Citation : 2025 Latest Caselaw 4601 Ker
Judgement Date : 28 February, 2025
B.A. No.2559 OF 2025 & Connected Cases
1
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2559 OF 2025
CRIME NO.1023/2024 OF SULTHAN BATHERY POLICE STATION,
WAYANAD
PETITIONER(S)/ACCUSED NO.3:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
SANALDEV E.P.
AMARNATH R LAL
SONYMON ANTONY
AJMAL V. KARIM
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, ERNAKULAM, PIN - 682031
2 STATION HOUSE OFFICER
B.A. No.2559 OF 2025 & Connected Cases
2
2025:KER:17084
SULTHAN BATHERY POLICE STATION, WAYANAD
DISTRICT, PIN - 673592
BY ADV.
SRI.NOUSHAD.K.A, SR.PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2494/2025, 2497/2025 AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
3
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2494 OF 2025
CRIME NO.999/2024 OF SULTHAN BATHERY POLICE STATION,
WAYANAD
PETITIONER/ACCUSED NO.3:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
AMARNATH R LAL
SONYMON ANTONY
AJMAL V. KARIM
SANALDEV E.P.
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
4
2025:KER:17084
2 STATION HOUSE OFFICER
SULTHAN BATHERY POLICE STATION, WAYANAD
DISTRICT, PIN - 673592
BY ADV.
SRI.G.SUDHEER, PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
5
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2497 OF 2025
CRIME NO.1016/2024 OF SULTHAN BATHERY POLICE STATION,
WAYANAD
PETITIONER(S)/ACCUSED NO.3:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
AMARNATH R LAL
SONYMON ANTONY
SANALDEV E.P.
AJMAL V. KARIM
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
6
2025:KER:17084
2 STATION HOUSE OFFICER
SULTHAN BATHERY POLICE STATION, WAYANAD
DISTRICT, PIN - 673592
BY ADV.
SRI.NOUSHAD.K.A, SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
7
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2499 OF 2025
CRIME NO.1017/2024 OF SULTHAN BATHERY POLICE STATION,
WAYANAD
PETITIONER(S)/ACCUSED NO.3:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
AMARNATH R LAL
SONYMON ANTONY
AJMAL V. KARIM
SANALDEV E.P.
ASWIN V.C.
AKHIL KRISHNAN A.
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
B.A. No.2559 OF 2025 & Connected Cases
8
2025:KER:17084
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
2 STATION HOUSE OFFICER
SULTHAN BATHERY POLICE STATION, WAYANAD
DISTRICT, PIN - 673592
BY ADV.
SRI.NOUSHAD.K.A., SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
9
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2500 OF 2025
CRIME NO.1018/2024 OF SULTHAN BATHERY POLICE STATION,
WAYANAD
PETITIONER(S)/ACCUSED NO.3:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
AMARNATH R LAL
SONYMON ANTONY
AJMAL V. KARIM
SANALDEV E.P.
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
10
2025:KER:17084
2 STATION HOUSE OFFICER
SULTHAN BATHERY POLICE STATION, WAYANAD
DISTRICT, PIN - 673592
BY ADV.
SRI.NOUSHAD.K.A., SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
11
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2502 OF 2025
CRIME NO.1019/2024 OF SULTHAN BATHERY POLICE STATION,
WAYANAD
PETITIONER(S)/ACCUSED NO.3:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
AMARNATH R LAL
SONYMON ANTONY
AJMAL V. KARIM
SANALDEV E.P.
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
12
2025:KER:17084
2 STATION HOUSE OFFICER
SULTHAN BATHERY POLICE STATION, WAYANAD
DISTRICT, PIN - 673592
BY ADV.
SRI.HRITHWIK C.S., SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
13
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2522 OF 2025
CRIME NO.1508/2024 OF PALAKKAD TOWN SOUTH POLICE STATION,
PALAKKAD
PETITIONER(S)/ACCUSED NO.3:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
AMARNATH R LAL
SONYMON ANTONY
SANALDEV E.P.
AJMAL V. KARIM
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, ERNAKULAM, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
14
2025:KER:17084
2 STATION HOUSE OFFICER
PALAKKAD TOWN SOUTH POLICE STATION, PALAKKAD
DISTRICT, PIN - 678013
BY ADV.
SRI.HRITHWIK C.S., SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
15
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2528 OF 2025
CRIME NO.1512/2024 OF PALAKKAD TOWN SOUTH POLICE STATION,
PALAKKAD
PETITIONER(S)/ACCUSED NO.3:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
AMARNATH R LAL
SONYMON ANTONY
SANALDEV E.P.
AJMAL V. KARIM
RESPONDENT(S)/STATE & COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
16
2025:KER:17084
2 STATION HOUSE OFFICER
PALAKKAD TOWN SOUTH POLICE STATION, PALAKKAD
DISTRICT, PIN - 678013
BY ADV.
SRI.NOUSHAD K.A., SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
17
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2534 OF 2025
CRIME NO.1439/2024 OF PALAKKAD TOWN SOUTH POLICE STATION,
PALAKKAD
PETITIONER(S)/ACCUSED NO.2:
SREEJITH M R,
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
AMARNATH R LAL
SONYMON ANTONY
SANALDEV E.P.
AJMAL V. KARIM
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, ERNAKULAM, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
18
2025:KER:17084
2 STATION HOUSE OFFICER
PALAKKAD TOWN SOUTH POLICE STATION, PALAKKAD
DISTRICT, PIN - 678013
BY ADV.
SRI.G.SUDHEER, PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
19
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2539 OF 2025
CRIME NO.1438/2024 OF PALAKKAD TOWN SOUTH POLICE STATION,
PALAKKAD
PETITIONER(S)/ACCUSED NO.2:
SREEJITH M R,
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
SANALDEV E.P.
AMARNATH R LAL
SONYMON ANTONY
AJMAL V. KARIM
RESPONDENT(S)/STATE & COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, ERNAKULAM, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
20
2025:KER:17084
2 STATION HOUSE OFFICER
PALAKKAD TOWN SOUTH POLICE STATION, PALAKKAD
DISTRICT, PIN - 678013
BY ADV.
SRI.NOUSHAD K.A., SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
21
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2543 OF 2025
CRIME NO.1488/2024 OF PALAKKAD TOWN SOUTH POLICE STATION,
PALAKKAD
PETITIONER(S)/ACCUSED NO.2:
SREEJITH M R,
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
AMARNATH R LAL
SANALDEV E.P.
SONYMON ANTONY
AJMAL V. KARIM
RESPONDENT(S)/STATE & COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, ERNAKULAM, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
22
2025:KER:17084
2 STATION HOUSE OFFICER
PALAKKAD TOWN SOUTH POLICE STATION, PALAKKAD
DISTRICT, PIN - 678013
BY ADV.
SRI.HRITHWIK C.S., SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
23
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2550 OF 2025
CRIME NO.1505/2024 OF PALAKKAD TOWN SOUTH POLICE STATION,
PALAKKAD
PETITIONER(S)/ACCUSED NO.2:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
AMARNATH R LAL
SANALDEV E.P.
SONYMON ANTONY
AJMAL V. KARIM
RESPONDENT(S)/STATE & COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA. ERNAKULAM, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
24
2025:KER:17084
2 STATION HOUSE OFFICER
PALAKKAD TOWN SOUTH POLICE STATION, PALAKKAD
DISTRICT, PIN - 678013
BY ADV.
SRI.NOUSHAD K.A., SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
25
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2562 OF 2025
CRIME NO.1024/2024 OF SULTHAN BATHERY POLICE STATION,
WAYANAD
PETITIONER(S)/ACCUSED NO.3:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
SANALDEV E.P.
AMARNATH R LAL
SONYMON ANTONY
AJMAL V. KARIM
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, ERNAKULAM, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
26
2025:KER:17084
2 STATION HOUSE OFFICER
SULTHAN BATHERY POLICE STATION, WAYANAD
DISTRICT, PIN - 673592
BY ADV.
SRI.HRITHWIK C.S., SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
27
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2565 OF 2025
CRIME NO.1027/2024 OF SULTHAN BATHERY POLICE STATION,
WAYANAD
PETITIONER(S)/ACCUSED NO.3:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
AMARNATH R LAL
SONYMON ANTONY
SANALDEV E.P.
AJMAL V. KARIM
RESPONDENT(S)/STATE & COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, ERNAKULAM, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
28
2025:KER:17084
2 STATION HOUSE OFFICER
SULTHAN BATHERY POLICE STATION, WAYANAD
DISTRICT, PIN - 673592
BY ADV.
SRI.G.SUDHEER, PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
29
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2569 OF 2025
CRIME NO.1048/2024 OF SULTHAN BATHERY POLICE STATION,
WAYANAD
PETITIONER(S)/ACCUSED NO.3:
SREEJITH M R,
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
AMARNATH R LAL
P.M.MATHEW
SANALDEV E.P.
SONYMON ANTONY
AJMAL V. KARIM
RESPONDENT(S)/STATE & COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, ERNAKULAM, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
30
2025:KER:17084
2 STATION HOUSE OFFICER
SULTHAN BATHERY POLICE STATION, WAYANAD
DISTRICT, PIN - 673592
BY ADV.
SRI.NOUSHAD K.A., SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
31
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2571 OF 2025
CRIME NO.1037/2024 OF SULTHAN BATHERY POLICE STATION,
WAYANAD
PETITIONER(S)/ACCUSED NO.3:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
AMARNATH R LAL
SANALDEV E.P.
AJMAL V. KARIM
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, ERNAKULAM, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
32
2025:KER:17084
2 STATION HOUSE OFFICER
SULTHAN BATHERY POLICE STATION, WAYANAD
DISTRICT, PIN - 673592
BY ADV.
SRI.HRITHWIK C.S., SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
33
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2606 OF 2025
CRIME NO.1557/2024 OF PALAKKAD TOWN SOUTH POLICE STATION,
PALAKKAD
PETITIONER(S)/ACCUSED NO.3:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
SANALDEV E.P.
AMARNATH R LAL
SONYMON ANTONY
AJMAL V. KARIM
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, ERNAKULAM, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
34
2025:KER:17084
2 STATION HOUSE OFFICER
PALAKKAD TOWN SOUTH POLICE STATION, PALAKKAD
DISTRICT, PIN - 678013
BY ADV.
SRI.G.SUDHEER, PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
35
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2612 OF 2025
CRIME NO.1567/2024 OF PALAKKAD TOWN SOUTH POLICE STATION,
PALAKKAD
PETITIONER(S)/ACCUSED NO.3:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
AMARNATH R LAL
SONYMON ANTONY
AJMAL V. KARIM
SANALDEV E.P.
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
36
2025:KER:17084
2 STATION HOUSE OFFICER
PALAKKAD TOWN SOUTH POLICE STATION, PALAKKAD
DISTRICT, PIN - 678013
BY ADV.
SRI.HRITHWIK C.S., SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
37
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2613 OF 2025
CRIME NO.1559/2024 OF PALAKKAD TOWN SOUTH POLICE STATION,
PALAKKAD
PETITIONER(S)/ACCUSED NO.3:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
SONYMON ANTONY
SANALDEV E.P.
AMARNATH R LAL
AJMAL V. KARIM
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, ERNAKULAM, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
38
2025:KER:17084
2 STATION HOUSE OFFICER
PALAKKAD TOWN SOUTH POLICE STATION, PALAKKAD
DISTRICT, PIN - 678013
BY ADV.
SRI.HRITHWIK C.S., SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
39
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2616 OF 2025
CRIME NO.1564/2024 OF PALAKKAD TOWN SOUTH POLICE STATION,
PALAKKAD
PETITIONER(S)/ACCUSED NO.3:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
AMARNATH R LAL
P.M.MATHEW
SONYMON ANTONY
SANALDEV E.P.
AJMAL V. KARIM
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, ERNAKULAM, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
40
2025:KER:17084
2 STATION HOUSE OFFICER
PALAKKAD TOWN SOUTH POLICE STATION, PALAKKAD
DISTRICT, PIN - 678013
BY ADV.
SRI.G.SUDHEER, PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
41
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2618 OF 2025
CRIME NO.1513/2024 OF PALAKKAD TOWN SOUTH POLICE STATION,
PALAKKAD
PETITIONER(S)/ACCUSED NO.3:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
AMARNATH R LAL
SONYMON ANTONY
AJMAL V. KARIM
SANALDEV E.P.
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
42
2025:KER:17084
2 STATION HOUSE OFFICER
PALAKKAD TOWN SOUTH POLICE STATION, PALAKKAD
DISTRICT, PIN - 678013
BY ADV.
SRI.NOUSHAD K.A., SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
43
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2619 OF 2025
CRIME NO.1565/2024 OF PALAKKAD TOWN SOUTH POLICE STATION,
PALAKKAD
PETITIONER(S)/ACCUSED NO.3:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
AMARNATH R LAL
P.M.MATHEW
SONYMON ANTONY
AJMAL V. KARIM
SANALDEV E.P.
RESPONDENT(S)/STATE & COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, ERNAKULAM, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
44
2025:KER:17084
2 STATION HOUSE OFFICER
PALAKKAD TOWN SOUTH POLICE STATION, PALAKKAD
DISTRICT, PIN - 678013
BY ADV.
SRI.NOUSHAD K.A., SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
45
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2623 OF 2025
CRIME NO.1553/2024 OF PALAKKAD TOWN SOUTH POLICE STATION,
PALAKKAD
PETITIONER(S)/ACCUSED NO.2:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
AMARNATH R LAL
SONYMON ANTONY
SANALDEV E.P.
AJMAL V. KARIM
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
46
2025:KER:17084
2 STATION HOUSE OFFICER
PALAKKAD TOWN SOUTH POLICE STATION, PALAKKAD
DISTRICT, PIN - 678013
BY ADV.
SRI.HRITHWIK C.S., SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
47
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2627 OF 2025
CRIME NO.1430/2024 OF PALAKKAD TOWN SOUTH POLICE STATION,
PALAKKAD
PETITIONER(S)/ACCUSED NO.2:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
AMARNATH R LAL
SONYMON ANTONY
AJMAL V. KARIM
SANALDEV E.P.
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
48
2025:KER:17084
2 STATION HOUSE OFFICER
PALAKKAD TOWN SOUTH POLICE STATION, PALAKKAD
DISTRICT, PIN - 678013
BY ADV.
SRI.NOUSHAD K.A., SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
49
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2640 OF 2025
CRIME NO.1554/2024 OF PALAKKAD TOWN SOUTH POLICE STATION,
PALAKKAD
PETITIONER(S)/ACCUSED NO.3:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
AMARNATH R LAL
SONYMON ANTONY
SANALDEV E.P.
AJMAL V. KARIM
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
50
2025:KER:17084
2 STATION HOUSE OFFICER
PALAKKAD TOWN SOUTH POLICE STATION, PALAKKAD
DISTRICT, PIN - 678013
BY ADV.
SRI.NOUSHAD K.A., SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
51
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2641 OF 2025
CRIME NO.1555/2024 OF PALAKKAD TOWN SOUTH POLICE STATION,
PALAKKAD
PETITIONER(S)/ACCUSED NO.3:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
AMARNATH R LAL
SONYMON ANTONY
AJMAL V. KARIM
SANALDEV E.P.
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
52
2025:KER:17084
2 STATION HOUSE OFFICER
PALAKKAD TOWN SOUTH POLICE STATION, PALAKKAD
DISTRICT, PIN - 678013
BY ADV.
SRI.HRITHWIK C.S., SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
53
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2642 OF 2025
CRIME NO.1558/2024 OF PALAKKAD TOWN SOUTH POLICE STATION,
PALAKKAD
PETITIONER(S)/ACCUSED NO.3:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
AMARNATH R LAL
SONYMON ANTONY
SANALDEV E.P.
AJMAL V. KARIM
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
54
2025:KER:17084
2 STATION HOUSE OFFICER
PALAKKAD TOWN SOUTH POLICE STATION, PALAKKAD
DISTRICT, PIN - 678013
BY ADV.
SRI.HRITHWIK C.S., SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
55
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2651 OF 2025
CRIME NO.1518/2024 OF PALAKKAD TOWN SOUTH POLICE STATION,
PALAKKAD
PETITIONER(S)/ACCUSED NO.3:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
AMARNATH R LAL
SONYMON ANTONY
AJMAL V. KARIM
SANALDEV E.P.
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
56
2025:KER:17084
2 STATION HOUSE OFFICER
PALAKKAD TOWN SOUTH POLICE STATION, PALAKKAD
DISTRICT, PIN - 678013
BY ADV.
SRI.HRITHWIK C.S., SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
57
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2656 OF 2025
CRIME NO.1519/2024 OF PALAKKAD TOWN SOUTH POLICE STATION,
PALAKKAD
PETITIONER(S)/ACCUSED NO.3:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
AMARNATH R LAL
SONYMON ANTONY
AJMAL V. KARIM
SANALDEV E.P.
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
58
2025:KER:17084
2 STATION HOUSE OFFICER
PALAKKAD TOWN SOUTH POLICE STATION, PALAKKAD
DISTRICT, PIN - 678013
BY ADV.
SRI.G.SUDHEER, PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
59
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2659 OF 2025
CRIME NO.1520/2024 OF PALAKKAD TOWN SOUTH POLICE STATION,
PALAKKAD
PETITIONER(S)/ACCUSED NO.3:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
AMARNATH R LAL
SONYMON ANTONY
AJMAL V. KARIM
SANALDEV E.P.
RESPONDENT(S)/STATE AND COMPLAINANT:
STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
60
2025:KER:17084
BY ADV.
SRI.NOUSHAD K.A., SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
61
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2668 OF 2025
CRIME NO.1480/2024 OF PALAKKAD TOWN SOUTH POLICE STATION,
PALAKKAD
PETITIONER(S)/ACCUSED NO.2:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
AMARNATH R LAL
SONYMON ANTONY
AJMAL V. KARIM
SANALDEV E.P.
AKHIL KRISHNAN A.
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
B.A. No.2559 OF 2025 & Connected Cases
62
2025:KER:17084
KERALA, PIN - 682031
2 STATION HOUSE OFFICER
PALAKKAD TOWN SOUTH POLICE STATION, PALAKKAD
DISTRICT, PIN - 678013
BY ADV.
SRI.NOUSHAD K.A., SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
63
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2673 OF 2025
CRIME NO.1491/2024 OF PATTAMBI POLICE STATION, PALAKKAD
PETITIONER(S)/ACCUSED NO.3:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
AMARNATH R LAL
SONYMON ANTONY
AJMAL V. KARIM
SANALDEV E.P.
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
2 STATION HOUSE OFFICER
B.A. No.2559 OF 2025 & Connected Cases
64
2025:KER:17084
PATTAMBI POLICE STATION, PALAKKAD DISTRICT,
PIN - 679303
BY ADV.
SRI.HRITHWIK C.S., SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
65
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2679 OF 2025
CRIME NO.1497/2024 OF PATTAMBI POLICE STATION, PALAKKAD
PETITIONER(S)/ACCUSED NO.3:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
AMARNATH R LAL
SONYMON ANTONY
AJMAL V. KARIM
SANALDEV E.P.
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
2 STATION HOUSE OFFICER
B.A. No.2559 OF 2025 & Connected Cases
66
2025:KER:17084
PATTAMBI POLICE STATION, PALAKKAD DISTRICT,
PIN - 679303
BY ADV.
SRI.NOUSHAD K.A., SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
67
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2680 OF 2025
CRIME NO.1461/2024 OF PATTAMBI POLICE STATION, PALAKKAD
PETITIONER(S)/ACCUSED NO.3:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
AMARNATH R LAL
SONYMON ANTONY
AJMAL V. KARIM
SANALDEV E.P.
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
2 STATION HOUSE OFFICER
B.A. No.2559 OF 2025 & Connected Cases
68
2025:KER:17084
PATTAMBY POLICE STATION, PALAKKAD DISTRICT,
PIN - 679303
BY ADV.
SRI.NOUSHAD K.A., SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
69
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2686 OF 2025
CRIME NO.1439/2024 OF PATTAMBI POLICE STATION, PALAKKAD
PETITIONER(S)/ACCUSED NO.3:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
AMARNATH R LAL
SONYMON ANTONY
AJMAL V. KARIM
AKHIL KRISHNAN A.
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
2 STATION HOUSE OFFICER
B.A. No.2559 OF 2025 & Connected Cases
70
2025:KER:17084
PATTAMBI POLICE STATION, PALAKKAD DISTRICT,
PIN - 679303
BY ADV.
SRI.G.SUDHEER, PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
71
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2689 OF 2025
CRIME NO.1039/2024 OF KALPETTA POLICE STATION, WAYANAD
PETITIONER(S)/ACCUSED NO.4:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
AMARNATH R LAL
SONYMON ANTONY
AJMAL V. KARIM
SANALDEV E.P.
ASWIN V.C.
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
72
2025:KER:17084
2 STATION HOUSE OFFICER
KALPETTA POLICE STATION, WAYANAD DISTRICT,
PIN - 673122
BY ADV.
SRI.NOUSHAD K.A., SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
73
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2690 OF 2025
CRIME NO.898/2024 OF VADANAPPALLY POLICE STATION, THRISSUR
PETITIONER(S)/ACCUSED NO.4:
SREEJITH M R
AGED 37 YEARS
S/O RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
AMARNATH R LAL
SONYMON ANTONY
AJMAL V. KARIM
SANALDEV E.P.
AKHIL KRISHNAN A.
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
B.A. No.2559 OF 2025 & Connected Cases
74
2025:KER:17084
2 STATION HOUSE OFFICER
VADANAPALLY POLICE STATION, THRISSUR DISTRICT,
PIN - 680614
BY ADV.
SRI.NOUSHAD K.A., SENIOR PP
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
75
2025:KER:17084
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 28TH DAY OF FEBRUARY 2025 / 9TH PHALGUNA, 1946
BAIL APPL. NO. 2822 OF 2025
CRIME NO.1650/2024 OF PATTAMBI POLICE STATION, PALAKKAD
PETITIONER(S)/ACCUSED NO.2:
SREEJITH M R
AGED 37 YEARS
RAVEENDRAN PILLAI, MANAMPURATHU HOUSE,
POOKKOTTUMANA P.O, CHUNGATHARA, NILAMBUR,
MALAPPURAM DISTRICT, PIN - 679334
BY ADVS.
K.MOHAMMED RAFEEQ
BIBIN MATHEW
P.M.MATHEW
AMARNATH R LAL
SONYMON ANTONY
SANALDEV E.P.
AJMAL V. KARIM
RESPONDENT(S)/STATE AND COMPLAINANT:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
2 STATION HOUSE OFFICER
B.A. No.2559 OF 2025 & Connected Cases
76
2025:KER:17084
PATTAMBI POLICE STATION, PALAKKAD DISTRICT,
PIN - 679303
BY ADV.
SRI.HRITHWIK C.S.
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.02.2025, ALONG WITH BAIL APPL..2559/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
B.A. No.2559 OF 2025 & Connected Cases
77
2025:KER:17084
P.V.KUNHIKRISHNAN, J
--------------------------------------
B.A. Nos. 2559, 2494, 2497, 2499, 2500, 2502, 2522,
2528, 2534, 2539, 2543, 2550, 2562, 2565, 2569,
2571, 2606, 2612, 2613, 2616, 2618, 2619, 2623,
2627, 2640, 2641, 2642, 2651, 2656, 2659, 2668,
2673, 2679, 2680, 2686, 2689, 2690, 2822 of 2025
--------------------------------------
Dated this the 28th day of February, 2025
ORDER
These Bail Applications filed under Section 483 of
the Bharatiya Nagarik Suraksha Sanhita are connected,
therefore I am disposing of these cases by a common
order.
2. Petitioner is the accused in Crime Nos.
999/2024, 1016/2024, 1017/2024, 1018/2024,
1019/2024, 1023/2024, 1024/2024, 1027/2024,
1037/2024 & 1048/2024 of Sulthan Bathery Police Station,
Wayanad, Crime Nos.1430/2024, 1438/2024, 1439/2024,
1480/2024, 1488/2024, 1505/2024, 1508/2024, B.A. No.2559 OF 2025 & Connected Cases
2025:KER:17084
1512/2024, 1513/2024, 1518/2024, 1519/2024,
1520/2024, 1553/2024, 1554/2024, 1555/2024,
1557/2024, 1558/2024, 1559/2024, 1564/2024,
1565/2024 & 1567/2024 of Palakkad Town South Police
Station, Palakkad, Crime Nos. 1439/2024, 1461/2024,
1491/2024, 1497/2024 & 1650/2024 of Pattambi Police
Station, Palakkad, Crime No.1039/2024 of Kalpetta Police
Station, Wayanad & Crime No.898/2024 of Vadanappally
Police Station, Thrissur. The above cases are registered
against the petitioner and two others alleging offences
punishable under Sections 318(4) and 3(5) of the
Bharatiya Nyaya Sanhita (for short 'BNS'), 2023.
3. The prosecution case is that the petitioner
and the other accused promised the defacto complainant in
these cases additional profits, if they joint their chitty and
thereby collected huge amount from the defacto
complainants. The defacto complainants further alleged B.A. No.2559 OF 2025 & Connected Cases
2025:KER:17084
that the accused person neither returned the amount
collected nor the profit and thereby committed the
offences.
4. Heard counsel for the petitioner and the
Public Prosecutor.
5. Counsel appearing for the petitioner
submitted that the petitioner is in custody from
27.12.2024 in connection with Crime No.1439/2024 of
Pattambi Police Station. The counsel submitted that the
petitioner is only an employee of the chitty company and
the main accused are the Managing Directors. The counsel
submitted that the petitioner is ready to abide any
conditions, if this Court grant him bail.
6. Public Prosecutor opposed the bail
application. The Public Prosecutor submitted that the
petitioner is also a Director and Administrative Manager of
the Chitty Company. The petitioner has got active B.A. No.2559 OF 2025 & Connected Cases
2025:KER:17084
involvement in this case.
7. This Court considered the contention of the
petitioner and the Public Prosecutor. It is true that the
allegation against the petitioner is serious and there are
several victims in this case. But, the fact remains that the
petitioner is in custody from 27.12.2024 in connection with
Crime No.1439/2024 of Pattambi Police Station. Indefinite
incarceration of the petitioner is not necessary. Considering
the facts and circumstances of the case, I think the
petitioner can be released on bail 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 B.A. No.2559 OF 2025 & Connected Cases
2025:KER:17084
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.
9. Moreover, in Jalaluddin Khan v. Union of
India [2024 KHC 6431], the Hon'ble Supreme Court
observed that:
"21. Before we part with the Judgment, we must mention here that the Special Court and the High Court did not consider the material in the charge sheet objectively. Perhaps the focus was more on the activities of PFI, and therefore, the appellant's case could not be properly appreciated. 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 B.A. No.2559 OF 2025 & Connected Cases
2025:KER:17084
that the bail can be granted if the conditions in the statute are satisfied. The rule also 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 Art.21 of our Constitution."
(underline supplied)
10. In Manish Sisodia v. Directorate of
Enforcement [2024 KHC 6426], also the Hon'ble
Supreme Court observed that:
"53. The Court further 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 punishment. From our experience, we can say that 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 a 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, this Court is flooded with huge number of bail petitions thereby adding to the huge pendency. It is high B.A. No.2559 OF 2025 & Connected Cases
2025:KER:17084
time that the trial courts and the High Courts should recognize the principle that "bail is rule and jail is exception".
Considering the dictum laid down in the above
decision and considering the facts and circumstances of
these cases, these Bail Applications are allowed with the
following directions:
1. Petitioner shall be released on
bail on executing a bond for Rs.50,000/-
(Rupees Fifty Thousand only) with two
solvent sureties each for the like sum to
the satisfaction of the jurisdictional Court.
2. The 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 B.A. No.2559 OF 2025 & Connected Cases
2025:KER:17084
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.
3. Petitioner shall not leave India
without permission of the jurisdictional
Court.
4. Petitioner shall not commit an
offence similar to the offence of which he
is accused, or suspected, of the
commission of which he is suspected.
5. 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. The prosecution
and the victim are at liberty to approach B.A. No.2559 OF 2025 & Connected Cases
2025:KER:17084
the jurisdictional court to cancel the bail,
if there is any violation of the above
conditions.
Sd/-
P.V.KUNHIKRISHNAN JUDGE DM
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!