Citation : 2024 Latest Caselaw 5002 Ker
Judgement Date : 15 February, 2024
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C.S.DIAS
THURSDAY, THE 15TH DAY OF FEBRUARY 2024 / 26TH MAGHA, 1945
BAIL APPL. NO. 6544 OF 2022
CRIME NO.397/2022 OF Kodumon Police Station, Pathanamthitta
AGAINST THE ORDER/JUDGMENT CRMP 2148/2022 OF JUDICIAL
MAGISTRATE OF FIRST CLASS , ADOOR
PETITIONER/ACCUSED 1:
SANTHOSHKUMAR
AGED 47 YEARS
SON OF SIVASANKARAPILLAI,ANDOORPOOVANATHUVILA
PUTHEN VEEDU, VALAKOM, KOTTARAKKARA,
PIN - 691532
BY ADVS.
TOM JOSE
GEETHA JOB(OZHUKAYIL)
RESPONDENTS/COMPLAINANTS
1 STATE OF KERALA
REP. BY PUBLIC PROSECUTOR, HONOURABLE HIGH COURT
OF KERALA AT ERNAKULAM, PIN - 682031
2 SUB INSPECTOR OF POLICE
KODUMON POLICE STATION, PATHANAMTHITTA DISTRICT,
PIN - 691555
3 ADDL R3 THANKAMANI
WIFE OF ANANDHAN, EDATHITTA P.O., KODUMON,
PATHANAMTHITTA
ADDITIONAL R3 IS IMPLEADED AS PER ORDER DATED
8/11/2022 IN CRL MA 1/2022
BY ADV
SMT. SEETHA S. - SENIOR PUBLIC PROSECUTOR
SRI. MANU RAMACHANDARAN
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
15.02.2024, ALONG WITH Bail Appl..6545/2022, 6550/2022 AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
2
B.A. No.6544 OF 2022 AND
CONNECTED CASES
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C.S.DIAS
THURSDAY, THE 15TH DAY OF FEBRUARY 2024 / 26TH MAGHA, 1945
BAIL APPL. NO. 6545 OF 2022
CRIME NO.825/2022 OF Pandalam Police Station, Pathanamthitta
AGAINST THE ORDER/JUDGMENT CRMP 2451/2022 OF JUDICIAL
MAGISTRATE OF FIRST CLASS , ADOOR
PETITIONER/ACCUSED:
SANTHOSHKUMAR
AGED 47 YEARS
SON OF SIVASANKARAPILLAI, RRWA 338/2022, NO.124,
GAYATHRI NIVAS, RAJEEV NAGAR, PUNNAKKAL P.O,
PONEKKARA MURI, WARD NO.32, COCHIN CORPORATION,
KANAYANNOOR TALUK, ERNAKULAM DISTRICT FROM
POOVANATHUVILA PUTHEN VEEDU, ANDOOR P.O, VALAKOM
VILLAGE, KOTTARAKKARA TALUK, PIN - 691532
BY ADVS.
SANTHOSHKUMAR(Party-In-Person)
TOM JOSE
GEETHA JOB(OZHUKAYIL)(K/636/1995)
RESPONDENTS/COMPLAINANT:
1 STATE OF KERALA
REP. BY PUBLIC PROSECUTOR, HONOURABLE HIGH COURT
OF KERALA AT ERNAKULAM, PIN - 682031
2 SUB INSPECTOR OF POLICE
PANDALAM POLICE STATION, PATHANAMTHITTA DISTRICT,
PIN - 689501
3 RENY CHERIYAN ( SOUGHT TO BE IMPLEADED )
WIFE OF CHERIYAN, AGED 49 YEARS, KULANADA,
KAIPUZHA, PATHANAMTHITTA
ADDITIONAL R3 IS IMPLEADED AS PER ORDER DATED
8/11/2022 IN CRL MA 1/2022.
3
B.A. No.6544 OF 2022 AND
CONNECTED CASES
BY ADVS.
SMT. NIMA JACOB - PUBLIC PROSECUTOR
SRI. MANU RAMACHANDRAN
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
15.02.2024, ALONG WITH Bail Appl..6544/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
4
B.A. No.6544 OF 2022 AND
CONNECTED CASES
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C.S.DIAS
THURSDAY, THE 15TH DAY OF FEBRUARY 2024 / 26TH MAGHA, 1945
BAIL APPL. NO. 6550 OF 2022
CRIME NO.749/2022 OF Adoor Police Station, Pathanamthitta
AGAINST THE ORDER/JUDGMENT CC 1193/2022 OF JUDICIAL
MAGISTRATE OF FIRST CLASS , ADOOR
PETITIONER/ACCUSED:
SANTHOSHKUMAR
AGED 47 YEARS
SON OF SIVASANKARAPILLAI,ANDOORPOOVANATHUVILA
PUTHEN VEEDU, VALAKOM, KOTTARAKKARA, PIN - 691532
BY ADVS.
TOM JOSE
GEETHA JOB(OZHUKAYIL)(K/636/1995)
RESPONDENTS/COMPLAINANTS:
1 STATE OF KERALA
REP. BY PUBLIC PROSECUTOR, HONOURABLE HIGH COURT
OF KERALA AT ERNAKULAM, PIN - 682031
2 SUB INSPECTOR OF POLICE
ADOOR POLICE STATION, PATHANAMTHITTA DISTRICT, PIN
- 693523
3 ADDL R3 MANJUSHA V
WIFE OF PRASAD,CHELIKUZHI P.O., ENADIMANGALAM,
KUNNIDA, PATHANAMTHITTA
ADDITIONAL R3 IS IMPLEADED AS PER ORDER DATED
8/11/2022 IN CRL MA 1/2022.
BY ADVS.
SRI. C.S. HRITHWIK - SENIOR PUBLIC PROSECUTOR
MANU RAMACHANDRAN
M.KIRANLAL(K/963/2009)
5
B.A. No.6544 OF 2022 AND
CONNECTED CASES
R.RAJESH (VARKALA)(K/78/2000)
SAMEER M NAIR(K/000481/2017)
GEETHU KRISHNAN(K/001199/2021)
SAILAKSHMI MENON(K/1518/2021)
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
15.02.2024, ALONG WITH Bail Appl..6544/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
6
B.A. No.6544 OF 2022 AND
CONNECTED CASES
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C.S.DIAS
THURSDAY, THE 15TH DAY OF FEBRUARY 2024 / 26TH MAGHA, 1945
BAIL APPL. NO. 6551 OF 2022
CRIME NO.373/2022 OF Adoor Police Station, Pathanamthitta
AGAINST THE ORDER/JUDGMENT CRMP 2299/2022 OF JUDICIAL
MAGISTRATE OF FIRST CLASS , ADOOR
PETITIONER/ACCUSED:
SANTHOSHKUMAR
AGED 47 YEARS
SON OF SIVASANKARAPILLAI, ANDOORPOOVANATHUVILA
PUTHEN VEEDU, VALAKOM, KOTTARAKKARA, PIN - 691532
BY ADVS.
TOM JOSE
GEETHA JOB(OZHUKAYIL)
RESPONDENT/COMPLAINANT:
1 STATE OF KERALA
AGED 47 YEARS
REP. BY PUBLIC PROSECUTOR, HONOURABLE HIGH COURT
OF KERALA AT ERNAKULAM, PIN - 682031
2 SUB INSPECTOR OF POLICE
ADOOR POLICE STATION, PATHANAMTHITTA DISTRICT,
PIN - 693523
3 ADDL.R3.ADARSH
AGED 24 YEARS
SON OF PRAVEEN,ANAYADI P.O., PALLICKAL, THOTTUVA,
PATHANAMTHITTA PIN - 690561.
ADDITIONAL R3 IS IMPLEADED AS PER ORDER DATED
08-11-2022 IN CRL.M.A. NO.1/2022.
7
B.A. No.6544 OF 2022 AND
CONNECTED CASES
BY ADVS,
SMT. SHYNI V.O. - PUBLIC PROSECUTOR
MANU RAMACHANDRAN
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
15.02.2024, ALONG WITH Bail Appl..6544/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
8
B.A. No.6544 OF 2022 AND
CONNECTED CASES
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C.S.DIAS
THURSDAY, THE 15TH DAY OF FEBRUARY 2024 / 26TH MAGHA, 1945
BAIL APPL. NO. 6568 OF 2022
CRIME NO.606/2022 OF Pandalam Police Station, Pathanamthitta
AGAINST THE ORDER/JUDGMENT CC 1175/2022 OF JUDICIAL
MAGISTRATE OF FIRST CLASS , ADOOR
PETITIONER/ACCUSED:
SANTHOSHKUMAR
AGED 47 YEARS
SON OF SIVASANKARAPILLAI, ANDOORPOOVANATHUVILA
PUTHEN VEEDU, VALAKOM, KOTTARAKKARA, PIN - 691532
BY ADVS
TOM JOSE
GEETHA JOB(OZHUKAYIL)
RESPONDENTS/COMPLAINANTS:
1 STATE OF KERALA
REP. BY PUBLIC PROSECUTOR, HONOURABLE HIGH COURT
OF KERALA AT ERNAKULAM, PIN - 682031
2 SUB INSPECTOR OF POLICE
PANTHALAM POLICE STATION, PATHANAMTHITTA DISTRICT,
PIN - 689501
3 SUMADEVI
WIFE OF HARIKUMAR, KALLUVARAMBIL BHAGOM, EAST OF
PILUKUNU TEMPLE, KAIPPUZHA NORTH MURI, KULAVADA
VILLAGE, PATHANAMTHITTA
ADDITIONAL R3 IS IMPLEADED AS PER ORDER DATED
01-11-2022 IN CRL.M.A.1/2022
BY ADVS.
SRI. C.S. HRITHWIK - SENIOR PUBLIC PROSECUTOR
9
B.A. No.6544 OF 2022 AND
CONNECTED CASES
MANU RAMACHANDRAN
M.KIRANLAL(K/963/2009)
R.RAJESH (VARKALA)(K/78/2000)
SAMEER M NAIR(K/000481/2017)
GEETHU KRISHNAN(K/001199/2021)
SAILAKSHMI MENON(K/1518/2021)
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
15.02.2024, ALONG WITH Bail Appl..6544/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
10
B.A. No.6544 OF 2022 AND
CONNECTED CASES
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C.S.DIAS
THURSDAY, THE 15TH DAY OF FEBRUARY 2024 / 26TH MAGHA, 1945
BAIL APPL. NO. 6596 OF 2022
CRIME NO.342/2022 OF Enath Police Station, Pathanamthitta
PETITIONER/ACCUSED:
SANTHOSHKUMAR
AGED 47 YEARS
SON OF SIVASANKARAPILLAI,ANDOORPOOVANATHUVILA
PUTHEN VEEDU, VALAKOM, KOTTARAKKARA, PIN - 691532
BY ADVS.
TOM JOSE
GEETHA JOB(OZHUKAYIL)(K/636/1995)
RESPONDENTS/COMPLAINANTS:
1 STATE OF KERALA
REP. BY PUBLIC PROSECUTOR,HONOURABLE HIGH COURT OF
KERALA AT ERNAKULAM, PIN - 682031
2 SUB INSPECTOR OF POLICE
ENATHU POLICE STATION, PATHANAMTHITTA DISTRICT,
PIN - 691526
3 ADDL.R3.ANANDU
AGED 25 YEARS
SON OF SIDHARDHAN KADAMPANAD, PATHANAMTHITTA, PIN-
691553.
ADDITIONAL R3 IS IMPLEADED AS PER ORDER DATED
01-11-2022 IN CRL.M.A.NO.1/2022.
BY ADVS.
SMT. NIMA JACOB - PUBLIC PROSECUTOR
SRI. MANU RAMACHANDRAN
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
15.02.2024, ALONG WITH Bail Appl..6544/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
11
B.A. No.6544 OF 2022 AND
CONNECTED CASES
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C.S.DIAS
THURSDAY, THE 15TH DAY OF FEBRUARY 2024 / 26TH MAGHA, 1945
BAIL APPL. NO. 6604 OF 2022
CRIME NO.417/2022 OF Enath Police Station, Pathanamthitta
AGAINST THE ORDER/JUDGMENT CRMP 1859/2022 OF JUDICIAL
MAGISTRATE OF FIRST CLASS , ADOOR
PETITIONER/ACCUSED NO.1:
SANTHOSHKUMAR
AGED 47 YEARS
SON OF SIVASANKARAPILLAI,ANDOORPOOVANATHUVILA
PUTHEN VEEDU, VALAKOM, KOTTARAKKARA, PIN - 691532
BY ADVS.
TOM JOSE
GEETHA JOB(OZHUKAYIL)(K/636/1995)
RESPONDENTS/COMPLAINANTS:
1 STATE OF KERALA
REP. BY PUBLIC PROSECUTOR, HONOURABLE HIGH COURT
OF KERALA AT ERNAKULAM, PIN - 682031
2 SUB INSPECTOR OF POLICE
ENATHU POLICE STATION, PATHANAMTHITTA DISTRICT,
PIN - 691526
3 RAHUL R
SON OF RAKHUNATHAN PILLAI, THUVAYOOR SOUTH P.O.,
KADAMPANAD, MANJALI, PATHANAMTHITTA,,
ADDITIONAL R3 IS IMPLEADED AS PER ORDER DATED
01-11-2022 IN CRL.M.A.1/2022
BY ADVS
SMT. SEETHA S. - SENIOR PUBLIC PROSECUTOR
SRI. MANU RAMACHANDRAN
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
15.02.2024, ALONG WITH Bail Appl..6544/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
12
B.A. No.6544 OF 2022 AND
CONNECTED CASES
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C.S.DIAS
THURSDAY, THE 15TH DAY OF FEBRUARY 2024 / 26TH MAGHA, 1945
BAIL APPL. NO. 6606 OF 2022
CRIME NO.760/2022 OF Adoor Police Station, Pathanamthitta
AGAINST THE ORDER/JUDGMENT CRMP 2298/2022 OF JUDICIAL
MAGISTRATE OF FIRST CLASS , ADOOR
CC 1195/2022 OF JUDICIAL MAGISTRATE OF FIRST CLASS , ADOOR
PETITIONER/ACCUSED:
SANTHOSHKUMAR
AGED 47 YEARS
SON OF SIVASANKARAPILLAI, ANDOORPOOVANATHUVILA
PUTHEN VEEDU, VALAKOM, KOTTARAKKARA, PIN - 691532
BY ADVS.
TOM JOSE
GEETHA JOB(OZHUKAYIL)
RESPONDENTS/COMPLAINANTS:
1 STATE OF KERALA
REP. BY PUBLIC PROSECUTOR, HONOURABLE HIGH COURT
OF KERALA AT ERNAKULAM, PIN - 682031
2 SUB INSPECTOR OF POLICE
ADOOR POLICE STATION, PATHANAMTHITTA DISTRICT,
PIN - 693523
3 GEETHA J
WIFE OF MOHAN DAS NEAR CHACKOOR CHIRA TEMPLE,
NELLIMUKAL, KADAMBANADU, PATHANAMTHITTA
ADDITIONAL R3 IS IMPLEADED AS PER ORDER DATED
01-11-2022 IN CRL.M.A.1/2022
BY ADVS.
SMT. NIMA JACOB - PUBLIC PROSECUTOR
MANU RAMACHANDRAN
13
B.A. No.6544 OF 2022 AND
CONNECTED CASES
M.KIRANLAL(K/963/2009)
R.RAJESH (VARKALA)(K/78/2000)
SAMEER M NAIR(K/000481/2017)
GEETHU KRISHNAN(K/001199/2021)
SAILAKSHMI MENON(K/1518/2021)
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
15.02.2024, ALONG WITH Bail Appl..6544/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
14
B.A. No.6544 OF 2022 AND
CONNECTED CASES
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C.S.DIAS
THURSDAY, THE 15TH DAY OF FEBRUARY 2024 / 26TH MAGHA, 1945
BAIL APPL. NO. 6607 OF 2022
CRIME NO.750/2022 OF Adoor Police Station, Pathanamthitta
AGAINST THE ORDER/JUDGMENT CC 1194/2022 OF JUDICIAL
MAGISTRATE OF FIRST CLASS , ADOOR
PETITIONER/ACCUSED:
SANTHOSHKUMAR
AGED 47 YEARS
SON OF SIVASANKARAPILLAI, ANDOORPOOVANATHUVILA
PUTHEN VEEDU, VALAKOM, KOTTARAKKARA, PIN - 691532
BY ADVS.
TOM JOSE
GEETHA JOB(OZHUKAYIL)
RESPONDENTS/COMPLAINANTS:
1 STATE OF KERALA
REP. BY PUBLIC PROSECUTOR, HONOURABLE HIGH COURT
OF KERALA AT ERNAKULAM, PIN - 682031
2 SUB INSPECTOR OF POLICE
ADOOR POLICE STATION, PATHANAMTHITTA DISTRICT,
PIN - 693523
3 LIPIN JOHN
SON OF JOHN VARGHESE, KADAMANKULAM, PERINGANAD,
PAZHAKULAM P.O., PATHANAMTHITTA
ADDITIONAL R3 IS IMPLEADED AS PER ORDER DATED
01-11-2022 IN CRL.M.A.1/2022
BY ADVS.
SMT. NIMA JACOB - PUBLIC PROSECUTOR
MANU RAMACHANDRAN
M.KIRANLAL(K/963/2009)
15
B.A. No.6544 OF 2022 AND
CONNECTED CASES
R.RAJESH (VARKALA)(K/78/2000)
SAMEER M NAIR(K/000481/2017)
DHANALAKSHMI V.K.(K/206/2013)
GEETHU KRISHNAN(K/001199/2021)
SAILAKSHMI MENON(K/1518/2021)
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
15.02.2024, ALONG WITH Bail Appl..6544/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
16
B.A. No.6544 OF 2022 AND
CONNECTED CASES
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C.S.DIAS
THURSDAY, THE 15TH DAY OF FEBRUARY 2024 / 26TH MAGHA, 1945
BAIL APPL. NO. 6986 OF 2022
CRIME NO.1215/2022 OF Gandhinagar Police Station, Kottayam
AGAINST THE ORDER/JUDGMENT CRMC 1215/2022 OF JUDICIAL
MAGISTRATE OF FIRST CLASS - I, ETTUMANOOR
PETITIONER/ACCUSED:
SANTHOSHKUMAR,
AGED 47 YEARS
SON OF SIVASANKARAPILLAI, AGED 47 YEARS,
POOVANATHUVILAPUTHEN VEETTIL, ANDOOR P.O,
KOTTARAKKARA TALUK, KOLLAM DISTRICT, PIN - 691532
BY ADVS.
SANTHOSHKUMAR, (Party-In-Person)
GEETHA JOB(OZHUKAYIL)(K/636/1995)
RESPONDENTS/COMPLAINANTS:
1 STATE OF KERALA
REP. BY PUBLIC PROSECUTOR, HONOURABLE HIGH COURT
OF KERALA AT ERNAKULAM,, PIN - 682031
2 SUB INSPECTOR OF POLICE,
GANDHINAGAR POLICE STATION, KOTTAYAM DISTRICT,
PIN - 686008
3 ADDL R3,ANILKUMAR K.V
SON OF VELAYUDHAN, ERAVISWARAM TEMPLE BHAGOM,
KUDAMALOOR KARA, AYMANAM VILLAGE, KOTTAYAM
ADDITIONAL R3 IS IMPLEADED AS PER ORDER DATED
1/11/2022 IN CRL MA 1/2022
BY ADVS.
SMT. NIMA JACOB - PUBLIC PROSECUTOR
MANU RAMACHANDRAN
17
B.A. No.6544 OF 2022 AND
CONNECTED CASES
M.KIRANLAL(K/963/2009)
R.RAJESH (VARKALA)(K/78/2000)
SAMEER M NAIR(K/000481/2017)
GEETHU KRISHNAN(K/001199/2021)
SAILAKSHMI MENON(K/1518/2021)
DHANALAKSHMI V.K.(K/206/2013)
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
15.02.2024, ALONG WITH Bail Appl..6544/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
18
B.A. No.6544 OF 2022 AND
CONNECTED CASES
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C.S.DIAS
THURSDAY, THE 15TH DAY OF FEBRUARY 2024 / 26TH MAGHA, 1945
BAIL APPL. NO. 7293 OF 2022
CRIME NO.529/2022 OF Chavara Police Station, Kollam
AGAINST THE ORDER/JUDGMENT CRMP 578/2022 OF JUDICIAL FIRST
CLASS MAGISTRATE COURT, CHAVARA
PETITIONER/ACCUSED:
SANTHOSHKUMAR
AGED 47 YEARS
SON OF SIVASANKARAPILLAI,GAYATHRI NIVAS,
KALAMASSERY, ERNAKULAM DISTRICT, PIN - 682021
BY ADVS.
