Monday, 20, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sudarshan vs State Of Kerala
2024 Latest Caselaw 11444 Ker

Citation : 2024 Latest Caselaw 11444 Ker
Judgement Date : 23 April, 2024

Kerala High Court

Sudarshan vs State Of Kerala on 23 April, 2024

Author: P.V.Kunhikrishnan

Bench: P.V.Kunhikrishnan

              IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                 PRESENT
            THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
    TUESDAY, THE 23RD DAY OF APRIL 2024 / 3RD VAISAKHA, 1946
                        CRL.MC NO. 3790 OF 2024
     CRIME NO.457/2002 OF KASABA POLICE STATION, KOZHIKODE
AGAINST THE ORDER/JUDGMENT DATED IN LP NO.12 OF 2018 OF CHIEF
JUDICIAL MAGISTRATE, KOZHIKODE
PETITIONER(S)/ACCUSED:

             SUDARSHAN
             AGED 64 YEARS
             CHILANKA HOUSE, KOTTULI P.O., NELLIKKODE, KOZHIKODE
             DISTRICT, PIN - 673016
             BY ADV. SHAJIN S.HAMEED


RESPONDENT(S)/STATE:

             STATE OF KERALA
             REPRESENTED BY THE PUBLIC PROSECUTOR,HIGH COURT OF
             KERALA, ERNAKULAM, PIN - 682031
             BY ADV.SMT. SEETHA S., SENIOR PUBLIC PROSECUTOR



     THIS CRIMINAL MISC. CASE HAVING COME UP FOR ADMISSION ON
23.04.2024,     ALONG     WITH    CRL.MC.3752/2024,      3756/2024     AND
CONNECTED     CASES,    THE   COURT   ON   THE   SAME   DAY   PASSED   THE
FOLLOWING:
 Crl.M.C. Nos.3790 of 2024 & connected cases

                                         2



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                    PRESENT
         THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
TUESDAY, THE 23RD DAY OF APRIL 2024 / 3RD VAISAKHA, 1946
                        CRL.MC NO. 3752 OF 2024
  CRIME NO.457/2002 OF KASABA POLICE STATION, KOZHIKODE
AGAINST THE ORDER/JUDGMENT DATED IN LP NO.6 OF 2018 OF
CHIEF JUDICIAL MAGISTRATE ,KOZHIKODE
PETITIONER(S)/ACCUSED:

              SUDARSHAN
              AGED 64 YEARS
              CHILANKA HOUSE, KOTTULI P.O., NELLIKKODE,
              KOZHIKODE DISTRICT., PIN - 673016
              BY ADV. SHAJIN S.HAMEED


RESPONDENT(S)/STATE:

              STATE OF KERALA
              REPRESENTED BY THE PUBLIC PROSECUTOR,HIGH
              COURT OF KERALA, ERNAKULAM, PIN - 682031
              BY ADV.SMT. SEETHA S.,                SENIOR PUBLIC
              PROSECUTOR



       THIS     CRIMINAL        MISC.        CASE    HAVING   COME   UP   FOR
ADMISSION ON 23.04.2024, ALONG WITH CRL.MC.3790/2024 AND
CONNECTED CASES, THE COURT ON THE SAME DAY PASSED THE
FOLLOWING:
 Crl.M.C. Nos.3790 of 2024 & connected cases

                                         3



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                    PRESENT
         THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
TUESDAY, THE 23RD DAY OF APRIL 2024 / 3RD VAISAKHA, 1946
                        CRL.MC NO. 3756 OF 2024
  CRIME NO.457/2002 OF KASABA POLICE STATION, KOZHIKODE
AGAINST THE ORDER/JUDGMENT DATED IN LP NO.9 OF 2018 OF
CHIEF JUDICIAL MAGISTRATE ,KOZHIKODE
PETITIONER(S)/ACCUSED:

              SUDARSHAN
              AGED 64 YEARS
              CHILANKA HOUSE, KOTTULI P.O., NELLIKKODE,
              KOZHIKODE DISTRICT, PIN - 673016
              BY ADV. SHAJIN S.HAMEED


RESPONDENT/STATE:

              STATE OF KERALA
              REPRESENTED BY THE PUBLIC PROSECUTOR,HIGH
              COURT OF KERALA, ERNAKULAM, PIN - 682031
              BY ADV.SMT. SEETHA S., SENIOR PUBLIC
              PROSECUTOR



       THIS     CRIMINAL        MISC.        CASE   HAVING   COME   UP   FOR
ADMISSION ON 23.04.2024, ALONG WITH CRL.MC.3790/2024 AND
CONNECTED CASES, THE COURT ON THE SAME DAY PASSED THE
FOLLOWING:
 Crl.M.C. Nos.3790 of 2024 & connected cases

                                         4



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                    PRESENT
         THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
TUESDAY, THE 23RD DAY OF APRIL 2024 / 3RD VAISAKHA, 1946
                        CRL.MC NO. 3764 OF 2024
  CRIME NO.457/2002 OF KASABA POLICE STATION, KOZHIKODE
AGAINST THE ORDER/JUDGMENT DATED IN LP NO.8 OF 2018 OF
CHIEF JUDICIAL MAGISTRATE ,KOZHIKODE
PETITIONER(S)/ACCUSED:

              SUDARSHAN
              AGED 64 YEARS
              CHILANKA HOUSE, KOTTULI P.O., NELLIKKODE,
              KOZHIKODE DISTRICT, PIN - 673016
              BY ADV. SHAJIN S.HAMEED


RESPONDENT(S)/STATE:

              STATE OF KERALA
              REPRESENTED BY THE PUBLIC PROSECUTOR,HIGH
              COURT OF KERALA, KERALA, PIN - 682031
              BY ADV.SMT. SEETHA S., SENIOR PUBLIC
              PROSECUTOR



       THIS     CRIMINAL        MISC.        CASE   HAVING   COME   UP   FOR
ADMISSION ON 23.04.2024, ALONG WITH CRL.MC.3790/2024 AND
CONNECTED CASES, THE COURT ON THE SAME DAY PASSED THE
FOLLOWING:
 Crl.M.C. Nos.3790 of 2024 & connected cases

                                         5



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                    PRESENT
         THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
TUESDAY, THE 23RD DAY OF APRIL 2024 / 3RD VAISAKHA, 1946
                        CRL.MC NO. 3767 OF 2024
  CRIME NO.457/2002 OF KASABA POLICE STATION, KOZHIKODE
AGAINST THE ORDER/JUDGMENT DATED IN LP NO.10 OF 2018 OF
CHIEF JUDICIAL MAGISTRATE ,KOZHIKODE
PETITIONER(S)/ACCUSED:

              SUDARSHAN
              AGED 64 YEARS
              CHILANKA HOUSE, KOTTULI P.O., NELLIKKODE,
              KOZHIKODE DISTRICT, PIN - 673016
              BY ADV. SHAJIN S.HAMEED


RESPONDENT(S)/STATE:

              STATE OF KERALA
              REPRESENTED BY THE PUBLIC PROSECUTOR,HIGH
              COURT OF KERALA, ERNAKULAM, PIN - 682031
              BY ADV.SMT. SHEEBA THOMAS, PUBLIC PROSECUTOR



       THIS     CRIMINAL        MISC.        CASE   HAVING   COME   UP   FOR
ADMISSION ON 23.04.2024, ALONG WITH CRL.MC.3790/2024 AND
CONNECTED CASES, THE COURT ON THE SAME DAY PASSED THE
FOLLOWING:
 Crl.M.C. Nos.3790 of 2024 & connected cases

                                         6



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                    PRESENT
         THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
TUESDAY, THE 23RD DAY OF APRIL 2024 / 3RD VAISAKHA, 1946
                        CRL.MC NO. 3768 OF 2024
  CRIME NO.457/2002 OF KASABA POLICE STATION, KOZHIKODE
AGAINST THE ORDER/JUDGMENT DATED IN LP NO.11 OF 2018 OF
CHIEF JUDICIAL MAGISTRATE ,KOZHIKODE
PETITIONER(S)/ACCUSED:

              SUDARSHAN
              AGED 64 YEARS
              CHILANKA HOUSE, KOTTULI P.O., NELLIKKODE,
              KOZHIKODE DISTRICT, PIN - 673016
              BY ADV. SHAJIN S.HAMEED


RESPONDENT(S)/STATE:

              STATE OF KERALA
              REPRESENTED BY THE PUBLIC PROSECUTOR,HIGH
              COURT OF KERALA, ERNAKULAM, PIN - 682031
              BY ADV.SMT. SEETHA S., SENIOR PUBLIC
              PROSECUTOR



       THIS     CRIMINAL        MISC.        CASE   HAVING   COME   UP   FOR
ADMISSION ON 23.04.2024, ALONG WITH CRL.MC.3790/2024 AND
CONNECTED CASES, THE COURT ON THE SAME DAY PASSED THE
FOLLOWING:
 Crl.M.C. Nos.3790 of 2024 & connected cases

                                         7



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                    PRESENT
         THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
TUESDAY, THE 23RD DAY OF APRIL 2024 / 3RD VAISAKHA, 1946
                        CRL.MC NO. 3787 OF 2024
  CRIME NO.457/2002 OF KASABA POLICE STATION, KOZHIKODE
AGAINST THE ORDER/JUDGMENT DATED IN LP NO.13 OF 2018 OF
CHIEF JUDICIAL MAGISTRATE ,KOZHIKODE
PETITIONER(S)/ACCUSED:

              SUDARSHAN
              AGED 64 YEARS
              CHILANKA HOUSE, KOTTULI P.O., NELLIKKODE,
              KOZHIKODE DISTRICT., PIN - 673016
              BY ADV. SHAJIN S.HAMEED


RESPONDENT(S)/STATE:

              STATE OF KERALA
              REPRESENTED BY THE PUBLIC PROSECUTOR,HIGH
              COURT OF KERALA, ERNAKULAM., PIN - 682031
              BY ADV.SMT. SHEEBA THOMAS, PUBLIC PROSECUTOR



       THIS     CRIMINAL        MISC.        CASE   HAVING   COME   UP   FOR
ADMISSION ON 23.04.2024, ALONG WITH CRL.MC.3790/2024 AND
CONNECTED CASES, THE COURT ON THE SAME DAY PASSED THE
FOLLOWING:
 Crl.M.C. Nos.3790 of 2024 & connected cases

                                         8



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                    PRESENT
         THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
TUESDAY, THE 23RD DAY OF APRIL 2024 / 3RD VAISAKHA, 1946
                        CRL.MC NO. 3805 OF 2024
  CRIME NO.139/1997 OF MUKKOM POLICE STATION, KOZHIKODE
AGAINST THE ORDER/JUDGMENT DATED IN LP NO.37 OF 2005 OF
JUDICIAL MAGISTRATE OF FIRST CLASS - II, THAMARASSERY
PETITIONER(S)/ACCUSED:

              SUDARSHAN
              AGED 64 YEARS
              PROPRIETOR, CONCORD FINANCE LEASING COMPANY,
              WHITE LINE BUILDING, KALLAI ROAD, KOZHIKODE,
              RESIDING AT CHILANKA HOUSE, KOTTULI P.O.,
              NELLIKKODE, KOZHIKODE DISTRICT., PIN - 673016
              BY ADV. SHAJIN S.HAMEED


RESPONDENT(S)/STATE:

              STATE OF KERALA
              REPRESENTED BY THE PUBLIC PROSECUTOR,HIGH
              COURT OF KERALA, ERNAKULAM, PIN - 682031
              BY ADV. SMT. SHEEBA THOMAS, PUBLIC PROSECUTOR



       THIS     CRIMINAL        MISC.        CASE   HAVING   COME   UP   FOR
ADMISSION ON 23.04.2024, ALONG WITH CRL.MC.3790/2024 AND
CONNECTED CASES, THE COURT ON THE SAME DAY PASSED THE
FOLLOWING:
 Crl.M.C. Nos.3790 of 2024 & connected cases

                                         9


                   P.V.KUNHIKRISHNAN, J.
                 --------------------------------
     Crl.M.C. Nos.3790, 3787, 3752, 3767, 3768, 3764,
                     3756 & 3805 of 2024
          ----------------------------------------------
            Dated this the 23rd day of April, 2024


                                  ORDER

Theses Criminal Miscellaneous Cases are filed under

Section 482 of the Code of Criminal Procedure, 1973

("the Code" for the sake of brevity).

2. Petitioner, in these Criminal Miscellaneous

Cases, is the same. He is an accused in

L.P.Nos.12/2018, 13/2018, 6/2018, 10/2018, 11/2018,

8/2018, 9/2018 on the file of the Chief Judicial

Magistrate Court, Kozhikode & L.P.No.37/2005 on the file

of the Judicial First Class Magistrate Court-II,

Thamarassery. The above cases are charge sheeted

against the petitioner inter alia under Section 420 IPC.

The above cases are now included in the Long Pending

register and a warrant is also pending against the Crl.M.C. Nos.3790 of 2024 & connected cases

petitioner.

3. The petitioner submits that, he is ready to

surrender before the jurisdictional court. But the

apprehension of the petitioner is that, if he surrender

before the jurisdictional court, the jurisdictional court

may remand him without considering his bail application.

4. The Public Prosecutor submitted that no such

apprehension is necessary and this court may not pass

any direction to the lower court to release the petitioner

on bail and that is a matter to be decided by the trial

court.

5. This court in Vineeth Somarajan @ Ambadi v.

State of Kerala and another (2009 (3) KHC 471)

relied on the dictum laid down by another learned Single

Judge in Biju S. Praveen v. State of Kerala and

Another (2007 (2) KLT 280) considered this point.

It will be better to extract the relevant portion of

Vineeth Somarajan's case (supra).

"14. The apprehension of the petitioner is that if he appears

before the Trial Court, he would be remanded to judicial custody. Crl.M.C. Nos.3790 of 2024 & connected cases

In Biju v. State of Kerala, 2007 KHC 3436 : 2007 (2) KLT

280 : 2007 (1) KLJ 713 : ILR 2007 (2) Ker. 26 : 2007 (1) KLD

486, Justice A. K. Basheer, after noticing the practice that is being

followed by some learned Magistrates (vide paragraph 16) held at

paragraph 18 thus:

'18. As mentioned earlier, Criminal Courts should always be careful while passing orders on bail applications which in effect deal with personal liberty. In cases where the Court decides to send an accused to custody pending trial, it must be ensured that the Court applies its mind judicially and judiciously with particular reference to the facts and circumstances of the case. The mere fact that the accused had failed to respond to a summons or that the Court had to issue non bailable warrant to compel his presence will not ipso facto empower the Criminal Court to remand the accused to custody as a punitive measure when he appears before the Court on his own volition or is produced in execution of the warrant. The bail application that may be moved on his behalf has to be considered and orders should be passed on the same day itself since personal liberty of an accused cannot be curtailed in a whimsical or disdainful manner.' I am in respectful agreement with the dictum laid down in Biju v. State of Kerala."

6. In the light of the above dictum laid down by this Crl.M.C. Nos.3790 of 2024 & connected cases

court, I think the apprehension of the petitioner that the

jurisdictional court will remand the accused without

application of mind is unnecessary. Therefore, these

Criminal Miscellaneous Cases are disposed of with the

following directions:

1) The petitioner shall surrender before the

jurisdictional court within three weeks from today. If an

application for bail with advance copy to the prosecutor

concerned is filed at the time of surrender by the

petitioner, the jurisdictional court shall consider the same

and pass appropriate orders in accordance with law,

ideally on the date of surrender itself.

2) In order to enable the petitioner to appear

before the court below, coercive proceedings pending

against the petitioner shall be kept in abeyance for a

period of three weeks.

Sd/-

P.V.KUNHIKRISHNAN JUDGE DM Crl.M.C. Nos.3790 of 2024 & connected cases

PETITIONER ANNEXURES ANNEXURE-A PHOTOCOPY OF THE ORDER DATED 04/07/2013 IN CMP.NO.890/2013 IN C.C.NO.203/2007 OF THE CHIEF JUDICIAL MAGISTRATE COURT, KOZHIKODE. ANNEXURE-B CERTIFIED COPY OF THE ADDITIONAL FINAL REPORT IN CRIME NO. 457/2002 OF KASABA POLICE STATION, KOZHIKODE DISTRICT.

ANNEXURE-C PHOTOCOPY OF THE JUDGMENT DATED 07/01/2017 IN C.C.NO.308/2015 OF THE CHIEF JUDICIAL MAGISTRATE, KOZHIKODE. Crl.M.C. Nos.3790 of 2024 & connected cases

PETITIONER ANNEXURES ANNEXURE-A PHOTOCOPY OF THE ORDER DATED 04/07/2013 IN CMP.NO.890/2013 IN C.C.NO.203/2007 OF THE CHIEF JUDICIAL MAGISTRATE COURT, KOZHIKODE. ANNEXURE-B CERTIFIED COPY OF THE ADDITIONAL FINAL REPORT IN CRIME NO. 457/2002 OF KASABA POLICE STATION, KOZHIKODE DISTRICT.

