANENT ADDRESS: MANFILED INTERNATIONAL ,KOMATH LANE,
          PALARIVATTOM, KOCHI, PIN - 682024

          BY ADVS.
          C.D.JOHNY
          REJI R.



RESPONDENTS/RESPONDENTS:

   1    STATE OF KERALA,
        REPRESENTED BY PUBLIC PROSECUTOR,
        HIGH COURT OF KERALA, PIN - 682031

   2    STATION HOUSE OFFICER,
        STATION HOUSE OFFICER, ERNAKULAM TOWN POLICE STATION,
        ERNAKULAM DISTRICT, PIN - 682015

ADDL R3 NIMMY P.M.,
        AGED 35 YEARS, W/O. ANTONY SUNIL,
        KONATHUVEETIL,    SOUTH CHITTOR P.O,
        CHERANELOOR, ERNAKULAM DISTRICT

ADDL R4 JISMY PAUL,
        AGED 31 YEARS, W/O. ALBIN P.O.,
        PARAKKADAN HOUSE,   OKKAL P.O., ERNAKULAM PIN-683550

ADDL R5 MERIN VARGHESE,
        AGED 27 YEARS, W/O. ELDHO BABU, ANJILICKAL HOUSE,
        THATHAMPALLY.P.O., ALAPPUZHA, PIN-688013

ADDL R6 AKHILA THANKAPAN,
        AGED 33 YEARS, W/O. SHYNE RAJ,
        KALAMBATTUKUDY HOUSE, KOTTAPADY P.O.,
 BAIL APPL. Nos.110, 243,
245 and 807 OF 2024
                           2


       KOTHAMANGALAM, ERNAKULAM, PIN-686692

 ADDL ATHIRA S.,
  R7  AGED 24 YEARS, W/O. BINOOP C.K.,
      BIPIN BHAVANAM, IVERKALA WEST,
      NORTH PUTHANAMPALA P.O., KOLLAM, PIN-691553
      ADDL R3 TO R7 IMPLEADED AS PER ORDER DATED
      29/01/2024 IN CRL MA 2/24.

       BY ADVS.
       VISHNU DAS
       A.RAJASIMHAN
       SRUTHI DAS
       VYKHARI.K.U
       RENJIT GEORGE, SR.PUBLIC PROSECUTOR

     THIS BAIL APPLICATION HAVING BEEN FINALLY HEARD ON
12.04.2024 ALONG WITH Bail Appl..243/2024, 245/2024 AND
807/2024,  THE   COURT  ON   17.04.2024  DELIVERED  THE
FOLLOWING:
 BAIL APPL. Nos.110, 243,
245 and 807 OF 2024
                              3



        IN THE HIGH COURT OF KERALA AT ERNAKULAM
                           PRESENT
        THE HONOURABLE MR. JUSTICE A. BADHARUDEEN
WEDNESDAY, THE 17TH DAY OF APRIL 2024/28TH CHAITHRA, 1946
               BAIL APPL. NO. 243 OF 2024
 CRIME NO.2968/2023 OF ERNAKULAM SOUTH POLICE STATION,
                        ERNAKULAM
PETITIONERS/ACCUSED NOS.1 & 2:
    1    RAJANI V.R.,
         AGED 45 YEARS, W/O. SREEPRASAD, T/C 41/1820,
         UTHRADAM, ATTUKAL, MANACAD P.O.,
         THIRUVANANTHAPURAM, PIN - 695009

    2    SREEPRASAD,
         AGED 55 YEARS, S/O. SUDHAKARAN, T/C 41/1820,
         UTHRADAM, ATTUKAL, MANACAD P.O.,
         THIRUVANANTHAPURAM, PIN - 695009

         BY ADVS.
         THOMAS J.ANAKKALLUNKAL
         ANUPA ANNA JOSE KANDOTH
         SNEHA ELSA JOSEPH
         JAYARAMAN S.


RESPONDENTS/STATE:
    1    STATE OF KERALA,
         REPRESENTED BY PUBLIC PROSECUTOR,
         HIGH COURT OF KERALA, ERNAKULAM, PIN - 682031

 ADDL R2 JISMY PAUL,
         AGED 31 YEARS, W/O. ALBIN P.O., PARAKKADAN
         HOUSE, OKKAL.P.O., ERNAKULAM, PIN-683550
 ADDL R3 MERIN VARGHESE,
         AGED 27 YEARS, W/O. ELDHO BABU, ANJILICKAL
         HOUSE, THATHAMPALLY P.O., ALAPPUZHA, PIN-688013
 BAIL APPL. Nos.110, 243,
245 and 807 OF 2024
                           4


 ADDL R4 AKHILA THANKAPAN,
         AGED 33 YEARS, W/O. SHYNE RAJ,
         KALAMBATTUKUDY HOUSE, KOTTAPADY P.O.,
         KOTHAMANGALAM, ERNAKULAM, PIN-686692

 ADDL R5 ATHIRA.S.,
         AGED 24 YEARS, W/O.BINOOP.C.K., BIPIN BHAVANAM,
         IVERKALA WEST, NORTH PUTHANAMPALA.P.O., KOLLAM,
         PIN-691553
         (ADDL R2 TO R5 IMPLEADED AS PER ORDER DATED
         29/1/24 IN CRL MA 1/24)

         BY ADVS.
         A.RAJASIMHAN
         VYKHARI.K.U
         M.P.PRASANTH, PUBLIC PROSECUTOR

     THIS BAIL APPLICATION HAVING BEEN FINALLY HEARD ON
12.04.2024, ALONG WITH CONNECTED CASES, THE COURT ON
17.04.2024 DELIVERED THE FOLLOWING:
 BAIL APPL. Nos.110, 243,
245 and 807 OF 2024
                              5



        IN THE HIGH COURT OF KERALA AT ERNAKULAM
                           PRESENT
       THE HONOURABLE MR. JUSTICE A. BADHARUDEEN
WEDNESDAY, THE 17TH DAY OF APRIL 2024/28TH CHAITHRA, 1946
               BAIL APPL. NO. 245 OF 2024
 CRIME NO.2685/2023 OF ERNAKULAM SOUTH POLICE STATION,
                       ERNAKULAM
PETITIONER/ACCUSED NO.3:
         SREEPRASAD,
         AGED 55 YEARS
         S/O. SUDHAKARAN, T/C 41/1820, UTHRADAM,
         ATTUKAL, MANACAD P.O.,THIRUVANANTHAPURAM,
         PIN - 695009

         BY ADVS.
         THOMAS J.ANAKKALLUNKAL
         JAYARAMAN S.
         ANUPA ANNA JOSE KANDOTH
         SNEHA ELSA JOSEPH


RESPONDENTS:
    1    STATE OF KERALA,
         REPRESENTED BY PUBLIC PROSECUTOR,
         HIGH COURT OF KERALA, PIN - 682031

 ADDL R2 NIMMY P.M.,
         AGED 35 YEARS, W/O. ANTONY SUNIL,
         KONATHUVEETIL, SOUTH CHITTOR P.O.,
         CHERANELOOR, ERNAKULAM DISTRICT, PIN-682027

 ADDL R3 JISMY PAUL,
         AGED 31 YEARS, W/O. ALBIN P.O., PARAKKADAN
         HOUSE, OKKAL P.O., ERNAKULAM, PIN-683550
 ADDL R4 MERIN VARGHESE,
         AGED 27 YEARS, W/O. ELDHO BABU, ANJILICKAL
         HOUSE, THATHAMPALLY P.O., ALAPPUZHA, PIN-688013
 BAIL APPL. Nos.110, 243,
245 and 807 OF 2024
                           6


