Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Khader Hussain vs State Of Kerala
2025 Latest Caselaw 4867 Ker

Citation : 2025 Latest Caselaw 4867 Ker
Judgement Date : 7 March, 2025

Kerala High Court

Khader Hussain vs State Of Kerala on 7 March, 2025

Author: P.V.Kunhikrishnan
Bench: P.V.Kunhikrishnan
                                               2025:KER:19850

          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

   FRIDAY, THE 7TH DAY OF MARCH 2025 / 16TH PHALGUNA, 1946

                 BAIL APPL. NO. 2838 OF 2025

        CRIME NO.25/2022 OF CBCID, THRISSUR, Thrissur

PETITIONER/S:

    1    KHADER HUSSAIN
         AGED 78 YEARS
         PAROTHUMPARAMBIL HOUSE, KATTUNGACHIRA, THRISSUR,
         PIN - 680125

    2    CHANDRIKA
         AGED 73 YEARS
         WIFE OF GOPALAKRISHNAN, CHERALA HOUSE,
         MADAYIKONAM, THRISSUR, PIN - 680712

    3    ANITHA P B
         AGED 50 YEARS
         WIFE OF VIDYASAGAR, KUTTASSERY HOUSE, KARUVANNUR P
         O, THRISSUR, PIN - 680711


         BY ADVS.
         JITHIN BABU A
         ARUN SAMUEL
         ANOOD JALAL K.J.
         AMRITHA B.




RESPONDENT/S:

         STATE OF KERALA
         REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
         KERALA, PIN - 682031
                                                  2025:KER:19850
BAIL APPL. NO.2838 OF 2025 & connected cases

                                    2

            SR PP-NOUSHAD K A


      THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
07.03.2025, ALONG WITH Bail Appl..3242/2025, 3248/2025, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                   2025:KER:19850
BAIL APPL. NO.2838 OF 2025 & connected cases

                                    3

            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

          THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

   FRIDAY, THE 7TH DAY OF MARCH 2025 / 16TH PHALGUNA, 1946

                    BAIL APPL. NO. 3242 OF 2025

         CRIME NO.30/2022 OF CBCID, THRISSUR, Thrissur

PETITIONER/S:

     1     KHADER HUSSAIN
           AGED 78 YEARS
           PAROTHUMPARAMBIL HOUSE, KATTUNGACHIRA, THRISSUR,
           PIN - 680125

     2     CHANDRIKA
           AGED 73 YEARS
           WIFE OF GOPALAKRISHNAN, CHERALA HOUSE,
           MADAYIKONAM, THRISSUR, PIN - 680712

     3     ANITHA P B
           AGED 50 YEARS
           WIFE OF VIDYASAGAR, KUTTASSERY HOUSE, KARUVANNUR P
           O, THRISSUR, PIN - 680711


           BY ADVS.
           JITHIN BABU A
           ARUN SAMUEL
           ANOOD JALAL K.J.
           AMRITHA B.




RESPONDENT/S:

           STATE OF KERALA
           REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
                                                2025:KER:19850
BAIL APPL. NO.2838 OF 2025 & connected cases

                                    4
           KERALA, PIN - 682031

           BY ADV.
           SR PP, SEETHA.S


      THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
07.03.2025, ALONG WITH Bail Appl..2838/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                   2025:KER:19850
BAIL APPL. NO.2838 OF 2025 & connected cases

                                    5

            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

          THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

   FRIDAY, THE 7TH DAY OF MARCH 2025 / 16TH PHALGUNA, 1946

                    BAIL APPL. NO. 3248 OF 2025

         CRIME NO.249/2021 OF CBCID, THRISSUR, Thrissur

PETITIONER/S:

     1     KHADER HUSSAIN
           AGED 78 YEARS
           PAROTHUMPARAMBIL HOUSE, KATTUNGACHIRA, THRISSUR,
           PIN - 680125

     2     CHANDRIKA
           AGED 73 YEARS
           WIFE OF GOPALAKRISHNAN, CHERALA HOUSE,
           MADAYIKONAM, THRISSUR, PIN - 680712

     3     ANITHA P B
           AGED 50 YEARS
           WIFE OF VIDYASAGAR, KUTTASSERY HOUSE, KARUVANNUR P
           O, THRISSUR, PIN - 680711


           BY ADVS.
           JITHIN BABU A
           ARUN SAMUEL
           ANOOD JALAL K.J.
           AMRITHA B.




RESPONDENT/S:

           STATE OF KERALA
           REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
                                                2025:KER:19850
BAIL APPL. NO.2838 OF 2025 & connected cases

                                    6
           KERALA, PIN - 682031
           NOUSHAD.K.A, SR PP


      THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
07.03.2025, ALONG WITH Bail Appl..2838/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                 2025:KER:19850
BAIL APPL. NO.2838 OF 2025 & connected cases

                                    7
                  P.V.KUNHIKRISHNAN, J
                  --------------------------------
            B.A.Nos.2838, 3242 & 3248 of 2025
                   -------------------------------
           Dated this the 07th day of March, 2025

                         COMMON ORDER

These Bail Application are filed under Section 482 of

Bharatiya Nagarik Suraksha Sanhita (BNSS).

2. These bail applications are connected and

therefore, I am disposing of these cases by a common order.

3. Petitioners in BA 2838/2025 are accused in

Crime No.25/2022 of CBCID, Thrissur, Petitioners in BA

No.3242/2025 are accused in Crime No.30/2022 of CBCID,

Thrissur and Petitioners in BA No.3248/2025 are accused in

Crime No.249/2021 of CBCID, Thrissur. These cases are

registered against the petitioners interalia under Sections

406, 420 465, 468, 471, 423 & 120B r/w Section 34 of the

Indian Penal Code and also Section 13(1)(c),(d), r/w 13(2) of

Prevention of Corruption Act (for short PC Act) 1988 and

Section 13(1) (a) r/w 13(2) of the PC (Amendment) Act 2018.

2025:KER:19850 BAIL APPL. NO.2838 OF 2025 & connected cases

4. The prosecution case is that, members of

Board of Directors of Karuvannur Service Co-operative Bank

Ltd No.112, Karuvannur, in which fraudulent activities are

detected to have been committed. Accused Nos.1 to 6 with

dishonest intention to cheat the bank and depositors

deliberately violated the provisions of Kerala Co-operative

Societies Act and Rules committed forgery and

misappropriation and siphoned huge amount of bank. The

main allegations against the petitioners are they were former

Directors of the Board and in their such capacity, they

collided with the other accused in the alleged offence.

5. Heard counsel for the petitioners and the

Public Prosecutor.

6. The counsel for the petitioners submitted that

all the other accused released on bail by this Court. The same

is the allegations against the petitioners also.

7. Public Prosecutor also submitted that the

similarly placed accused were released on bail. But, Public

Prosecutor submitted that the petitioners may be directed to 2025:KER:19850 BAIL APPL. NO.2838 OF 2025 & connected cases

co-operate with the investigation.

8. After hearing both sides and also in the light

of the fact that the others with similar set of allegations were

already released on bail, I think, the petitioners also can be

released on bail.

9. 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.

10. Recently the Apex Court in Siddharth v

State of Uttar Pradesh and Another [2021(5)KHC 353]

considered the point in detail. The relevant paragraph of the

above judgment is extracted hereunder.

"12. We may note that personal liberty is an important aspect of our constitutional mandate. The occasion to arrest an accused during investigation arises when custodial 2025:KER:19850 BAIL APPL. NO.2838 OF 2025 & connected cases

investigation becomes necessary or it is a heinous crime or where there is a possibility of influencing the witnesses or accused may abscond. Merely because an arrest can be made because it is lawful does not mandate that arrest must be made. A distinction must be made between the existence of the power to arrest and the justification for exercise of it. (Joginder Kumar v. State of UP and Others (1994 KHC 189: (1994) 4 SCC 260: 1994 (1) KLT 919: 1994 (2) KLJ 97: AIR 1994 SC 1349: 1994 CriLJ 1981)) If arrest is made routine, it can cause incalculable harm to the reputation and self-esteem of a person. If the Investigating Officer has no reason to believe that the accused will abscond or disobey summons and has, in fact, throughout cooperated with the investigation we fail to appreciate why there should be a compulsion on the officer to arrest the accused."

11. In Manish Sisodia v. Central Bureau of

Investigation [2023 KHC 6961], the Apex Court observed

that even if the allegation is one of grave economic offence, it

is not a rule that bail should be denied in every case.

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:

2025:KER:19850 BAIL APPL. NO.2838 OF 2025 & connected cases

1. The petitioners shall appear before the

Investigating Officer within two weeks from

today and shall undergo interrogation.

2. After interrogation, if the Investigating

Officer propose to arrest the petitioners,

they 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 arresting officer

concerned.

3. The petitioners shall appear before the

Investigating Officer for interrogation as and

when required. The petitioners 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 him from disclosing such 2025:KER:19850 BAIL APPL. NO.2838 OF 2025 & connected cases

facts to the Court or to any police officer.

4. Petitioners shall not leave India without

permission of the jurisdictional Court.

5. Petitioners shall not commit an offence

similar to the offence of which they are

accused, or suspected, of the commission of

which they are 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 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].

7. If any of the above conditions are

violated by the petitioners, the jurisdictional

Court can cancel the bail in accordance to 2025:KER:19850 BAIL APPL. NO.2838 OF 2025 & connected cases

law, even though the bail is granted by this

Court. The prosecution and the victim are at

liberty to approach the jurisdictional Court

to cancel the bail, if any of the above

conditions are violated.

Sd/-

P.V.KUNHIKRISHNAN, JUDGE

SSG

 
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