Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Randeep vs State Of Kerala
2025 Latest Caselaw 5154 Ker

Citation : 2025 Latest Caselaw 5154 Ker
Judgement Date : 14 March, 2025

Kerala High Court

Randeep vs State Of Kerala on 14 March, 2025

Author: P.V. Kunhikrishnan
Bench: P.V.Kunhikrishnan
B.A.Nos.3531 & 2683 OF 2025
                                 1

                                                 2025:KER:22247

            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                              PRESENT
          THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
  FRIDAY, THE 14TH DAY OF MARCH 2025 / 23RD PHALGUNA, 1946
                   BAIL APPL. NO. 3531 OF 2025
    CRIME NO.259/2023 OF PARAVOOR POLICE STATION, KOLLAM
         AGAINST THE ORDER DATED 20.01.2025 IN CRL.MC NO.39 OF
2025 OF SESSIONS COURT,KOLLAM

PETITIONER/ACCUSED No.16:

            RANDEEP
            AGED 38 YEARS,
            ASHOK BHAVAN, MEENADU VILLAGE, KARAMMUDU P.O
            CHATHANOOR KOLLAM, PIN - 691 572.

            BY ADVS.
              SRI. M.S.ANEER
              SMT. SREELAKSHMI SURESH



RESPONDENTS/STATE:

     1      STATE OF KERALA
            REPRESENTED BY PUBLIC PROSECUTOR,
            HIGH COURT OF KERALA, PIN - 682 031.

     2      STATION HOUSE OFFICER
            PARAVUR POLICE STATION KOLLAM, PIN - 691 301.


OTHER PRESENT:

            SRI.HRITHWIK C.S.(SR)PUBVLIC PROSECUTOR


      THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
14.03.2025, ALONG WITH Bail Appl.NO.2683/2025, THE COURT ON
THE SAME DAY DELIVERED THE FOLLOWING:
 B.A.Nos.3531 & 2683 OF 2025
                                    2

                                                      2025:KER:22247


            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                 PRESENT
          THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
  FRIDAY, THE 14TH DAY OF MARCH 2025 / 23RD PHALGUNA, 1946
                    BAIL APPL. NO. 2683 OF 2025
    CRIME NO.259/2023 OF PARAVOOR POLICE STATION, KOLLAM
         AGAINST   THE   ORDER   DATED   18.02.2025   IN   BAIL   APPL.
NO.6805 OF 2024 OF THE HIGH COURT OF KERALA

PETITIONERS/ACCUSED NOS.3,5,6,7,8,11,12,13 AND 14:

     1      SANTHOSH KUMAR S
            AGED 56 YEARS, S/O SUKUMARA PILLAI,
            SUKUMARA SADANAM', KEEZHEMANGAD,
            KALAKKODE CHERRY, POOTHAKKULAM VILLAGE,
            KOLLAM DISTRICT.(A3), PIN - 691 301.

     2      G. BHADRAKUMAR
            AGED 56 YEARS, S/O GANGADHARAN PILLAI,
            SHAKTI VIHAR', KALAKKODE CHERRY, POOTHAKKULAM
            VILLAGE, KOLLAM DISTRICT.(A5), PIN - 691 301.

     3      CHANDRACHOODAN PILLAI
            AGED 71 YEARS, S/O BHASKARAN PILLAI,
            THADUTHAVILA VEEDU', POOTHAKKULAM CHERRY,
            POOTHAKKULAM VILLAGE, KOLLAM DISTRICT.(A6),
            PIN - 691 301.

     4      ASHOKAN PILLAI,
            AGED 68 YEARS, S/O VASU PILLAI,
            PANDARAVILA PUTHENVEEDU', KALAKKODE CHERRY,
            POOTHAKKULAM VILLAGE, KOLLAM DISTRICT. (A8),
            PIN - 691 301.

     5      N SADANANDAN PILLAI,
            AGED 77 YEARS, S/O NARAYANA PILLAI,
            KARIKKULATHUVILA VEEDU', POOTHAKKULAM CHERRY,
            POOTHAKKULAM VILLAGE, KOLLAM DISTRICT. (A11),
            PIN - 691 301.
 B.A.Nos.3531 & 2683 OF 2025
                              3

                                                2025:KER:22247

     6     JANARDHANAN PILLAI,
           AGED 74 YEARS, S/O VASU PILLAI,
           KONATHU VEEDU', , KALAKKODE CHERRY,
           POOTHAKKULAM VILLAGE, KOLLAM DISTRICT.(A13),
           PIN - 691 301.

     7     SATHEESAN,
           AGED 72 YEARS, S/O RAMAKRISHNAN,
           PUTHENVEEDU, KALAKKODE CHERRY, POOTHAKKULAM
           VILLAGE, KOLLAM DISTRICT. (A7), PIN - 691 301.

     8     SUJI MOHAN
           AGED 56 YEARS, W/O MOHANAN PILLAI,
           THEKKEVILA (JANANI), KALAKKODE CHERRY,
           POOTHAKKULAM VILLAGE, KOLLAM DISTRICT (A10),
           PIN - 691 301.

     9     P.S SUGATHAN
           AGED 69 YEARS, S/O SUBHANANDAN,
           VRINDAVANAM, PERAL, KOONAYIL CHERRY,
           PARAVOOR VILLAGE, KOLLAM DISTRICT (A12),
           PIN - 691 301.

     0     SHAILAJA,
           AGED 69 YEARS, W/O SATHEESHBABU,
           ROHINI, VAYALIL, KALAKKODE CHERRY,
           POOTHAKKULAM VILLAGE, KOLLAM DISTRICT. (A14),
           PIN - 691 301.

           BY ADV
             SRI. V.VENUGOPALAN NAIR


RESPONDENTS/STATE:

     1     STATE OF KERALA
           REPRESENTED BY PUBLIC PROSECUTOR,
           HIGH COURT OF KERALA, PIN - 682 031.

     2     THE ASSISTANTE POLICE
           COMMISSIONER OF POLICE, C- BRANCH,
           KOLLAM CITY, PIN - 691 301.
 B.A.Nos.3531 & 2683 OF 2025
                              4

                                              2025:KER:22247

     3     INSPECTOR OF POLICE (SHO),
           PARAVUR POLICE STATION, PIN - 691 301.



      THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
14.03.2025, ALONG WITH BAIL APPL.NO.3531/2025, THE COURT ON
THE SAME DAY DELIVERED THE FOLLOWING:
 B.A.Nos.3531 & 2683 OF 2025
                              5

                                                2025:KER:22247

                P.V. KUNHIKRISHNAN, J.
            -----------------------------------
      B. A. No. 3531 OF 2025 & 2683 OF 2025
            -----------------------------------
            Dated this the 14th day of March, 2025


                     COMMON O R D E R

These Bail Applications are filed under Section 482 of

Bharatiya Nagarik Suraksha Sanhita.

2. Petitioners are accused in Crime No. 259/2023 of

Paravur Police Station. Therefore, I am disposing these bail

applications by a common order. The above Crime is

registered against the petitioners and others alleging offences

punishable under Section 403, 405, 409, 418 and 420 IPC

and Section 68(1), 32(c), 94(B), and 94(8)(A) of the Kerala

Co-operative Societies Act, 1969.

3. The prosecution case is that, the 1st accused who

was the Secretary of the Kalakkode Service Co-operative

Bank and who was having responsibility to perform the duties

of the Bank along with the accused No.2 to 15, conspired

together and created false documents in violation of the loan B.A.Nos.3531 & 2683 OF 2025

2025:KER:22247

criteria alotted loan illegally to accused Nos.16 to 25 and

thereby, caused huge loss to the bank. Hence, it is alleged

that accused committed the alleged offences.

4. Heard counsel for the petitioners and the Public

Prosecutor.

5. When B.A.No.2683 of 2025 came up for

consideration on 04.03.2025, this Court passed the following

order.

"The petitioners will surrender before the Investigating Officer on 10.03.2025. The Investigating Officer shall record the statement of the petitioners and file a report before this Court as to whether custodial interrogation of the petitioners is necessary."

Accordingly, the petitioners in that case surrendered

before the Investigating Officer.

6. Public Prosecutor submitted that the petitioners

cooperated with the investigation.

7. This is a case which is registered in the year 2023.

There is no case for the prosecution that the petitioners were

absconding. Even now the petitioners are not arrested. That B.A.Nos.3531 & 2683 OF 2025

2025:KER:22247

itself shows that no custodial interrogation is necessary.

There can be a direction to the petitioners to once again

surrender before the Investigating Officer for interrogation

and after interrogation, if their arrest is recorded, there can

be a direction to the Investigating Officer to release the

petitioners on bail after imposing stringent conditions. This

court also considered the fact that the custodial interrogation

is not necessary because the prosection can prove the case

through oral and documentary evidence.

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

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

Supreme Court in Chidambaram. P v Directorate of

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

the earlier judgments, observed that, the basic jurisprudence

relating to bail remains the same inasmuch as the grant of

bail is the rule and refusal is the exception so as to ensure

that the accused has the opportunity of securing fair trial.

9. Recently the Apex Court in Siddharth v State of

Uttar Pradesh and Another [2021(5)KHC 353] B.A.Nos.3531 & 2683 OF 2025

2025:KER:22247

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 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."

B.A.Nos.3531 & 2683 OF 2025

2025:KER:22247

10. 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:

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.

B.A.Nos.3531 & 2683 OF 2025

2025:KER:22247

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 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 B.A.Nos.3531 & 2683 OF 2025

2025:KER:22247

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 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

S.M.K. B.A.Nos.3531 & 2683 OF 2025

2025:KER:22247

APPENDIX OF BAIL APPL. 2683/2025

PETITIONER ANNEXURES

ANNEXURE A-1 A TRUE COPY OF THE ORDER OF THE COMMON ORDER DATED 09-08-2024 IN CRL MC NOS 1469/2024, 1478/2024 & 1479/2024

ANNEXURE A-2 A TRUE COPY OF THE ORDER IN BA NO 6805 /24 OF THIS HON'BLE COURT DTD 18- 3-2025 B.A.Nos.3531 & 2683 OF 2025

2025:KER:22247

APPENDIX OF BAIL APPL. 3531/2025

PETITIONER ANNEXURES

ANNEXURE I TRUE COPY OF THE FIR IN CRIME NO 259 OF 2023 OF PARAVOOR POLICE STATION

ANNEXURE II THE ACCUSED COPY OF THE CRL M.C 39/2025 PASSED BY THE COURT OF SESSIONS KOLLAM

ANNEXURE III TRUE COPY OF THE TRAVEL NOTIFICATION ISSUED TO THE PETITIONER FROM HIS OFFICE

ANNEXURE IV TRUE COPY OF THE TICKET OF THE PETITIONER

 
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