 ADDL R5 AKHILA THANKAPAN,
         AGED 33 YEARS, W/O. SHYNE RAJ, KALAMBATTUKUDY
         HOUSE, KOTTAPADY P.O., KOTHAMANGALAM,
         ERNAKULAM, PIN-686692

 ADDL R6 ATHIRA S.,
         AGED 24 YEARS, W/O. BINOOP C.K.,
         BIPIN BHAVANAM, IVERKALA WEST, NORTH
         PUTHANAMPALA P.O., KOLLAM, PIN-691553
         (ADDL R2 TO R6 IMPLEADED AS PER ORDER DATED
         29/1/24 IN CRL MA 2/24)

         BY ADVS.
         VISHNU DAS
         A.RAJASIMHAN
         SRUTHI DAS
         VYKHARI.K.U
         M.P.PRASANTH, PUBLIC PROSECUTOR

     THIS BAIL APPLICATION HAVING BEEN FINALLY HEARD ON
12.04.2024, ALONG WITH CONNECTED CASES, THE COURT ON
17.04.2024 DELIVERED THE FOLLOWING:
 BAIL APPL. Nos.110, 243,
245 and 807 OF 2024
                              7



        IN THE HIGH COURT OF KERALA AT ERNAKULAM
                           PRESENT
        THE HONOURABLE MR. JUSTICE A. BADHARUDEEN
WEDNESDAY, THE 17TH DAY OF APRIL 2024/28TH CHAITHRA, 1946
               BAIL APPL. NO. 807 OF 2024
CRIME NO.2968/2023 OF OF ERNAKULAM SOUTH POLICE STATION,
                        ERNAKULAM
PETITIONER:
         SANDEEP,
         AGED 37 YEARS, MANAGER, SPACE INTERNATIONAL,
         DD MILESTONE, KADAVANTHARA, ERNAKULAM CITY,
         ERNAKULAM DISTRICT, PERMANENT ADDRESS: MANFILED
         INTERNATIONAL, KOMATH LANE, PALARIVATTOM,
         KOCHI, PIN - 682024

         BY ADVS.
         C.D.JOHNY
         REJI R.


RESPONDENTS/STATE:
    1    STATE OF KERALA,
         REPRESENTED BY PUBLIC PROSECUTOR,
         HIGH COURT OF KERALA, PIN - 682031

    2    STATION HOUSE OFFICER,
         ERNAKULAM TOWN POLICE STATION, ERNAKULAM
         DISTRICT, PIN - 682015

         M.P.PRASANTH, PUBLIC PROSECUTOR

     THIS BAIL APPLICATION HAVING BEEN FINALLY HEARD ON
12.04.2024, ALONG WITH CONNECTED CASES, THE COURT ON
17.04.2024 DELIVERED THE FOLLOWING:
 BAIL APPL. Nos.110, 243,
245 and 807 OF 2024
                               8




                     COMMON ORDER

Dated this the 17th day of April, 2024

These anticipatory bail applications have been filed

under Section 438 of the Code of Criminal Procedure, 1908.

2. B.A.No.807/2024 is at the instance of the 3 rd

accused, Sri.Sandeep in crime No.2968/2023 of Ernakulam

Town South Police Station. B.A.No.110/2024 is also at the

instance of the above said Sandeep, who got arrayed as the

1st accused in crime No.2685/2023 of Ernakulam Town South

Police Station.

3. B.A.No.243/2024 has been filed at the instance of

Rajani V.R. and Sreeprasad, who are accused Nos.1 and 2

in crime No.2968/2023, where Sandeep got arrayed as the

3rd accused. B.A.No.245/2024 is one filed by Sreeprasad,

who got arrayed as the 3rd accused in crime No.2685/2023,

where Sandeep got arrayed as the 1st accused. BAIL APPL. Nos.110, 243, 245 and 807 OF 2024

4. Heard the learned Senior Counsel,

Adv.P.Vijayabhanu, Adv.Thomas J.Anakkallunkal, Adv.Johny

C.D. for the petitioners, Sri.M.P.Prasanth, the learned Public

Prosecutor and Sri.A.Rajasimhan, learned counsel for the

respective defacto complainant/s in both crimes on

12.04.2024 and these matters reserved for orders.

5. Perused the relevant documents form part of the

case diaries, the averments in the petitions and the

averments in the counter affidavit filed by the defacto

complainant/s, at part with the arguments advanced.

5. In crime No.2968/2023, the prosecution

allegations is that accused Nos.1 to 4, viz., Rajani V.R.,

Sreeprasad, Sandeep and Blessy Varghese, with intention to

cheat and defraud the defacto complainant and her friends,

so as to make unlawful enrichment and to make

corresponding loss to the defacto complainant and her

friends, offered job VISA of Caregivers/Care Assistant in UK BAIL APPL. Nos.110, 243, 245 and 807 OF 2024

under the banner 'SPACE International', where the 1 st

accused is the licensee, the 2nd accused is the owner and 3rd

and 4th accused are the Managers. Accordingly, they

obtained Rs.14 lakh each, on 22.12.2023 and 27.12.2023,

from the defacto complainant/s, Akhila Thankappan, Athira S

and Merin Varghese. The specific allegation is that the said

amount, coming to a total sum of Rs.56 lakh, was encashed

through the account of the 3rd accused. The further allegation

is that they have forged COS letter in this connection. On the

above facts, the accused herein alleged to have committed

offences punishable under Sections 406, 420, 465, 468 and

471 read with Section 34 of IPC.

6. In crime No.2685/2023, the allegation is same, but

the defacto complainant is only one. The prosecution alleges

that accused Nos.1 to 3 obtained Rs.14 lakh from the defacto

complainant through the account of the 1 st accused on

28.12.2022 and 12.01.2023 with an offer to provide VISA as BAIL APPL. Nos.110, 243, 245 and 807 OF 2024

dealt in crime No.2968/2023 and cheated the defacto

complainant after obtaining Rs.14 lakh from her. Thus, crime

alleging commission of offences punishable under Sections

406 and 420 read with Section 34 of IPC was registered,

against accused Nos.1 to 3 in this crime.

7. While canvassing anticipatory bail, Rajani V.R.

and Sreeprasad, who are accused Nos.1 and 2 in crime

No.2968/2023 and Sreeprasad, who is the 3 rd accused in

crime No.2685/2023, the learned senior counsel would

submit that in both crimes, the above persons have no

role as per the materials available and 'SPACE

international Travel Services' is owned and manned by

Rajani V.R. and Sreeprasad and they have no direct

involvement in the matter of collection of money by accused

Nos.3 and 4 in crime No.2968/2023 and accused Nos.

1 and 2 in crime No.2685/2023. It is submitted by the

learned counsel that accused Nos.3 and 4 in crime

No.2968/2023 were dismissed from the company due BAIL APPL. Nos.110, 243, 245 and 807 OF 2024

to misappropriation of funds and foul play they have done

during their tenure in the company for unlawful gain.

Thereafter also, accused Nos.3 and 4 left the petitioner

company and some complaints received from the candidates

that 'SPACE International Travel Services' belonged to the 3 rd

accused took money from them and misappropriated. It is

also pointed out that the 2nd accused lodged complaint

against the 3rd accused on 17.08.2023 at Ernakulam Town

South Police Station for misappropriation of funds by the 3 rd

accused in crime No.2968/2023. Accordingly, the learned

counsel pressed for anticipatory bail to them.

8. Similarly, learned counsel appearing for the other

accused would submit that they have bonafidely collected

money with intention to provide job VISA and they had no

intention to cheat and defraud the defacto complainants in

any manner. According to him, the amounts collected were

entrusted to one Rupesh Kumar for providing VISA and it BAIL APPL. Nos.110, 243, 245 and 807 OF 2024

was thereafter noticed that, after collecting money,

Mr.Rupesh Kumar, who manned Ray Seven Education

Agency, created recruitment agency with fake job

opportunities in UK, after taking huge amounts from the

candidates and other associates and thereby cheated the

defacto complainants and the petitioners. He also pointed out

that in this regard Central Crime Station, Basheerbag,

Hyderabad registered crime against Rupesh Kumar and his

concern. It was also pointed out that so far Rs.7 lakh each,

were returned to the defacto complainants.

9. Zealously opposing bail, the learned counsel for

the defacto complainant/s, who filed a very detailed counter

affidavit, mainly contended that when there are prima facie

materials, in cases involving conspiracy to cheat and defraud

the defacto complainants alleging economic offences having

deproved conspiracies, grant of anticipatory bail will defeat

the purpose of investigation. He also submitted that when BAIL APPL. Nos.110, 243, 245 and 807 OF 2024

misappropriation of huge amount of money is involved, care

must be given in order to ensure that effective investigation

shall not either be stalled or destroyed by granting pre-arrest

bail.

10. In support of this contention, the learned counsel

placed a decision of this Court in Rajeev A.R. v. State of

Kerala reported in 2023(2) KHC 620 and order in

B.A.No.4060/2023 dated 14.11.2023, following the ratio in

Rajeev A.R's case (supra).

11. Similarly, decision of the Hon'ble Apex Court in

Jagam Mohan Reddy Y.S. v. Central Bureau of

Investigation reported in 2013 KHC 4402, with reference to

paragraph No.15 of the judgment, wherein it is 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."

BAIL APPL. Nos.110, 243, 245 and 807 OF 2024

12. Another decision of the Hon'ble Apex Court in

Chidambaram P. v. Directorate of Enforcement reported

in 2019 KHC 6886 has been referred, mentioning paragraph

No.73 of the above judgment. Paragraph No.73 reads as

under:

"73. Observing that the arrest is a part of the investigation intended to secure several purposes, in Adri Dharan Das v. State of W.B. (2005 KHC 628 : 2005 (4) SCC 303 2005 (2) KLT SN 27 : 2005 (2) KLJ 356 AIR 2005 SC 1057 : 2005 (1) KLD 480 :

2005 CriLJ 1706), it was held as under: "19. Ordinarily, arrest is a part of the process of investigation intended to secure several purposes.

The accused may have to be questioned in detail regarding various facets of motive, preparation, commission and aftermath of the crime and the connection of other persons, if any, in the crime. There may be circumstances in which the accused may provide information leading to discovery of material facts. It may be necessary to curtail his freedom in order to enable the investigation to proceed without hindrance and to protect witnesses and persons connected with the victim of the crime, to prevent his disappearance, to maintain law and order in the locality. For these or other reasons, arrest may become an inevitable part of the process of investigation. The legality of the proposed arrest cannot be gone into in an application under S.438 of the Code. The role of the investigator is well defined and the jurisdictional scope of interference by the court in the process of investigation is BAIL APPL. Nos.110, 243, 245 and 807 OF 2024

limited. The court ordinarily will not interfere with the investigation of a crime or with the arrest of the accused in a cognizable offence. An interim order restraining arrest, if passed while dealing with an application under S.438 of the Code will amount to interference in the investigation, which cannot, at any rate, be done under S.438 of the Code."

13. It is specifically pointed out by the learned counsel

for the defacto complainants that the damage done by the

accused herein to the respective defacto complainants is not

curable by any means. According to him, the defacto

complainants are not only aggrieved in the matter of loss of

money to the tune of Rs.14 lakh each, but they were given

forged Sponsorship certificate, offer letter and rental

agreement. In turn, UK authorities imposed 10 years ban on

the defacto complainants to UK and the said ban is still

continuing. Therefore, the defacto complainants are not in a

position to go for job in UK for 10 years because of the overt

acts at the instance of the petitioners. In such circumstances,

arrest, custodial interrogation and recovery of relevant

materials are inevitable, in these crimes, and grant of pre- BAIL APPL. Nos.110, 243, 245 and 807 OF 2024

arrest bail would defeat the investigation.

14. In paragraph No.2 of the counter affidavit filed in

B.A.No.243/2024, the hazards based on the respective

annexures have been narrated as under:

"2. It is a huge scam where the accused advertised for hiring for UK in the Senior Carer/Care Givers through its official intagram and facebook accounts and collected Rs. 14.35 lakh each from 34 candidates including us. As per the Emigration Rules, 1983 the accused agency could collect Rs.30,000/- alone for each recruitment. After collecting the above amount they gave us forged sponsorship certificates, offer letter and rental agreement etc. and thus caused travel ban for 10 years. True copies of the above advertisements are produced herewith and marked as Annexure R2(a). The accused together made us to execute Undertaking/Self Declaration forms and true copies of the same are produced herewith and marked as Annexure R2(b), (c), (d) and (e). True copies of the forged Certificates of Sponsorship details issued to us by the accused are produced herewith and marked as Annexure R2(f), (g) (h) and (i). True copies of the forged offer letters issued to us by the accused are produced herewith and marked as Annexure R2(j), (k), (l) and (m). Apart from that the accused gave us forged rental agreements also. Under the guise of priority visa the accused obtained Rs. 000. True copy of the ban letters are produced herewith and marked as Annexure R2(n), (0), (p) and (q)."

BAIL APPL. Nos.110, 243, 245 and 807 OF 2024

15. On perusal of Annexure R2(n), R2(o), R2(p) and

R2(q), issued from the Home Office Web www.gov.uk/ukvi, it

is discernible that R2(n) was issued to Jismy Paul intimating

that her application for Skilled Worker Health and Care

Migrant dated 09.01.2023 was refused and it was informed

as under:

"Your application is therefore refused under Paragraphs 9.7.1 (a) and 9.7.2 of the Immigration Rules part 9 in line with Paragraph SW 2.1 of the Immigration Rules Appendix Skilled Worker."

xxx (omitted)

"You should note that because this application for entry clearance has been refused under paragraphs 9.7.1 (a) and 9.7.2 of the Immigration Rules, any future applications may also be refused under paragraphs 9.8.1 (a) and 9.8.4 (b) of the Immigration Rules. A refusal under paragraphs 9.8.1 (a) and 9.8.4 (b) of the Immigration Rules attracts an automatic refusal period of up to 10 years. The period starts from the date of this refusal notice".

16. Similar letters were issued to Merin Varghese,

Akhila Thankappan and Athira Sobha as per Annexure R2(o)

to R2(q).

BAIL APPL. Nos.110, 243, 245 and 807 OF 2024

17. It is argued by the learned counsel for Rajani V.R.

and Sreeprasad that they have no role in collecting money by

the other accused, who cheated the defacto complainants by

receiving money. It is submitted further that 'SPACE

International Travel Services' is an authorised institution

having license, obtained by Rajani V.R. and owned by

Sreeprasad and they have been doing the business of job

recruitment with bonafides and no complaints so far raised by

anybody.

18. Adverting to this contention, the learned counsel

for the defacto complainant would submit that in the FIS in

crime No.2968/2023, the roles of Rajani V.R. and

Sreeprasad were specifically stated and the records would

go to show that the recruitment was at the instance of

'SPACE International Travel Services' licensed by Rajani

V.R. and owned by Sreeprasad. Therefore, their complicity

in these crimes is at par with the other accused. BAIL APPL. Nos.110, 243, 245 and 807 OF 2024

19. On perusal of the materials available to consider

whether the petitioners herein deserve anticipatory bail,

prima facie, 14 lakh each were collected from respective

defacto complainants and others, with offer to provide job of

'Skilled Worker Health and Care Migrant' and thereafter, the

accused herein failed to provide the job as agreed, instead,

fake documents were given, which in turn, led to imposition

of travel ban to the aggrieved persons as already discussed.

The travel ban for ten years is still continuing. They have

returned Rs.7 lakh thereafter, after retaining the remaining

amount. It is submitted on 12.04.2024 that Rs.25,000/- each

were also returned back.

20. Even though accused Nos.1 and 2 in crime

No.2968/2023 raised plea of innocence by attributing the

overt acts on the shoulders of other accused, it is discernible

from the FIS in crime No.2968/2023, the involvement of

Rajani V.R. and Sreeprasad were mentioned. Apart from BAIL APPL. Nos.110, 243, 245 and 807 OF 2024

that, when a complaint was lodged by the aggrieved persons

before the police, Sreeprasad and Sandeep appeared and

ensured return of money. Thus, the role of Sreeprasad in this

crime could not be read in segregation from Sandeep and

Blessy. However, it appears that no active participation in

these occurrences at the instance of Rajani V.R. though she

is the licensee of 'SPACE International Travel Services' and

the business is manned by Sreeprasad. So reading the

complicity of Rajani V.R. in isolation with the other accused,

she can be enlarged on anticipatory bail while disallowing the

anticipatory bail plea at the instance of the other accused.

Sandeep and Blessy would contend that they bonafidely

received the amount, but they were cheated by 'Ray Seven

Education Agency' at the instance of Rupesh Kumar. In fact,

those explanations would not wipe out the culpability of the

other accused persons. That apart, the trauma created by the

overt acts of the other accused, by providing fake BAIL APPL. Nos.110, 243, 245 and 807 OF 2024

documents, which resulted in travel ban of 10 years to the

aggrieved persons is a matter of serious concern. Therefore,

this is a case wherein amount of cheating, falsification of

documents and using the same as genuine etc. are matters

which would require detailed investigation after custodial

interrogation. In such cases, grant of anticipatory bail would

defeat the purpose of investigation and the investigation is

not effectively going on for the last 4 months since these

anticipatory bail applications have been pending from

09.01.2024 and there has been an interim order not to arrest

the petitioners granted by my learned predecessor on

29.01.2024.

21. In view of the above discussion, all bail

applications, except the anticipatory bail plea of the 1st

accused in crime No.2968/2023, are liable to fail and are

dismissed and the interim order shall stand vacated with

liberty to the Investigating Officer to go with the investigation BAIL APPL. Nos.110, 243, 245 and 807 OF 2024

as per law. The other petitioners (except Rajani V.R.) are

directed to surrender before the Investigating Officer within

seven days and cooperate with the investigation in

accordance with law.

B.A.No.243/2024 stands allowed in part granting

anticipatory bail to Rajani V.R.,the 1 st accused on imposing

conditions:

i. The 1st accused in crime No.2968 of 2023/Rajani V.R. shall surrender before the Investigating Officer within ten days from today and on such surrender, the Investigating Officer can question her and record statement. In the event of her arrest, the Investigating Officer shall produce Rajani V.R. before the Jurisdictional Court on the date of arrest itself.

ii. On such production, Jurisdictional Court shall release Rajani V.R. on bail, on executing bond for Rs.30,000/- (Rupees thirty thousand) by herself and by two solvent sureties, each for the like sum to the satisfaction of the Jurisdictional Court. iii. The 1st accused in crime No.2968 of 2023/Rajani V.R. shall co-operate with investigation and shall be made available for interrogation and for the purpose of BAIL APPL. Nos.110, 243, 245 and 807 OF 2024

investigation, as and when the Investigating Officer directs so.

iv. The 1st accused in crime No.2968 of 2023/Rajani V.R. shall not leave India without prior permission of the jurisdictional court.

v. The 1st accused in crime No.2968 of 2023/Rajani V.R. shall not, intimidate the witnesses or interfere with the investigation in any manner.

vi. The 1st accused in crime No.2968 of 2023/Rajani V.R. shall not commit any offence during the currency of this bail and any such involvement is a reason to cancel the bail hereby granted.

Sd/-

A. BADHARUDEEN JUDGE nkr

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter