Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sreenish vs State Of Kerala
2024 Latest Caselaw 32791 Ker

Citation : 2024 Latest Caselaw 32791 Ker
Judgement Date : 13 November, 2024

Kerala High Court

Sreenish vs State Of Kerala on 13 November, 2024

                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

              THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

  WEDNESDAY, THE 13TH DAY OF NOVEMBER 2024 / 22ND KARTHIKA, 1946

                        BAIL APPL. NO. 8427 OF 2024

   CRIME NO.756/2022 OF Mattancherry Police Station, Ernakulam

     AGAINST THE ORDER/JUDGMENT DATED IN Bail Appl. NO.449 OF 2024

OF HIGH COURT OF KERALA

PETITIONER/6TH ACCUSED:

            ABID NAZAR
            AGED 25 YEARS
            SON OF N.H. NAZAR, PRESENTLY RESIDING AT NOOLUVELIL
            HOUSE, ALAKKODE (P.O), KOTTAYADU KAVALA, KANNUR
            DISTRICT., PIN - 670571


            BY ADV NIREESH MATHEW


RESPONDENT/S:

            STATE OF KERALA
            REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF KERALA,
            ERNAKULAM, KOCHI., PIN - 682031

            SR. PUBLIC PROSECUTOR SMT. PREETHA K.K.


     THIS     BAIL   APPLICATION   HAVING    COME   UP   FOR    ADMISSION    ON
06.11.2024,     ALONG   WITH   Bail   Appl..8943/2024,         THE   COURT   ON
13.11.2024 PASSED THE FOLLOWING:
                                                                2024:KER:84455

B.A.Nos.8427 & 8943 of 2024            2

               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

            THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

 WEDNESDAY, THE 13TH DAY OF NOVEMBER 2024 / 22ND KARTHIKA, 1946

                        BAIL APPL. NO. 8943 OF 2024

   CRIME NO.756/2022 OF Mattancherry Police Station, Ernakulam

        AGAINST THE ORDER/JUDGMENT DATED IN Bail Appl. NO.2496 OF

2024 OF HIGH COURT OF KERALA

PETITIONER/1ST ACCUSED:

            SREENISH
            AGED 33 YEARS,S/O SURESH, MURUKKUMTHARAPARAMBU,
            KOOVAPPADAM, MATTANCHERY, ERNAKULAM, PIN - 682002

            BY ADVS.
            RAHUL SASI
            NEETHU PREM
            MALAVIKA C.S.
            MARIYA JOSEPH
            FIDA HUSNA P.P.


RESPONDENTS/COMPLAINANTS:

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

    2       THE STATION HOUSE OFFICER
            MATTANCHERY POLICE STATION, ERNAKULAM,KERALA, PIN -
            682002

            SR. PUBLIC PROSECUTOR SMT. PREETHA K.K.


     THIS     BAIL   APPLICATION   HAVING    COME   UP   FOR    ADMISSION    ON
06.11.2024,     ALONG    WITH   Bail   Appl..8427/2024,        THE   COURT   ON
13.11.2024 PASSED THE FOLLOWING:
                                                                                           2024:KER:84455

B.A.Nos.8427 & 8943 of 2024                              3

                                 MOHAMMED NIAS C.P., J.
                         ......................................................
                              B.A. Nos.8427 & 8943 of 2024
                          .............................................................

                      Dated this the 13th day of November, 2024

                                                ORDER

Bail Application No.8427/2024 is the fifth application filed by the 6 th

accused and B.A. No.8943/2024 is the third application filed by the 1 st accused, in

crime No.756/2022 of Mattanchery Police Station, which was registered for offences

punishable under Section 22(c) read with 29 of the Narcotic Drugs and Psychotropic

Substances Act, 1985 (hereinafter referred to as 'the NDPS Act' for short).

2. The allegation against the first accused was that 493 grams of MDMA

was seized from him whereas the allegation against the 6th accused was that while

accused Nos.2 to 4 were working as agents of the 5th accused for the sale of MDMA

which was handed over to the 5th accused by the 7th accused, the 6th accused was

working as a middleman in the deals and had collected commission. The 1st accused

was arrested on 29.9.2022 whereas the 6 th accused was arrested on 24.10.2022 and

they have been under judicial custody since then.

3. The earlier applications filed by the 1 st accused were dismissed by this

Court by orders dated 6.12.2023 in B.A.No7562/2023 and 5.6.2024 in BA No.2496/2024.

The earlier applications filed by the 6 th accused were dismissed by this Court by

orders dated 10.10.2023 in B.A.No. 6138/2023 and 9.2.2024 in B.A.No.449/2024.

2024:KER:84455

Directions were given while rejecting the earlier applications to expedite the trial.

4. A report has been filed by the VIII Additional District & Sessions Judge,

Ernakulam dated 22.10.2024 stating that on the request of the prosecution, the mobile

phone of the accused was sent for forensic examination and that the report of the

forensic expert and the examination of the forensic expert are necessary for the

purpose of the trial. The report from the Forensic Science Laboratory is awaited.

Since the prosecution alleges a conspiracy among the accused, the forensic report in

respect of the analysis of the mobile phone is necessary to proceed with the trial.

Accordingly, the trial court had requested two months to dispose of the case. It is also

stated that on receipt of the FSL report, additional witnesses will be examined and the

case will be disposed of within 15 days.

5. Taking note of the huge quantity of contraband involved in the case, the

fact that only three months is sought by the trial court for completion of the trial

which has already commenced, I am inclined to accept the objection on the part of

the prosecution that granting bail at this stage would adversely affect the trial.

However, there will be a direction to the prosecution to make available the FSL report

before the trial Court within three weeks from today. If the same is not done, it will be

open to the petitioners to move for bail. If the FSL report is made available as directed

above, the trial Court will take all steps to complete the trial within three months

from the receipt of the FSL report. However, it is made clear that if the trial is not

completed within three months from today and if the petitioners are not responsible

for the delay, it will be open to the petitioners to seek bail.

2024:KER:84455

The applications are dismissed.

Sd/-

MOHAMMED NIAS C.P. JUDGE

okb/ 2024:KER:84455

APPENDIX OF BAIL APPL. 8943/2024

PETITIONER ANNEXURES

Annexure A1 THE TRUE COPY OF THE FINAL REPORT IN CRIME NO. 756 OF 2022 OF MATTANCHERRY POLICE STATION DATED 22.03.2023

Annexure A2 ORDER DATED 06-12-2023 IN BAIL APPL.7562/2023 ON HIGH COURT

Annexure A3 ORDER DATED 05-06-2024 IN BAIL APPL.2496/2024 ON HIGH COURT

Annexure A4 THE DEPOSITION OF PW1, DETECTING OFFICER IS PRODUCED

Annexure A5 THE TRUE COPY OF THE ORDER PASSED BY THIS HON'BLE COURT IN B.A. NO. 1790 OF 2024 DATED 21.06.2024 2024:KER:84455

APPENDIX OF BAIL APPL. 8427/2024

PETITIONER ANNEXURES

Annexure 1 ORDER DATED 24-11-2022 IN BAIL APPL.9089/2022 ON HIGH COURT

Annexure 2 ORDER DATED 07-06-2023 IN BAIL APPL.85/2023 ON HIGH COURT

Annexure 3 ORDER DATED 10-10-2023 IN BAIL APPL.6138/2023 ON HIGH COURT

Annexure 4 ORDER DATED 09-02-2024 IN BAIL APPL.449/2024 ON HIGH COURT

Annexure 5 TRUE PHOTOCOPY OF THE ORDER DATED 05.06.2024

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter