Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Raju George @ N.M. George vs State Of Kerala
2024 Latest Caselaw 29319 Ker

Citation : 2024 Latest Caselaw 29319 Ker
Judgement Date : 17 October, 2024

Kerala High Court

Raju George @ N.M. George vs State Of Kerala on 17 October, 2024

Author: C.S.Dias

Bench: C.S.Dias

BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532
OF 2024

                                      1



                                                   2024:KER:77080
              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                 PRESENT

                THE HONOURABLE MR.JUSTICE C.S.DIAS

  THURSDAY, THE 17TH DAY OF OCTOBER 2024 / 25TH ASWINA, 1946

                       BAIL APPL. NO. 8435 OF 2024

CRIME NO.801/2024 OF Alappuzha South Police Station, Alappuzha

PETITIONER/S:

    1      RAJU GEORGE @ N.M. GEORGE
           AGED 64 YEARS
           NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O., THIRUVALLA,
           PATHANAMTHITTA, PIN - 689103

    2      GRACE RAJU
           AGED 57 YEARS
           NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O., THIRUVALLA,
           PATHANAMTHITTA, PIN - 689103

    3      ALAN GEORGE
           AGED 33 YEARS
           NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O., THIRUVALLA,
           PATHANAMTHITTA, PIN - 689103

    4      ANSON GEORGE
           AGED 31 YEARS
           NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O., THIRUVALLA,
           PATHANAMTHITTA, PIN - 689103

           BY ADV JAI GEORGE
RESPONDENT/S:

           STATE OF KERALA
           REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
           KERALA, PIN - 682031
           SR.PP.SMT.PUSHPALATHA


     THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
17.10.2024,    ALONG    WITH   Bail   Appl..8436/2024,   8437/2024   AND
 BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532
OF 2024

                                     2



                                                            2024:KER:77080
CONNECTED    CASES,   THE   COURT   ON   THE   SAME   DAY   DELIVERED   THE
FOLLOWING:
 BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532
OF 2024

                                  3



                                                     2024:KER:77080

            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

                THE HONOURABLE MR.JUSTICE C.S.DIAS

  THURSDAY, THE 17TH DAY OF OCTOBER 2024 / 25TH ASWINA, 1946

                   BAIL APPL. NO. 8436 OF 2024

CRIME NO.798/2024 OF Alappuzha South Police Station, Alappuzha

PETITIONER/S:

    1      RAJU GEORGE @ N.M. GEORGE
           AGED 64 YEARS
           NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O., THIRUVALLA,
           PATHANAMTHITTA, PIN - 689103

    2      GRACE RAJU
           AGED 57 YEARS
           NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O., THIRUVALLA,
           PATHANAMTHITTA, PIN - 689103

    3      ALAN GEORGE
           AGED 33 YEARS
           NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O., THIRUVALLA,
           PATHANAMTHITTA, PIN - 689103

    4      ANSON GEORGE
           AGED 31 YEARS
           NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O., THIRUVALLA,
           PATHANAMTHITTA, PIN - 689103


           BY ADV JAI GEORGE


RESPONDENT/S:

           STATE OF KERALA
           REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
           KERALA, PIN - 682031
           SR.PP.SMT.PUSHPALATHA
 BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532
OF 2024

                                    4



                                                          2024:KER:77080
     THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
17.10.2024,   ALONG   WITH   Bail       Appl..8435/2024   AND   CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532
OF 2024

                                  5



                                                     2024:KER:77080

            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

                THE HONOURABLE MR.JUSTICE C.S.DIAS

  THURSDAY, THE 17TH DAY OF OCTOBER 2024 / 25TH ASWINA, 1946

                   BAIL APPL. NO. 8437 OF 2024

CRIME NO.756/2024 OF Alappuzha South Police Station, Alappuzha

PETITIONER/S:

    1      RAJU GEORGE @ N.M. GEORGE
           AGED 64 YEARS
           NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O., THIRUVALLA,
           PATHANAMTHITTA, PIN - 689103

    2      GRACE RAJU
           AGED 57 YEARS
           NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O., THIRUVALLA,
           PATHANAMTHITTA, PIN - 689103

    3      ALAN GEORGE
           AGED 33 YEARS
           NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O., THIRUVALLA,
           PATHANAMTHITTA, PIN - 689103

    4      ANSON GEORGE
           AGED 31 YEARS
           NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O., THIRUVALLA,
           PATHANAMTHITTA, PIN - 689103


           BY ADV JAI GEORGE


RESPONDENT/S:

           STATE OF KERALA
           REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
           KERALA, PIN - 682031
           SR.PP.SMT.PUSHPALATHA
 BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532
OF 2024

                                    6



                                                          2024:KER:77080
     THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
17.10.2024,   ALONG   WITH   Bail       Appl..8435/2024   AND   CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532
OF 2024

                                   7



                                                     2024:KER:77080

             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

                THE HONOURABLE MR.JUSTICE C.S.DIAS

  THURSDAY, THE 17TH DAY OF OCTOBER 2024 / 25TH ASWINA, 1946

                    BAIL APPL. NO. 8449 OF 2024

CRIME NO.630/2024 OF Alappuzha South Police Station, Alappuzha

        AGAINST THE ORDER/JUDGMENT DATED IN Bail Appl. NO.7388 OF

2024 OF HIGH COURT OF KERALA

PETITIONER/S:

    1       RAJU GEORGE @ N.M. GEORGE
            AGED 64 YEARS
            NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O., THIRUVALLA,
            PATHANAMTHITTA, PIN - 689103

    2       GRACE RAJU
            AGED 57 YEARS
            NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O., THIRUVALLA,
            PATHANAMTHITTA, PIN - 689103

    3       ALAN GEORGE
            AGED 33 YEARS
            NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O., THIRUVALLA,
            PATHANAMTHITTA, PIN - 689103

    4       ANSON GEORGE
            AGED 31 YEARS
            NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O., THIRUVALLA,
            PATHANAMTHITTA, PIN - 689103


            BY ADV JAI GEORGE


RESPONDENT/S:

            STATE OF KERALA
            REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
 BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532
OF 2024

                                    8



                                                          2024:KER:77080
           KERALA, PIN - 682031
           SR.PP.SRI.C.S.HRITHWIK


     THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
17.10.2024,   ALONG   WITH   Bail       Appl..8435/2024   AND   CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532
OF 2024

                                      9



                                                            2024:KER:77080

              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                 PRESENT

                 THE HONOURABLE MR.JUSTICE C.S.DIAS

  THURSDAY, THE 17TH DAY OF OCTOBER 2024 / 25TH ASWINA, 1946

                       BAIL APPL. NO. 8472 OF 2024

         CRIME NO.344/2024 OF Neyyardam Police Station,

                           Thiruvananthapuram

PETITIONER/S:

           RAJU GEORGE @ N.M. GEORGE
           AGED 64 YEARS
           NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O., THIRUVALLA,
           PATHANAMTHITTA, PIN - 689103


           BY ADV JAI GEORGE


RESPONDENT/S:

           STATE OF KERALA
           REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
           KERALA, PIN - 682031
           SR PP SMT SEETHA S


     THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
17.10.2024,    ALONG    WITH   Bail       Appl..8435/2024   AND   CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532
OF 2024

                                 10



                                                     2024:KER:77080

            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

                THE HONOURABLE MR.JUSTICE C.S.DIAS

  THURSDAY, THE 17TH DAY OF OCTOBER 2024 / 25TH ASWINA, 1946

                   BAIL APPL. NO. 8529 OF 2024

    CRIME NO.356/2024 OF Edathua Police Station, Alappuzha

PETITIONER/S:

    1      RAJU GEORGE @ N.M. GEORGE
           AGED 64 YEARS
           NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O., THIRUVALLA,
           PATHANAMTHITTA, PIN - 689103

    2      GRACE RAJU
           AGED 57 YEARS
           NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O., THIRUVALLA,
           PATHANAMTHITTA, PIN - 689103

    3      ALAN GEORGE
           AGED 33 YEARS
           NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O., THIRUVALLA,
           PATHANAMTHITTA, PIN - 689103

    4      ANSON GEORGE
           AGED 31 YEARS
           NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O., THIRUVALLA,
           PATHANAMTHITTA, PIN - 689103


           BY ADV JAI GEORGE


RESPONDENT/S:

           STATE OF KERALA
           REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
           KERALA, PIN - 682031
           SR.PP.SRI.C.S.HRITHWIK
 BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532
OF 2024

                                    11



                                                       2024:KER:77080
     THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
17.10.2024,   ALONG   WITH   Bail    Appl..8435/2024   AND   CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532
OF 2024

                                 12



                                                     2024:KER:77080

            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

                THE HONOURABLE MR.JUSTICE C.S.DIAS

  THURSDAY, THE 17TH DAY OF OCTOBER 2024 / 25TH ASWINA, 1946

                   BAIL APPL. NO. 8531 OF 2024

    CRIME NO.363/2024 OF Edathua Police Station, Alappuzha

PETITIONER/S:

    1      RAJU GEORGE @ N.M. GEORGE
           AGED 64 YEARS
           NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O., THIRUVALLA,
           PATHANAMTHITTA, PIN - 689103

    2      GRACE RAJU
           AGED 57 YEARS
           NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O., THIRUVALLA,
           PATHANAMTHITTA, PIN - 689103

    3      ALAN GEORGE
           AGED 33 YEARS
           NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O., THIRUVALLA,
           PATHANAMTHITTA, PIN - 689103

    4      ANSON GEORGE
           AGED 31 YEARS
           NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O., THIRUVALLA,
           PATHANAMTHITTA, PIN - 689103


           BY ADV JAI GEORGE


RESPONDENT/S:

           STATE OF KERALA
           REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
           KERALA, PIN - 682031
           SR PP SMT SEETHA S
 BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532
OF 2024

                                    13



                                                       2024:KER:77080
     THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
17.10.2024,   ALONG   WITH   Bail    Appl..8435/2024   AND   CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532
OF 2024

                                 14



                                                         2024:KER:77080

            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

                THE HONOURABLE MR.JUSTICE C.S.DIAS

  THURSDAY, THE 17TH DAY OF OCTOBER 2024 / 25TH ASWINA, 1946

                    BAIL APPL. NO. 8532 OF 2024

    CRIME NO.250/2024 OF Edathua Police Station, Alappuzha

PETITIONER/S:

    1      RAJU GEORGE @ N.M. GEORGE
           AGED 64 YEARS
           NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O., THIRUVALLA,
           PATHANAMTHITTA, PIN - 689103

    2      GRACE RAJU
           AGED 57 YEARS
           NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O.,
           THIRUVALLA,PATHANAMTHITTA, PIN - 689103

    3      ALAN GEORGE
           AGED 33 YEARS
           NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O.,
           THIRUVALLA,PATHANAMTHITTA, PIN - 689103

    4      ANSON GEORGE
           AGED 31 YEARS
           NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O.,
           THIRUVALLA,PATHANAMTHITTA, PIN - 689103


           BY ADV JAI GEORGE


RESPONDENT/S:

           STATE OF KERALA
           REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
           KERALA, PIN - 682031
           SR PP SMT SEETHA S

  THIS   BAIL   APPLICATION   HAVING   COME   UP   FOR   ADMISSION   ON
 BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532
OF 2024

                                 15



                                                 2024:KER:77080
17.10.2024, ALONG WITH Bail Appl..8435/2024 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532
OF 2024

                                   16



                                                          2024:KER:77080

              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                 PRESENT

                 THE HONOURABLE MR.JUSTICE C.S.DIAS

  THURSDAY, THE 17TH DAY OF OCTOBER 2024 / 25TH ASWINA, 1946

                    BAIL APPL. NO. 8474 OF 2024

         CRIME NO.262/2024 OF Neyyardam Police Station,

                          Thiruvananthapuram

PETITIONER/S:

    1      ALAN GEORGE
           AGED 33 YEARS
           NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O., THIRUVALLA,
           PATHANAMTHITTA, PIN - 689103