ANNEXURE-C PHOTOCOPY OF THE JUDGMENT DATED 16/01/2017 IN C.C.NO.311/2015 OF THE CHIEF JUDICIAL MAGISTRATE, KOZHIKODE. Crl.M.C. Nos.3790 of 2024 & connected cases

PETITIONER ANNEXURES ANNEXURE-A PHOTOCOPY OF THE ORDER DATED 04/07/2013 IN CMP.NO.890/2013 IN C.C.NO.203/2007 OF THE CHIEF JUDICIAL MAGISTRATE COURT, KOZHIKODE. ANNEXURE-B CERTIFIED COPY OF THE ADDITIONAL FINAL REPORT IN CRIME NO. 457/2002 OF KASABA POLICE STATION, KOZHIKODE DISTRICT.

ANNEXURE-C PHOTOCOPY OF THE JUDGMENT DATED 09/01/2017 IN C.C.NO.309/2015 OF THE CHIEF JUDICIAL MAGISTRATE, KOZHIKODE. Crl.M.C. Nos.3790 of 2024 & connected cases

PETITIONER ANNEXURES ANNEXURE-A PHOTOCOPY OF THE ORDER DATED 04/07/2013 IN CMP.NO.890/2013 IN C.C.NO.203/2007 OF THE CHIEF JUDICIAL MAGISTRATE COURT, KOZHIKODE. ANNEXURE-B CERTIFIED COPY OF THE ADDITIONAL FINAL REPORT IN CRIME NO. 457/2002 OF KASABA POLICE STATION, KOZHIKODE DISTRICT.

ANNEXURE-C PHOTOCOPY OF THE JUDGMENT DATED 19/01/2017 IN C.C.NO.312/2015 OF THE CHIEF JUDICIAL MAGISTRATE, KOZHIKODE. Crl.M.C. Nos.3790 of 2024 & connected cases

PETITIONER ANNEXURES ANNEXURE-A PHOTOCOPY OF THE ORDER DATED 04/07/2013 IN CMP.NO.890/2013 IN C.C.NO.203/2007 OF THE CHIEF JUDICIAL MAGISTRATE COURT, KOZHIKODE. ANNEXURE-B PHOTOCOPY OF THE ADDITIONAL FINAL REPORT IN CRIME NO. 457/2002 OF KASABA POLICE STATION, KOZHIKODE DISTRICT.

ANNEXURE-C PHOTOCOPY OF THE JUDGMENT DATED 17/01/2017 IN C.C.NO.310/2015 OF THE CHIEF JUDICIAL MAGISTRATE, KOZHIKODE. Crl.M.C. Nos.3790 of 2024 & connected cases

PETITIONER ANNEXURES ANNEXURE-A PHOTOCOPY OF THE ORDER DATED 04/07/2013 IN CMP.NO.890/2013 IN C.C.NO.203/2007 OF THE CHIEF JUDICIAL MAGISTRATE COURT, KOZHIKODE. ANNEXURE-B PHOTOCOPY OF THE JUDGMENT DATED 11/01/2017 IN C.C.NO.314/2015 OF THE CHIEF JUDICIAL MAGISTRATE, KOZHIKODE. Crl.M.C. Nos.3790 of 2024 & connected cases

PETITIONER ANNEXURES ANNEXURE-A PHOTOCOPY OF THE JUDGMENT DATED 23/05/2014 IN C.C.NO.441/2011 OF THE JUDICIAL 1ST CLASS MAGISTRATE COURT- II, THAMARASSERY.

Crl.M.C. Nos.3790 of 2024 & connected cases

PETITIONER ANNEXURES ANNEXURE-A PHOTOCOPY OF THE ORDER DATED 04/07/2013 IN CMP.NO.890/2013 IN C.C.NO.203/2007 OF THE CHIEF JUDICIAL MAGISTRATE COURT, KOZHIKODE. ANNEXURE-B PHOTOCOPY OF THE ADDITIONAL FINAL REPORT IN CRIME NO. 457/2002 OF KASABA POLICE STATION, KOZHIKODE DISTRICT.

RESPONDENTS EXHIBITS: NIL //TRUE COPY//

PA TO JUDGE

 
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