TOM JOSE
GEETHA JOB(OZHUKAYIL)
RESPONDENTS/COMPLAINANTS:
1 STATE OF KERALA REP. BY PUBLIC PROSECUTOR
HONOURABLE HIGH COURT OF KERALA AT ERNAKULAM,
PIN - 682031
2 SUB INSPECTOR OF POLICE
CHAVARA POLICE STATION, KOLLAM DISTRICT,
PIN - 690524
3 ANANDHU
SON OF ASHOK KUMAR, PANMANA, CHITTOOR, KOLLAM
DISTRICT,
ADDITIONAL R3 IS IMPLEADED AS PER ORDER DATED
1/11/2022 IN CRL.M.A 1/2022.
BY ADVS
SMT. SEETHA S. - SENIOR PUBLIC PROSECUTOR
MANU RAMACHANDRAN
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
15.02.2024, ALONG WITH Bail Appl..6544/2022 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
19
B.A. No.6544 OF 2022 AND
CONNECTED CASES
C.S.DIAS, J.
----------------------------------------------------
B.A. Nos. 6544/2022, 6545/2022, 6550/2022,
6551/2022, 6568/2022, 6596/2022, 6604/2022,
6606/2022, 6607/2022, 6986/2022 and 7293/2022
----------------------------------------------------
Dated this the 15th day of February, 2024
COMMON ORDER
The applications are filed under Section 439 of the
Code of Criminal Procedure, 1973 (in short, 'Code') by
the first accused in Crime Nos.397/2022 of the Kodumon
Police Station, 825/2022 of the Pandalam Police Station,
749/2022 and 373/2022 of the Adoor Police Station,
606/2022 of the Panthalam Police Station, 342/2022 and
417/2022 of the Enathu Police Station, 760/2022 and
750/2022 of the Adoor Police Station, 1215/2022 of
the Gandhi Nagar Police Station, Kottayam and
529/2022 of Chavara Police Station registered against
the accused 1 and 2 in all the above crimes for allegedly
B.A. No.6544 OF 2022 AND CONNECTED CASES
committing the offence punishable under Section 420
read with Section 34 of the Indian Penal Code. As the
petitioner is the same in all the cases, they were
consolidated, jointly heard and have been disposed of by
this common order.
2. The crux of the prosecution case in all the above
crimes is that, the accused 1 and 2, who are husband
and wife, in furtherance of their common intention to
cheat the defacto complainants, made the defacto
complainants believe that they would secure the defacto
complainants/their nominees employments in the Indian
Navy and the Railways. Accordingly, they made the
defacto complainants to pay substantive amounts to the
accused. However, the accused failed to secure the
employments or return the money to the defacto
complainants. Thus, the accused have committed the
above offence.
B.A. No.6544 OF 2022 AND CONNECTED CASES
3. Heard, Smt. Geetha Job the learned counsel
appearing for the petitioner, the learned Public
Prosecutors appearing for the respondents and Sri.
Manu Ramachandran, the counsel appearing for the
defacto complainants/intervenors.
4. The learned counsel appearing for the petitioner
submitted that the petitioner is absolutely innocent of
the accusations levelled against him. He has been falsely
implicated in the crime. This Court has enlarged the
petitioner on interim bail in all the above eleven cases.
Consequently, the petitioner appeared before the
Investigating Officer and his interrogation has been
completed and the recovery has to be effected.
Therefore, the petitioner's further detention is not
necessary. Hence, the interim orders passed by this
Court may be made absolute and the applications may
be allowed.
B.A. No.6544 OF 2022 AND CONNECTED CASES
5. The learned Public Prosecutors opposed the bail
applications. They contended that the petitioner was
granted interim bail in all the above eleven cases on his
assurance that he would amicably settle the disputes
with the defacto complainants. Consequently, the
petitioner and the defacto complainants were referred to
mediation. But, in the mediation proceedings, the
petitioner retracted from his undertaking and refused to
settle the disputes with the defacto complainants.
Therefore, the interim orders may be withdrawn and the
applications may be dismissed. Nonetheless, it was
conceded that in all the cases the investigation is
complete and the final reports have been filed before the
jurisdictional Magistrates.
6. The learned counsel appearing for the defacto
complainants/intervenors also opposed the application.
He contended that the petitioner has cheated the
defacto complainants by receiving substantial amounts
B.A. No.6544 OF 2022 AND CONNECTED CASES
and failing to secure the employment or refusing to
return money. Subsequently, the accused also undertook
before this Court that they would settle the disputes
with the defacto complainants by returning the money. It
was on the said assurance, this Court granted the
interim bail in all the cases, the petitioner was released
from custody and the parties were referred to mediation.
However, in the mediation proceedings the petitioner
has retracted from his solemn undertaking and again
cheated the defacto complainants. Consequently, the
mediation proceedings have turned unsuccessful and the
same were closed. The petitioner has once again taken
the defacto complainants and this Court for a ride.
Therefore, the applications may be dismissed.
7. On an evaluation of the records, it can be
gathered that this Court, by common orders dated
30.08.2022 and 19.09.2022, released the petitioner on
interim bail in all the cases on his undertaking that he
B.A. No.6544 OF 2022 AND CONNECTED CASES
would settle the disputes with the defacto complainants
in the mediation proceedings. Accepting the assurance
of the petitioner and to facilitate the mediation process,
this Court ordered the petitioner to be released on bail
by executing bonds in all cases to the satisfaction of the
jurisdictional courts and co-operate with the
Investigating Officers. Although, the petitioner did not
settle the disputes in mediation, the investigation in all
the cases have been completed and final reports have
been laid. The grievance of the defacto complainants is
that the petitioner has failed to comply with his oral
undertaking made before this Court.
8. The fact remains that the petitioner has been
released on interim bail, the investigation has been
completed in all cases and final reports have been laid.
Viewed in the above background I am of the definite
view, that the interim orders dated 30.08.2022 and
B.A. No.6544 OF 2022 AND CONNECTED CASES
19.09.2022 passed in the above cases have to be made
absolute, but subject to the following additional
conditions:
(i) The petitioner shall not intimidate the witnesses or
tamper with the evidence;
(ii) Petitioner shall surrender his passport in Crime
No.397/2022 of the Kodumon Police Station,
Pathanamthitta and he shall also file respective
affidavits in the other cases stating that he has
surrendered his passport in the above crime, if he
has not already surrendered his passport;
(iii) The Investigating Officers will be at liberty to
move the jurisdictional Courts and seek for further
investigation in the crimes, if the circumstances so
warrant.
(iv) In case of violation of any of the conditions
mentioned above and the interim bail orders, the
B.A. No.6544 OF 2022 AND CONNECTED CASES
jurisdiction courts shall be empowered to consider
the application for cancellation of bail, if any filed
and pass orders on the same in accordance with
law;
(v) The applications for deletion/modification of
the bail conditions shall also be filed before the
court below.
Sd/-
C.S. DIAS JUDGE BR
B.A. No.6544 OF 2022 AND CONNECTED CASES
APPENDIX OF BAIL APPL. 6544/2022
PETITIONER'S ANNEXURES Annexure 1 ANNEXURE 1 Annexure 2 ANNEXURE 2
RESPONDENT'S ANNEXURE'S: NIL
B.A. No.6544 OF 2022 AND CONNECTED CASES
APPENDIX OF BAIL APPL. 6545/2022
PETITIONER'S ANNEXURES Annexure 1 ANNEXURE 1 Annexure 2 ANNEXURE 2
RESPONDENT'S ANNEXURE'S: NIL
B.A. No.6544 OF 2022 AND CONNECTED CASES
APPENDIX OF BAIL APPL. 6550/2022
PETITIONER'S ANNEXURES Annexure 1 TRUE COPY OF THE FIRST INFORMATION REPORT IN CRIME NO. 749 OF 2022 OF ADOOR POLICE STATION Annexure 2 TRUE COPY OF THE ORDER DATED 5.8.2022 IN CMP NO.2296 OF 2022 IN C.C.NO.1193/2022 ON THE FILE OF JUDICIAL FIRST CLASS MAGISTRATE COURT, ADOOR
RESPONDENT'S ANNEXURE'S: NIL
B.A. No.6544 OF 2022 AND CONNECTED CASES
APPENDIX OF BAIL APPL. 6551/2022
PETITIONER'S ANNEXURES Annexure 1 TRUE COPY OF THE FIRST INFORMATION REPORT IN 373 OF 2022 OF ADOOR POLICE STATION Annexure 2 TRUE COPY OF THE ORDER DATED 5.8.2022 IN CMP NO.2299 OF 2022 ON THE FILE OF JUDICIAL FIRST CLASS MAGISTRATE COURT, ADOOR
RESPONDENT'S ANNEXURE'S: NIL
B.A. No.6544 OF 2022 AND CONNECTED CASES
APPENDIX OF BAIL APPL. 6568/2022
PETITIONER'S ANNEXURES Annexure 1 TRUE COPY OF THE FIRST INFORMATION REPORT IN CRIME NO. 606 OF 2022 OF PANTHALAM POLICE STATION Annexure 2 TRUE COPY OF THE ORDER DATED 5.8.2022 IN CMP NO.2300 OF 2022 IN C.C.NO.1175/2022 ON THE FILE OF JUDICIAL FIRST CLASS MAGISTRATE COURT, ADOOR
RESPONDENT'S ANNEXURE'S: NIL
B.A. No.6544 OF 2022 AND CONNECTED CASES
APPENDIX OF BAIL APPL. 6596/2022
PETITIONER'S ANNEXURES Annexure 1 TRUE COPY OF THE FIRST INFORMATION REPORT IN CRIME NO. 342 OF 2022 OF ENATHU POLICE STATION Annexure 2 CERTIFIED COPY OF THE ORDER DATED 11.7.2022 IN CRL.MP NO.1860 OF 2022 ON THE FILE OF JUDICIAL FIRST CLASS MAGISTRATE COURT, ADOOR
RESPONDENT'S ANNEXURE'S: NIL
B.A. No.6544 OF 2022 AND CONNECTED CASES
APPENDIX OF BAIL APPL. 6604/2022
PETITIONER'S ANNEXURES Annexure 1 TRUE COPY OF THE FIRST INFORMATION REPORT IN CRIME NO. 417 OF 2022 OF ENATHU POLICE STATION Annexure 2 CERTIFIED COPY OF THE ORDER DATED 11.7.2022 IN CMP NO.1859 OF 2022 ON THE FILE OF JUDICIAL FIRST CLASS MAGISTRATE COURT, ADOOR
RESPONDENT'S ANNEXURE'S: NIL
B.A. No.6544 OF 2022 AND CONNECTED CASES
APPENDIX OF BAIL APPL. 6606/2022
PETITIONER'S ANNEXURES Annexure 1 TRUE COPY OF THE FIRST INFORMATION REPORT IN CRIME NO.760/2022 OF ADOOR POLICE STATION Annexure 2 CERTIFIED COPY OF THE ORDER DATED 5.8.2022 IN CMP NO.2298 OF 2022 IN C.C.NO.1195/2022 ON THE FILE OF JUDICIAL FIRST CLASS MAGISTRATE COURT, ADOOR
RESPONDENT'S ANNEXURE'S: NIL
B.A. No.6544 OF 2022 AND CONNECTED CASES
APPENDIX OF BAIL APPL. 6607/2022
PETITIONER'S ANNEXURES Annexure 1 TRUE COPY OF THE FIRST INFORMATION REPORT IN CRIME NO. 750 OF 2022 OF ADOOR POLICE STATION Annexure 2 CERTIFIED COPY OF THE ORDER DATED 5.8.2022 IN CMP NO.2297 OF 2022 IN C.C.NO.1194/2022 ON THE FILE OF JUDICIAL FIRST CLASS MAGISTRATE COURT, ADOOR
RESPONDENT'S ANNEXURE'S: NIL
B.A. No.6544 OF 2022 AND CONNECTED CASES
APPENDIX OF BAIL APPL. 6986/2022
PETITIONER'S ANNEXURES Annexure- 1 TRUE COPY OF THE FIRST INFORMATION REPORT IN CRIME NO. 1215 OF 2022 OF PANDALAM POLICE STATION Annexure- 2 TRUE FAIR COPY OF THE ORDER DATED 31.8.2022 IN CMP NO.4632 OF 2022 ON THE FILE OF JUDICIAL FIRST CLASS MAGISTRATE COURT, ETTUMANOOR
RESPONDENT'S ANNEXURE'S: NIL
B.A. No.6544 OF 2022 AND CONNECTED CASES
APPENDIX OF BAIL APPL. 7293/2022
PETITIONER'S ANNEXURES Annexure 1 TRUE COPY OF THE FIRST INFORMATION REPORT IN CRIME NO. 529 OF 2022 OF CHAVARA POLICE STATION Annexure 2 CERTIFIED COPY OF THE ORDER DATED 3.9.2022 IN CMP NO.578 OF 2022 ON THE FILE OF JUDICIAL FIRST CLASS MAGISTRATE COURT, CHAVARA
RESPONDENT'S ANNEXURE'S: NIL
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!