    2      ANSON GEORGE
           AGED 31 YEARS
           NEDUMPARAMBIL GARDENS KUTTAPPUZHA P.O., THIRUVALLA,
           PATHANAMTHITTA, PIN - 689103


           BY ADV JAI GEORGE


RESPONDENT/S:

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



OTHER PRESENT:

           SR PP SMT SEETHA S


     THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
17.10.2024,      ALONG   WITH   Bail    Appl..8435/2024   AND   CONNECTED
 BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532
OF 2024

                                 17



                                                     2024:KER:77080
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532
OF 2024

                                   18



                                                        2024:KER:77080
                             C.S.DIAS,J
 ----------------------------------------------------------------------
  Bail Application Nos.8435, 8436, 8437, 8449, 8472,
             8474, 8529, 8531& 8532 OF 2024
  ---------------------------------------------------------------------
          Dated this the 17th day of October, 2024

                       COMMON ORDER

The applications are filed under Section 483 of the

Bharatiya Nagarik Suraksha Sanhita, 2023 (in short,

'BNSS'), by the accused Nos. 1 to 4 in the below

mentioned crimes for allegedly committing the offences

punishable under Sections 406, 409, and 420 read with

Section 34 of the Indian Penal Code (in short, 'IPC') and

Section 4 r/w Section 3, 5, 21 & 23 of the Banning of

Unregulated Deposit Schemes Act, 2019. The petitioners

were originally arrested in Crime No. 644/2024 of the

Thiruvalla Police Station on 07.05.2024. Subsequently, the

petitioners' arrests were recorded from 04.10.2024 to

10.10.2024 in the following cases: B.A.No.8449/2024 filed

in Crime No.630/2024, B.A.No.8435/2024 filed in Crime

No.801/2024, B.A.No.8436/2024 filed in Crime BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532 OF 2024

2024:KER:77080 No.798/2024 and B.A.No.8437/2024 filed in Crime

No.756/2024 all registered by the Alappuzha South Police

Station, Alappuzha; B.A.No.8532/2024 filed in Crime

No.250/2024, B.A.No.8531/2024 filed in Crime

No.363/2024 and B.A.No.8529/2024 filed in Crime

No.356/2024 all registered by the Edathua Police Station,

Alappuzha; B.A.No.8474/2024 filed in Crime No.262/2024

and B.A.No.8472/2024 filed in Crime No.344/2024 both

registered by the Neyyar Dam Police Station,

Thiruvananthapuram. In Crime No.262/2024 registered by

the Neyyar Dam Police Station, Thiruvananthapuram,

against which B.A.No.8474/2024 is filed, there are only

two accused; and in Crime No.344/2024 registered by the

Neyyar Dam Police Station, Thiruvananthapuram, against

which B.A.No.8472/2024 is filed, there is only one

accused. As all these applications are filed by the same

petitioners, the applications were consolidated, jointly

heard, and are being disposed of by this common order.

2. The common case of the de-facto complainants in BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532 OF 2024

2024:KER:77080 the respective crimes is that the accused were running an

establishment named 'Nedumparambil Credit Syndicate'.

The accused had offered high interest on fixed deposits to

the de-facto complainants. Accordingly, the de-facto

complainants deposited money in the said establishment

on the belief of getting high interest. However, the accused

did not pay the interest or return the capital. Thus, the

accused have committed the above offences.

3. Heard; Sri.Jai George, the learned counsel

appearing for the petitioners; Sri.C.S.Hrithwik and Smt.

Seetha S., the learned Senior Public Prosecutors.

4. The learned counsel for the petitioners

submitted that the petitioners are totally innocent of the

accusations levelled against them. They have been falsely

implicated in the crime. There is no material to

substantiate that the petitioners have committed the above

offences. In any given case, the petitioner in

B.A.No.8472/2024 has been in judicial custody for the last

162 days and the petitioners in the other applications have BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532 OF 2024

2024:KER:77080 been in judicial custody for the last 143 days, the

investigation in the cases is not complete, and the final

reports have not been filed, despite the lapse of 90 days.

Therefore, the petitioners are entitled to be released on

statutory bail in all the crimes, as contemplated under sub-

section (2) of Section 167 of the Code. By the common

order dated 06.08.2024 in B.A.No.5656/2024 and

connected cases, the common order dated 30.08.2024 in

B.A.No.7170/2024 and connected cases, the common

order dated 09.09.2024 in B.A.No.7300/2024 and

connected cases, the common order dated 11.09.2024 in

B.A.No.7615/2024 and connected cases, and the common

order dated 24.09.2024 in B.A.No.7634/2024 and

connected cases, this Court has already enlarged the

petitioners on bail. The petitioners are entitled to the

benefit of a similar order. Hence, the applications may be

allowed.

5. The learned Public Prosecutors opposed the

applications. They submitted that the petitioners have BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532 OF 2024

2024:KER:77080 committed serious economic offences by cheating the

public at large. There are numerous cases registered

against the petitioners for committing similar offences.

The petitioners are not entitled to statutory bail since their

arrests were recorded in this batch of cases only from

04.10.2024 to 10.10.2024. As Section 409 of the IPC is

incorporated, the petitioners are liable to be punished with

life sentences. Therefore, the time period to file the final

reports is up to 90 days, which has not lapsed in these

cases. If the petitioners are enlarged on bail, there is

every likelihood of them committing similar offences.

Hence, the applications may be dismissed.

6. The common prosecution case in all the crimes is

that the petitioners had induced the de-facto complainants

to deposit money in their establishment on the assurance

of paying them high interest. However, the accused failed

to pay the interest or return the capital within the

stipulated time period. The fact remains that the

petitioners were arrested in Crime No.644/2024 of the BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532 OF 2024

2024:KER:77080 Thiruvalla Police Station as early as on 07.05.2024. They

have been in judicial custody for the last more than 143

days. In one batch of cases, this Court has already

enlarged the petitioners on statutory bail, since the final

reports were not filed within the stipulated time period.

The petitioners are actually entitled to the benefit of

statutory bail since they are languishing in jail from

07.05.2024. It is only because their arrests were

subsequently recorded in the present crimes, that they are

not entitled to statutory bail as on today. However, the fact

remains that the petitioners have been in judicial custody

for the last more than 143 days, the investigation in the

cases is practically complete, and recoveries have been

effected.

7. Recently, in Manish Sisodia v. Directorate of

Enforcement [2024 INSC 595] the Honourable Supreme

Court has observed that, over a period of time, the trial

courts and the High Courts have forgotten a very well-

settled principle of law that bail is not to be withheld as a BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532 OF 2024

2024:KER:77080 punishment. From its experience, it appears that the trial

courts and the High Courts attempt to play safe in matters

of grant of bail. The principle that bail is the rule and

refusal is an exception is, at times, followed in breach. On

account of non-grant of bail even in straight forward open

and shut cases, the Honourable Supreme Court is flooded

with huge number of bail petitions thereby adding to the

huge pendency. It is high time that the trial courts and the

High Courts recognize the principle that "bail is the rule

and jail is an exception.

8. Similarly, in Jalaluddin Khan v Union of

India [2024 INSC 604] the Hon'ble Supreme Court has

observed in the following lines:

"21. xxx xxxx xxx When a case is made out for a grant of bail, the Courts should not have any hesitation in granting bail. The allegations of the prosecution may be very serious. But, the duty of the Courts is to consider the case for grant of bail in accordance with the law. "Bail is the rule and jail is an exception" is a settled law. Even in a case like the present case where there are stringent conditions for the grant of bail in the relevant statutes, the same rule holds good with only modification that the bail can be granted if the conditions in the statute are satisfied. The rule also BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532 OF 2024

2024:KER:77080 means that once a case is made out for the grant of bail, the Court cannot decline to grant bail. If the Courts start denying bail in deserving cases, it will be a violation of the

rights guaranteed under Article 21 of our Constitution."

9. In Satender Kumar Antil v. CBI and another

[(2022) 10 SCC 51], the Hon'ble Supreme Court, after a

meticulous survey of all the precedents on the law

governing bail, has laid down exhaustive guidelines for the

Courts while dealing with the bail applications. It is

profitable to extract the relevant paragraphs of the

decision in this context of the case on hand, which reads

thus:

"12. The principle that bail is the rule and jail is the exception has been well recognised through the repetitive pronouncements of this Court. This again is on the touchstone of Article 21 of the Constitution of India. This Court in Nikesh Tarachand Shah v. Union of India [Nikesh Tarachand Shah v. Union of India, (2018) 11 SCC 1 : (2018) 2 SCC (Cri) 302] , held that : (SCC pp. 22-23 & 27, paras 19 & 24) ."

13. Further this Court in Sanjay Chandra v. CBI [Sanjay Chandra v. CBI, (2012) 1 SCC 40 : (2012) 1 SCC (Cri) 26 : (2012) 2 SCC (L&S) 397] , has observed that : (SCC p. 52, paras 21-23) "21. In bail applications, generally, it has been laid down from the earliest times that the object of bail is to secure the appearance of the accused person at his trial by reasonable amount of bail. The object of bail is neither punitive nor preventative. Deprivation of liberty must be considered a punishment, unless it is required to ensure that an accused person will stand his trial when called upon. The courts owe more than verbal respect to the principle that punishment BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532 OF 2024

2024:KER:77080 begins after conviction, and that every man is deemed to be innocent until duly tried and duly found guilty.

10. In Prabir Purkayastha v. State (NCT of

Delhi)[2024 SCC OnLine SC 934], the Honourable

Supreme Court has observed as follows:-

"21. The Right to Life and Personal Liberty is the most sacrosanct fundamental right guaranteed under Articles 20, 21 and 22 of the Constitution of India. Any attempt to encroach upon this fundamental right has been frowned upon by this Court in a catena of decisions. In this regard, we may refer to following observations made by this Court in the case of Roy V.D. v. State of Kerala[(2022) SCC OnLine SC 929 : 2022 INSC 756]:--

"7. The life and liberty of an individual is so sacrosanct that it cannot be allowed to be interfered with except under the authority of law. It is a principle which has been recognised and applied in all civilised countries. In our Constitution Article 21 guarantees protection of life and personal liberty not only to citizens of India but also to aliens."

11. On an overall consideration of the facts, the

rival submissions made across the Bar, and the materials

placed on record, particularly on considering the fact that

the petitioners have been in judicial custody for the last

more than 143 days, the investigation in the cases is

practically complete, recoveries have been effected, and

the petitioners have been enlarged on bail in several cases BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532 OF 2024

2024:KER:77080 by this Court, I am of the firm view that the petitioners'

further detention is unnecessary. Hence, I hold that the

petitioners are entitled to be enlarged on bail; but subject

to stringent conditions.

In the result, the applications are allowed, by

directing the petitioners to be released on bail in each

crime, on them executing a bond for Rs.1,00,000/- (Rupees

one lakh only) with two solvent sureties each for the like

sum, in each of the crimes to the satisfaction of the courts

having jurisdiction, which shall be subject to the following

conditions:

(i) The petitioners shall appear before the Investigating Officers on every fourth Saturday between 9 a.m. and 11 a.m till the final reports are laid. They shall also appear before the Investigating Officers as and when required;

(ii) The petitioners 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 them from disclosing such facts to the court or to any Police Officer or tamper with the evidence in any BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532 OF 2024

2024:KER:77080 manner, whatsoever;

(iii) The petitioners shall not commit any offence while they are on bail;

(iv) In case of violation of any of the conditions mentioned above, the jurisdictional court 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) Applications for deletion/modification of the bail conditions shall be moved and entertained by the court below.

(vi) 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 petitioners even while the petitioners are 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 rkc/17.10.24 BAIL APPL. Nos.8435, 8436, 8437, 8449, 8472, 8474, 8529, 8531& 8532 OF 2024

2024:KER:77080 APPENDIX OF BAIL APPL. 8472/2024

PETITIONER ANNEXURES

Annexure A1 A TRUE COPY OF THE FIR IN CRIME NO. 344 OF 2024 DATED 10.5.2024 OF NEYYAR DAM POLICE STATION IN THIRUVANANTHAPURAM [RURAL] DISTRICT

 
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