Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rahila Banu M vs State Of Kerala
2024 Latest Caselaw 16186 Ker

Citation : 2024 Latest Caselaw 16186 Ker
Judgement Date : 10 June, 2024

Kerala High Court

Rahila Banu M vs State Of Kerala on 10 June, 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
   MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                 BAIL APPL. NO. 3029 OF 2024
   CRIME NO.142/2024 OF NADAKKAVU POLICE STATION, KOZHIKODE
PETITIONER(S)/ACCUSED:

          RAHILA BANU M,
          AGED 36 YEARS
          W/O WASEEM T, AMBALAPARAMBATH (H) VANIMEL P.O
          KOZHIKODE, PIN - 673506
          BY ADV. K.REEHA KHADER


RESPONDENT(S)/STATE/DEFACTO COMPLAINANTS:

          STATE OF KERALA,
          REPRESENTED BY PUBLIC PROSECUTOR, HIGH COURT OF
          KERALA, PIN - 682031
          SRI.B.S.SYAMANTAK, PP

     THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
10.06.2024, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 B.A. No.3029 of 2024              2




                    P.V.KUNHIKRISHNAN, J
              ---------------------------------------
                     B.A. No. 3029 of 2024
               --------------------------------------
           Dated this the 10th day of June, 2024


                            ORDER

This Bail Application filed under Section 438 of Criminal

Procedure Code (Cr.P.C.)

2. Petitioner is one of the accused in Crime No.

142/2024 of Nadakkavu Police Station. The above case is

registered inter alia under Section 420 IPC and under the

provisions of BUDS Act.

3. The prosecution case is that the accused in this case

induced the complainant to deposit huge amount in the

accused Company and the amount is not released after the

period of deposit. Hence it is alleged that the accused

deceitfully cheated the defacto complainant and thereby

committed the offences.

4. Heard the learned counsel for the petitioner and

the learned Public Prosecutor.

5. The counsel for the petitioner submitted that the

petitioner is ready to abide any conditions if this Court grant

bail to the petitioner. The counsel submitted that the

petitioner is not involved in this case and there is no serious

allegation against the petitioner. It is also submitted that

the 1st accused in this case is released on bail. Petitioner is

the 2nd accused and the wife of the 1 st accused. She is only

a sleeping partner of the Company is the submission. It is

also submitted that, she has only a share of 2% of the total

shares of the alleged institution. It is further submitted that

the institution is settling the matter with the customers.

6. The learned Public Prosecutor seriously opposed

the bail application and submitted that serious allegations

are there against the petitioner.

7. When this Bail application came up for

consideration, this Court granted interim bail to the

petitioner. The petitioner surrendered before the

Investigating Officer and the Investigating Officer granted

interim bail to the petitioner as directed by this Court. The

1st accused is already released on bail. The main allegation

against the accused is that there is misappropriation of fund

by the petitioner. It is also submitted that the accused are

trying to settle the issue also. Considering the facts and

circumstances of this case, I think this bail application can

be allowed after imposing stringent conditions.

8. Moreover, it is a well accepted principle that, the

bail is the rule and the jail is the exception. The Hon'ble

Supreme Court in Chidambaram P. v. Directorate of

Enforcement (2019 (16) SCALE 870), after considering all

the earlier judgments, observed that, the basic

jurisprudence relating to bail remains the same inasmuch as

the grant of bail is the rule and refusal is the exception so as

to ensure that, the accused has the opportunity of securing

fair trial.

Considering the dictum laid down in the above decision

and considering the facts and circumstances of this case,

this Bail Application is allowed with the following directions:

1. Petitioner shall appear before the Investigating

Officer within ten days from today and shall undergo

interrogation;

2. After interrogation, if the Investigating Officer

proposes to arrest the petitioner, she shall be

released on bail on executing a bond for a sum of

Rs.50,000/-(Rupees Fifty Thousand only) with two

solvent sureties each for the like sum to the

satisfaction of the officer concerned;

3. Petitioner shall appear before the Investigating

Officer for interrogation as and when required. The

petitioner shall co-operate with the investigation and

shall not, directly or indirectly make any

inducement, threat or promise to any person

acquainted with the facts of the case so as to

dissuade her from disclosing such facts to the Court

or to any police officer;

4. Petitioner shall not leave India without permission of

the jurisdictional Court; Petitioner shall surrender

her passport and if she is not having a passport, an

affidavit to that effect shall be filed.

5. Petitioner shall not commit an offence similar to the

offence of which she is accused, or suspected, of the

commission of which she is suspected;

6. 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].

7. Petitioner shall appear before the Investigating

Officer on all Saturdays at 10 A.M till final report is

filed.

8. If any of the above conditions are violated by the

petitioner, the jurisdictional Court can cancel the bail

in accordance to law, even though the bail is granted

by this Court.

Sd/-

P.V.KUNHIKRISHNAN JUDGE DM

 
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