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

Shri. Satheesh Kumar P vs Assistant Director
2025 Latest Caselaw 5564 Ker

Citation : 2025 Latest Caselaw 5564 Ker
Judgement Date : 27 March, 2025

Kerala High Court

Shri. Satheesh Kumar P vs Assistant Director on 27 March, 2025

Author: P.V.Kunhikrishnan
Bench: P.V.Kunhikrishnan
                                                  2025:KER:26665
Bail Appl. Nos.593 & 802 of 2025

                                1



           IN THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT

         THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

 THURSDAY, THE 27TH DAY OF MARCH 2025 / 6TH CHAITHRA, 1947

                   BAIL APPL. NO. 593 OF 2025

     CRIME NO.45/2021 OF ENFORCEMENT DIRECTORATE KOCHI

        AGAINST   THE   ORDER/JUDGMENT   DATED   IN   Bail   Appl.

NO.11142 OF 2023 OF HIGH COURT OF KERALA

PETITIONER/ACCUSED NO.14:

            SHRI. SATHEESH KUMAR P
            AGED 56 YEARS
            S/O P.N.KUNHIRAMAN NAMBIAR, ANJANAM HOUSE,
            KOLAZHY P.O, THRISSUR, PIN - 680010

            BY ADVS. R.ANIL
            B.RAMAN PILLAI (SR.)
            SUJESH MENON V.B.
            THOMAS SABU VADAKEKUT
            MAHESH BHANU S.
            RESSIL LONAN
            JOEL GEORGE KAMPIYIL
            ANANTH KRISHNA K.S.

RESPONDENT/COMPLAINANT:

    1       ASSISTANT DIRECTOR
            DIRECTORATE OF ENFORCEMENT, GOVERNMENT OF INDIA,
            COCHIN ZONAL OFFICE, REPRESENTED BY STANDING
            COUNSEL, HIGH COURT OF KERALA., PIN - 682011

    2       STATE OF KERALA
            REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
            KERALA, PIN - 682031
                                             2025:KER:26665
Bail Appl. Nos.593 & 802 of 2025

                             2




          BY ADV JAISHANKAR V. NAIR

OTHER PRESENT:

          A R L SUNDARESAN(ASGI)

     THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
27.03.2025, ALONG WITH Bail Appl..802/2025, THE COURT ON
THE SAME DAY DELIVERED THE FOLLOWING:
                                                  2025:KER:26665
Bail Appl. Nos.593 & 802 of 2025

                                3



         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                           PRESENT

       THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

 THURSDAY, THE 27TH DAY OF MARCH 2025 / 6TH CHAITHRA, 1947

                BAIL APPL. NO. 802 OF 2025

 CRIME NO.ECIR No KCZO/45/2021 OF ENFORCEMENT DIRECTORATE

                            KOCHI

     AGAINST   THE   ORDER/JUDGMENT   DATED   28.12.2024   IN   SC

CASES (PMLA) NO.4 OF 2023 OF ADDITIONAL SPECIAL SESSIONS

COURT (SPE/CBI CASES)-III, ERNAKULAM

PETITIONER/ACCUSED NO.9:

          KIRAN P.P.
          AGED 33 YEARS
          S/O PRAKASAN PALLATH HOUSE PERINJANAM P O
          KODUNGALLOOR THRISSUR, PIN - 680664

         BY ADVS. S.RAJEEV
         V.VINAY
         M.S.ANEER
         SARATH K.P.
         K.S.KIRAN KRISHNAN
         DIPA V.

RESPONDENT/STATE/COMPLAINANT:

          ASSISTANT DIRECTOR
          DIRECTORATE OF ENFORCEMENT GOVERNMENT OF INDIA,
          COCHIN ZONAL OFFICE, REPRESENTED BY STANDING
          COUNSEL, HIGH COURT OF KERALA., PIN - 682031
                                             2025:KER:26665
Bail Appl. Nos.593 & 802 of 2025

                             4




OTHER PRESENT:

          A R L SUNDARESAN(ASGI)

     THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
27.03.2025, ALONG WITH Bail Appl..593/2025, THE COURT ON
THE SAME DAY DELIVERED THE FOLLOWING:
                                                        2025:KER:26665
Bail Appl. Nos.593 & 802 of 2025

                                 5




                   P.V.KUNHIKRISHNAN, J.
                   --------------------------------
                 B.A.Nos.593 & 802 of 2025
            ----------------------------------------------
          Dated this the 27th day of March, 2025

                             ORDER

These Bail Applications are filed under Section 483

of Bharatiya Nagarik Suraksha Sanhita (for short, BNSS).

2. Petitioners are the accused in Crime

No.ECIR/KCZO/45/2021, which was registered by the

Enforcement Directorate, Kochi, for allegedly committing the

offences under Section 3 read with Section 17, which is

punishable under Section 4 of the Prevention of Money

Laundering Act, 2002 (for short, Act 2002).

3. The prosecution case in brief is that, from 2014 to

2020, accused Nos. 1 to 6 sanctioned and disbursed multiple

loans from the Karuvannur Service Co-operative Bank (for

short, Bank), to the same person, against the loan limits set by

the Bank, by accepting the title deeds of the same property as 2025:KER:26665 Bail Appl. Nos.593 & 802 of 2025

collateral security and have forged the membership records of

the Society and including persons who are not members of the

Society. The accused had furnished false addresses,

manipulated the software of the computer system, and

disbursed loans in the names of property owners without their

knowledge or consent. The accused persons had also

manipulated the inventory of the supermarket run by the Bank.

Consequently, the accused cheated and misappropriated an

amount of Rs.100 Crores from the Bank, is the prosecution

case. The first informant filed a complaint before Irinjalakkuda

Police Station and Crime No.650/2021 was registered, alleging

offences punishable under Sections 406, 420, 409 and 465 read

with Section 34 of the Indian Penal Code (for short, IPC).

Subsequently, the case was transferred to the Crime Branch

and was re-registered as Crime No.165/2021. The Dy.S.P.,

Crime Branch, Thrissur, informed the Deputy Director of

Enforcement Directorate, Kochi about the details of the

accused and the status of the crime. As Section 420 IPC is a

scheduled offence under Section 2(1)(x) and 2(1)(j) of the Act 2025:KER:26665 Bail Appl. Nos.593 & 802 of 2025

2002, enquiries were initiated against the accused persons

after recording the facts of the scheduled offence and ECIR

No.KCZO/45/2021 dated 02.08.2021 was registered. It is

alleged that by committing the above criminal activity, the

accused obtained and possessed the proceeds of the crime,

laundered and projected the proceeds of the crime as untainted

money as defined under Sections 2(1)(u) and 2(1)(v) of the Act

2002. The proceeds of the crime generated, acquired,

possessed and concealed by the accused persons are now being

projected and claimed as untainted money and properties. Thus

it is alleged that the accused committed the above offences.

Subsequently, the complaint was filed and the case is now

pending before the Additional Special Court Judge (SPE/CBI)-

III, Ernakulam, which is the Special Court for trial of the

offences under the Act 2002. The case is numbered as SC

PMLA 04/2023. The petitioners seek bail under Section 483 of

BNSS in these bail applications.

4. Heard the learned Senior Counsel Sri.B. Raman

Pillai who appeared for the petitioner in BA No.593/2025 and 2025:KER:26665 Bail Appl. Nos.593 & 802 of 2025

Sri.S. Rajeev, the learned counsel for the petitioner in BA

No.802/2025. I also heard Sri: A.R.L.Sundaresan, the Assistant

Solicitor General of India (ASGI).

5. The counsel for the petitioners raised a short point

before this Court. The counsel submitted that the petitioners

are in custody for about 18 months. They were arrested on

04.09.2023. The trial of the case is not started. The maximum

punishment that can be imposed for the offence alleged is up to

seven years. In such circumstances, in the light of the principle

laid down by the Apex Court in V. Senthil Balaji v. Deputy

Director, Directorate of Enforcement [2024 KLT OnLine

2363 (SC)], the petitioners are entitled to bail. The ASGI

submitted that the petitioners are not entitled to the benefit of

the above dictum. The ASGI took me through the counter filed

on behalf of the respondents. It is submitted that the trial court

is taking steps to conclude the trial and there is no delay on the

part of the prosecution in completing the trial. In such

circumstances this Court may not accept the principle in

Senthil Balaji's case (supra) is the submission. The ASGI also 2025:KER:26665 Bail Appl. Nos.593 & 802 of 2025

submitted that the contention of the petitioner in BA

No.593/2025 was considered in detail in BA No.11142/2023 and

this Court observed that there are no reasonable grounds for

believing that the petitioner is not guilty of the offences alleged

and that he is not likely to commit the offence if he is enlarged

on bail. The ASGI also submitted that the above order was

challenged before the Apex Court by filing Special Leave to

Appeal (Criminal) No.14188/2024, which was dismissed as

withdrawn. It is also submitted that the Apex Court directed

the Special Court to proceed with the trial as expeditiously as

possible. Therefore it is submitted that Senthil Balaji's case

(supra) is not applicable to the facts and circumstances of the

case.

6. The short point to be decided in this case is whether

the principle in Senthil Balaji's case (supra) is to applicable in

the facts and circumstances of the case. It will be better to

extract the relevant portion of Senthil Balaji's case (supra).

"27. Under the Statutes like PMLA, the minimum sentence is three years, and the 2025:KER:26665 Bail Appl. Nos.593 & 802 of 2025

maximum is seven years. The minimum sentence is higher when the scheduled offence is under the NDPS Act. When the trial of the complaint under PMLA is likely to prolong beyond reasonable limits, the Constitutional Courts will have to consider exercising their powers to grant bail. The reason is that S.45(1)

(ii) does not confer power on the State to detain an accused for an unreasonably long time, especially when there is no possibility of trial concluding within a reasonable time. What a reasonable time is will depend on the provisions under which the accused is being tried and other factors. One of the most relevant factor is the duration of the minimum and maximum sentence for the offence.

Another important consideration is the higher threshold or stringent conditions which a statute provides for the grant of bail. Even an outer limit provided by the relevant law for the completion of the trial, if any, is also a factor to be considered. The extraordinary powers, as held in the case of K. A. Najeeb ((2021) 3 SCC

713), can only be exercised by the Constitutional Courts. The Judges of the Constitutional Courts have vast experience. Based on the facts on record, if the Judges conclude that there is no possibility of a trial 2025:KER:26665 Bail Appl. Nos.593 & 802 of 2025

concluding in a reasonable time, the power of granting bail can always be exercised by the Constitutional Courts on the grounds of violation of Part III of the Constitution of India notwithstanding the statutory provisions. The Constitutional Courts can always exercise its jurisdiction under Art.32 or Art.226, as the case may be. The Constitutional Courts have to bear in mind while dealing with the cases under the PMLA that, except in a few exceptional cases, the maximum sentence can be of seven years. The Constitutional Courts cannot allow provisions like S.45(1)(ii) to become instruments in the hands of the ED to continue incarceration for a long time when there is no possibility of a trial of the scheduled offence and the PMLA offence concluding within a reasonable time. If the Constitutional Courts do not exercise their jurisdiction in such cases, the rights of the undertrials under Art.21 of the Constitution of India will be defeated. In a given case, if an undue delay in the disposal of the trial of scheduled offences or disposal of trial under the PMLA can be substantially attributed to the accused, the Constitutional Courts can always decline to exercise jurisdiction to issue prerogative writs. An exception will also be in a case where, 2025:KER:26665 Bail Appl. Nos.593 & 802 of 2025

considering the antecedents of the accused, there is every possibility of the accused becoming a real threat to society if enlarged on bail. The jurisdiction to issue prerogative writs is always discretionary.

28. Some day, the courts, especially the Constitutional Courts, will have to take a call on a peculiar situation that arises in our justice delivery system. There are cases where clean acquittal is granted by the criminal courts to the accused after very long incarceration as an undertrial. When we say clean acquittal, we are excluding the cases where the witnesses have turned hostile or there is a bona fide defective investigation. In such cases of clean acquittal, crucial years in the life of the accused are lost. In a given case, it may amount to violation of rights of the accused under Art.21 of the Constitution which may give rise to a claim for compensation.

29. As stated earlier, the appellant has been incarcerated for 15 months or more for the offence punishable under the PMLA. In the facts of the case, the trial of the scheduled offences and, consequently, the PMLA offence is not likely to be completed in three to four years or even more. If the appellant's detention is continued, it will amount to an infringement 2025:KER:26665 Bail Appl. Nos.593 & 802 of 2025

of his fundamental right under Art.21 of the Constitution of India of speedy trial."

7. In this case also, for the offences alleged, the

minimum sentence is three years and the maximum sentence is

seven years. Admittedly the trial in the case has not started. In

the objection filed in BA No.593/2025, it is stated that the

procedure for trial is in motion and the trial is about to

commence. It is also stated that now the case is posted for

consideration of the discharge petition. That itself shows that

the trial has not started. Admittedly the petitioners in these

cases are in custody from 04.09.2023. That means they are in

custody for 18 months. In such circumstances, the principle

laid down by the Apex Court in Senthil Balaji's case (supra) is

squarely applicable in this case. The rigour under Section 45 of

Act 2002 can be relaxed in the peculiar facts and circumstances

of the case. Therefore the petitioners 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 2025:KER:26665 Bail Appl. Nos.593 & 802 of 2025

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. 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 2025:KER:26665 Bail Appl. Nos.593 & 802 of 2025

holds good with only modification 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 time that the trial courts and the High Courts 2025:KER:26665 Bail Appl. Nos.593 & 802 of 2025

should recognize the principle that "bail is rule and jail is exception"."

11. Considering the dictum laid down in the above

decision and considering the facts and circumstances of this

case, these Bail Applications are allowed with the following

directions:

1. Petitioners shall be released on bail on

executing a bond for Rs.50,000/- (Rupees

Fifty Thousand only) with two solvent

sureties each, each for the like sum to the

satisfaction of the jurisdictional Court.

2. 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/her from 2025:KER:26665 Bail Appl. Nos.593 & 802 of 2025

disclosing such facts to the Court or to any

police officer.

3. Petitioners shall not leave India without

permission of the jurisdictional Court.

4. 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.

5. The observations and findings in this order

is only for the purpose of deciding this bail

application. The principle laid down by this

Court in Anzar Azeez v. State of Kerala

[2025 SCC OnLine KER 1260] is applicable

in this case also.

6. 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 2025:KER:26665 Bail Appl. Nos.593 & 802 of 2025

at liberty to approach the jurisdictional

court to cancel the bail, if there is any

violation of the above conditions.

sd/-

P.V.KUNHIKRISHNAN JUDGE JV

 
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