Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Aravind V.R vs State Of Kerala
2024 Latest Caselaw 4356 Ker

Citation : 2024 Latest Caselaw 4356 Ker
Judgement Date : 6 February, 2024

Kerala High Court

Aravind V.R vs State Of Kerala on 6 February, 2024

Author: C.S.Dias

Bench: C.S.Dias

         IN THE HIGH COURT OF KERALA AT ERNAKULAM
                         PRESENT
            THE HONOURABLE MR.JUSTICE C.S.DIAS
 TUESDAY, THE 6TH DAY OF FEBRUARY 2024 / 17TH MAGHA, 1945


                BAIL APPL. NO. 142 OF 2024
      CRIME NO.1132/2023 OF ARANMULA POLICE STATION,
PATHANAMTHITTA AGAINST THE ORDER/JUDGMENT CMP 7405/2023 OF
   JUDICIAL MAGISTRATE OF FIRST CLASS -I,PATHANAMTHITTA


PETITIONER/ACCUSED:

         ARAVIND V.R,
         AGED 29 YEARS
         S/O RAJAN, VETTIKKAL VEEDU, ATTATHODE, PAMPA
         TRIVENI P.O., PERUNADU VILLAGE, PATHANAMTHITTA,
         NOW RESIDING AT KOYIKKALETH RAJEEV VEEDU,NEAR
         CHERUPUZHAKKAL TEMPLE, MALAKKARA, ARANMULA
         VILLAGE, PIN - 689532
         BY ADVS.
         LIJU.V.STEPHEN
         INDU SUSAN JACOB
         P.M.HRIDYA
         TAJ K. TOM


RESPONDENT/STATE:

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


    THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
06.02.2024, ALONG WITH B.A NOS. 148/2024 AND 161/2024, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                              2

BAIL APPL. NOs. 142, 148 &
161 OF 2024



         IN THE HIGH COURT OF KERALA AT ERNAKULAM
                         PRESENT
            THE HONOURABLE MR.JUSTICE C.S.DIAS
 TUESDAY, THE 6TH DAY OF FEBRUARY 2024 / 17TH MAGHA, 1945


                BAIL APPL. NO. 148 OF 2024
      CRIME NO.1122/2023 OF ARANMULA POLICE STATION,
PATHANAMTHITTA AGAINST THE ORDER/JUDGMENT CMP 7404/2023 OF
   JUDICIAL MAGISTRATE OF FIRST CLASS -I,PATHANAMTHITTA


PETITIONER/ACCUSED:
          ARAVIND V.R,
          AGED 29 YEARS
          S/O RAJAN, VETTIKKAL VEEDU, ATTATHODE, PAMPA
          TRIVENI P.O., PERUNADU VILLAGE, PATHANAMTHITTA,
          NOW RESIDING AT KOYIKKALETH RAJEEV VEEDU, NEAR
          CHERUPUZHAKKAL TEMPLE, MALAKKARA, ARANMULA
          VILLAGE, PIN - 689532
          BY ADVS.
          LIJU.V.STEPHEN
          INDU SUSAN JACOB
          P.M.HRIDYA
          TAJ K. TOM


RESPONDENT/STATE:
          STATE OF KERALA,
          REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
          KERALA, PIN - 682031
          BY ADV
          SRI. C.S. HRITHWIK - SENIOR PUBLIC PROSECUTOR


     THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
06.02.2024, ALONG WITH B.A NOS. 142/2024 AND 161/2024, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                              3

BAIL APPL. NOs. 142, 148 &
161 OF 2024



     IN THE HIGH COURT OF KERALA AT ERNAKULAM
                         PRESENT
            THE HONOURABLE MR.JUSTICE C.S.DIAS
 TUESDAY, THE 6TH DAY OF FEBRUARY 2024 / 17TH MAGHA, 1945


                BAIL APPL. NO. 161 OF 2024
      CRIME NO.1130/2023 OF ARANMULA POLICE STATION,
PATHANAMTHITTA AGAINST THE ORDER/JUDGMENT CMP 7403/2023 OF
  JUDICIAL MAGISTRATE OF FIRST CLASS -I, PATHANAMTHITTA


PETITIONER/ACCUSED:
          ARAVIND V.R
          AGED 29 YEARS
          S/O RAJAN, VETTIKKAL VEEDU, ATTATHODE, PAMPA
          TRIVENI P.O., PERUNADU VILLAGE, PATHANAMTHITTA
          NOW RESIDING AT KOYIKKALETH RAJEEV VEEDU, NEAR
          CHERUPUZHAKKAL TEMPLE, MALAKKARA, ARANMULA
          VILLAGE, PIN - 689532
          BY ADVS.
          LIJU.V.STEPHEN
          INDU SUSAN JACOB
          P.M.HRIDYA
          TAJ K. TOM


RESPONDENT/STATE:
          STATE OF KERALA
          REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
          KERALA, PIN - 682031
          BY ADV
          SMT. SHYNI V.O. - PUBLIC PROSECUTOR


     THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
06.02.2024, ALONG WITH B.A NOS. 142/2024 AND 148/2024,THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                 4

BAIL APPL. NOs. 142, 148 &
161 OF 2024


                         C.S.DIAS, J.
     --------------------------------------------------------
     B.A.Nos. 142/2024, 148/2024 & 161/2024
     --------------------------------------------------------
      Dated this the 6th day of February, 2024


                     COMMON ORDER

The application is filed under Section 439 of the

Code of Criminal Procedure, 1973, by the sole accused

in crime Nos.1132/2023, 1122/2023 and 1130/2023 of

the Aranmula Police Station, registered against him

for allegedly committing the offences punishable

under Sections 420, 468 and 471 of the Indian Penal

Code. The petitioner was arrested on 4.11.2023.

2. The gist of the prosecution case in all the three

crimes is that: the accused with an intention to cheat

the informants in the respective cases and cause

wrongful loss to them, offered them jobs as

receptionist in the Kozhencherry District Hospital and

induced the informants to deliver money through

BAIL APPL. NOs. 142, 148 & 161 OF 2024

google pay and the accused received amounts from

the defacto complainants, but failed to secure the

employment. Instead, the accused forged the letter

head of the Section Officer of the Health Department,

Thiruvananthapuram and made the informants believe

that they had secured the employment. Thus, the

accused committed the above offences.

3. Heard; Sri. Liju V. Stephen the learned counsel

appearing for the petitioner and Sri. C.S. Hrithwik,

the learned Public Prosecutor appearing for the

respondent.

4. The learned counsel appearing for the

petitioner submitted that the petitioner has been

falsely implicated in the crimes. He is totally innocent

of the accusations levelled against him. The petitioner

was arrested in Crime No.1310/2024 of Cantonment

Police Station, Thiruvananthapuram, which was

BAIL APPL. NOs. 142, 148 & 161 OF 2024

subsequently re-numbered as Crime No.1/2024 of

Aranmula Police Station. The petitioner was arrested

on 06.12.2023. Subsequently, the petitioner's arrest

was recorded in the above three crimes. The

petitioner has been in judicial custody for the last sixty

days. The petitioner was enlarged on statutory bail in

B.A. No.155/2024 as the final report has not been laid.

The investigation in the case is complete and the

recovery has been effected. The petitioner's further

detention is unnecessary. Hence, the petitioner may

be released on bail.

5. The learned Public Prosecutor opposed the

applications. He contended that the petitioner is a

person with criminal antecedents because he is

involved in several cases of similar nature. The

investigation is not complete. It is only because the

final report was not laid, this Court enlarged the

BAIL APPL. NOs. 142, 148 & 161 OF 2024

petitioner on bail in B.A. No.155/2024. If the

petitioner is released on bail, there is every likelihood

of him hampering with the investigation and

intimidating the witnesses. Hence, the applications

may be dismissed.

6. Indisputably, the petitioner was arrested on

06.12.2023. The petitioner was enlarged on statutory

bail by this Court as per the Order in B.A.

No.155/2024. The petitioner was in judicial custody

for more than sixty days by the same Police Station.

Therefore, the investigation in all the cases is

practically complete and recovery has been effected.

7. After bestowing my anxious consideration to

the facts, the materials placed on record, the rival

submissions made across the bar, the fact that the

petitioner has already been released on statutory bail

in B. A. No.155/2024, that the investigation in the

BAIL APPL. NOs. 142, 148 & 161 OF 2024

cases is practically complete and recovery has been

effected, I am of the definite view that the petitioner's

continued detention in the above three crimes is not

necessary. Hence, I am inclined to allow the bail

applications.

In the result, the applications are allowed, by

directing the petitioner to be released on bail on him

executing a bond for Rs.1,00,000/- (Rupees One Lakh

only) in each of the three cases with two solvent

sureties each for the like sum, to the satisfaction of

the court having jurisdiction, which shall be subject to

the following conditions:

(i) The petitioner shall appear before the

Investigating Officer on every Saturday between 9

a.m. and 11 a.m for a period of two months or till the

final report is laid, whichever is earlier. He shall also

BAIL APPL. NOs. 142, 148 & 161 OF 2024

appear before the Investigating Officer as and when

required;

(ii) The petitioner shall not directly or indirectly

make any inducement, threat or procure to any person

acquainted with the facts of the case so as to dissuade

him from disclosing such facts to the court or to any

Police Officer or tamper with the evidence in any

manner, whatsoever;

(iii) The petitioner shall not commit any offence

while he is on bail;

(iv) The petitioner shall surrender his passport, if

any, before the court below at the time of execution of

the bond. If he has no passport, he shall file an

affidavit to the effect before the court below on the

date of execution of the bond;

(v) In case of violation of any of the conditions

mentioned above, the jurisdictional court shall be

BAIL APPL. NOs. 142, 148 & 161 OF 2024

empowered to consider the application for

cancellation of bail, if any filed, and pass orders on the

same, in accordance with law;

(vi) Applications for deletion/modification of the

bail conditions shall be moved and entertained by the

court below;

(vii) Needless to mention, it would be well within

the powers of the Investigating Officer to investigate

the matter and, if necessary, to effect recoveries on

the information, if any, given by the petitioner even

while the petitioner is on bail as laid down by the

Hon'ble Supreme Court in Sushila Aggarwal v. State

(NCT of Delhi) and another [2020 (1) KHC 663].

Sd/-

C.S. DIAS JUDGE BR

BAIL APPL. NOs. 142, 148 & 161 OF 2024

APPENDIX OF BAIL APPL. 142/2024

PETITIONER'S ANNEXURES Annexure A1 TRUE COPY OF THE FIRST INFORMATION REPORT IN CRIME NO. 1132/2023 DATED 09.12.2023 OF ARANMULA POLICE STATION Annexure A2 TRUE COPY OF THE ORDER DATED 22/12/2023 IN CMP NO. 7405 BEFORE THE JUDICIAL FIRST-CLASS MAGISTRATE I, PATHANAMTHITTA

RESPONDENT'S ANNEXURES: NIL

BAIL APPL. NOs. 142, 148 & 161 OF 2024

APPENDIX OF BAIL APPL. 148/2024

PETITIONER'S ANNEXURES Annexure A1 TRUE COPY OF THE FIRST INFORMATION REPORT IN CRIME NO. 1122/2023 DATED 07.12.2023 OF ARANMULA POLICE STATION Annexure A2 TRUE COPY OF THE ORDER DATED 22/12/2023 IN CMP NO. 7404/2023 BEFORE THE JUDICIAL FIRST-CLASS MAGISTRATE I, PATHANAMTHITTA

RESPONDENT'S ANNEXURES: NIL

BAIL APPL. NOs. 142, 148 & 161 OF 2024

APPENDIX OF BAIL APPL. 161/2024

PETITIONER'S ANNEXURES Annexure A1 TRUE COPY OF THE FIRST INFORMATION REPORT IN CRIME NO. 1130/2023 DATED 08.12.2023 OF ARANMULA POLICE STATION Annexure A2 TRUE COPY OF THE ORDER DATED 22/12/2023 IN CMP NO. 7403/2023 BEFORE THE JUDICIAL FIRST-CLASS MAGISTRATE I, PATHANAMTHITTA

RESPONDENT'S ANNEXURES: NIL

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter