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

Nimi.I vs State Of Kerala
2025 Latest Caselaw 5607 Ker

Citation : 2025 Latest Caselaw 5607 Ker
Judgement Date : 28 March, 2025

Kerala High Court

Nimi.I vs State Of Kerala on 28 March, 2025

Author: P.V.Kunhikrishnan
Bench: P.V.Kunhikrishnan
                                                                     2025:KER:26721

                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                        PRESENT

              THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

      FRIDAY, THE 28TH DAY OF MARCH 2025 / 7TH CHAITHRA, 1947

                         BAIL APPL. NO. 4241 OF 2025

     CRIME NO.585/2024 OF CHAKKARAKKAL POLICE SATION, KANNUR

     AGAINST THE ORDER/JUDGMENT DATED 19.03.2025 IN CMP NO.337 OF

2025 OF JUDICIAL MAGISTRATE OF FIRST CLASS -III(MOBILE),KANNUR

PETITIONER/5TH ACCUSED:

             NIMI.I
             AGED 34 YEARS
             W/O MOHAMMED SIYAD, EROSS, PANAYAMBALAM, THAZHUTHALA,
             KOTTIYAM.P.O.,
             KOLLAM DISTRICT., PIN - 691571


             BY ADVS.
             P.V.ANIL
             M.REVIKRISHNAN



RESPONDENT/STATE:

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


OTHER PRESENT:

             SR PP-NOUSHAD K A ,
             SR PP-HRITHWIK C S


     THIS     BAIL     APPLICATION      HAVING    COME   UP    FOR    ADMISSION    ON
28.03.2025,    ALONG     WITH    BAIL    APPL.NOS.4242/2025,         4243/2025    AND
CONNECTED     CASES,     THE    COURT    ON   THE   SAME      DAY    DELIVERED    THE
FOLLOWING:
 B.A.NO.4241 OF 2025               2
        &
CONNECTED CASES
                                                         2025:KER:26721




            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

          THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

   FRIDAY, THE 28TH DAY OF MARCH 2025 / 7TH CHAITHRA, 1947

                      BAIL APPL. NO. 4242 OF 2025

  CRIME NO.589/2024 OF CHAKKARAKKAL POLICE SATION, KANNUR

AGAINST THE ORDER DATED 14.02.2025 IN BAIL APPL. NO.1670 OF

2025 OF HIGH COURT OF KERALA

PETITIONER/5TH ACCUSED:

            NIMI.I
            AGED 34 YEARS
            W/O MOHAMMED SIYAD, EROSS, PANAYAMBALAM,
            THAZHUTHALA, KOTTIYAM.P.O.,
            KOLLAM DISTRICT., PIN - 691571

            BY ADVS.
            P.V.ANIL
            M.REVIKRISHNAN


RESPONDENT/STATE:

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

            BY ADV
            SR PP-HRITHWIK C S


THIS   BAIL    APPLICATION    HAVING   COME   UP   FOR    ADMISSION   ON
28.03.2025, ALONG WITH BAIL APPL.NO.4241/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 B.A.NO.4241 OF 2025                   3
        &
CONNECTED CASES
                                                              2025:KER:26721




            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                    PRESENT

          THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

   FRIDAY, THE 28TH DAY OF MARCH 2025 / 7TH CHAITHRA, 1947

                       BAIL APPL. NO. 4243 OF 2025

       CRIME NO.590/2024 OF MAYYIL POLICE STATION, KANNUR

        AGAINST       THE   ORDER   DATED   14.02.2025        IN   BAIL   APPL.

NO.1667 OF 2025 OF HIGH COURT OF KERALA

PETITIONER/6TH ACCUSED:

            NIMI.I
            AGED 34 YEARS
            W/O MOHAMMED SIYAD, EROSS, PANAYAMBALAM,
            THAZHUTHALA, KOTTIYAM.P.O.,
            KOLLAM DISTRICT., PIN - 691571

            BY ADVS.
            P.V.ANIL
            M.REVIKRISHNAN


RESPONDENT/STATE:

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

            BY ADV
            SRI.HRITHWIK C.S - SR.PP


THIS    BAIL   APPLICATION      HAVING      COME   UP   FOR    ADMISSION     ON
28.03.2025, ALONG WITH BAIL APPL.NO.4241/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 B.A.NO.4241 OF 2025                   4
        &
CONNECTED CASES
                                                              2025:KER:26721




            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                    PRESENT

          THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

   FRIDAY, THE 28TH DAY OF MARCH 2025 / 7TH CHAITHRA, 1947

                       BAIL APPL. NO. 4244 OF 2025

       CRIME NO.642/2024 OF MAYYIL POLICE STATION, KANNUR

        AGAINST       THE   ORDER   DATED   14.02.2025        IN   BAIL   APPL.

NO.1678 OF 2025 OF HIGH COURT OF KERALA

PETITIONER/6TH ACCUSED:

            NIMI.I
            AGED 34 YEARS
            W/O MOHAMMED SIYAD, EROSS, PANAYAMBALAM,
            THAZHUTHALA, KOTTIYAM.P.O.,
            KOLLAM DISTRICT., PIN - 691571


            BY ADVS.
            P.V.ANIL
            M.REVIKRISHNAN


RESPONDENT/STATE:

            STATE OF KERALA
            REPRESENTED BY PUBLIC PROSECUTOR,
            HIGH COURT OF KERALA, PIN - 682031
            BY ADV
            SRI.HRITHWIK C.S - SR.PP


THIS    BAIL   APPLICATION      HAVING      COME   UP   FOR    ADMISSION     ON
28.03.2025, ALONG WITH BAIL APPL.NO.4241/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 B.A.NO.4241 OF 2025                   5
        &
CONNECTED CASES
                                                              2025:KER:26721




            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                    PRESENT

          THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

   FRIDAY, THE 28TH DAY OF MARCH 2025 / 7TH CHAITHRA, 1947

                       BAIL APPL. NO. 4245 OF 2025

  CRIME NO.657/2024 OF CHAKKARAKKAL POLICE SATION, KANNUR

       AGAINST        THE   ORDER   DATED   14.02.2025        IN   BAIL   APPL.

NO.1666 OF 2025 OF HIGH COURT OF KERALA

PETITIONER/6TH ACCUSED:

            NIMI.I
            AGED 34 YEARS
            W/O MOHAMMED SIYAD, EROSS, PANAYAMBALAM,
            THAZHUTHALA, KOTTIYAM.P.O.,
            KOLLAM DISTRICT., PIN - 691571

            BY ADVS.
            P.V.ANIL
            M.REVIKRISHNAN


RESPONDENT/STATE:

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

            BY ADV
            SRI.HRITHWIK C S - SR.PP


THIS   BAIL    APPLICATION      HAVING      COME   UP   FOR    ADMISSION     ON
28.03.2025, ALONG WITH BAIL APPL.NO.4241/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 B.A.NO.4241 OF 2025                   6
        &
CONNECTED CASES
                                                              2025:KER:26721




            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                    PRESENT

          THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

   FRIDAY, THE 28TH DAY OF MARCH 2025 / 7TH CHAITHRA, 1947

                       BAIL APPL. NO. 4246 OF 2025

  CRIME NO.677/2024 OF CHAKKARAKKAL POLICE SATION, KANNUR

       AGAINST        THE   ORDER   DATED   14.02.2025        IN   BAIL   APPL.

NO.1684 OF 2025 OF HIGH COURT OF KERALA

PETITIONER/6TH ACCUSED:

            NIMI.I
            AGED 34 YEARS
            W/O MOHAMMED SIYAD, EROSS,
            PANAYAMBALAM, THAZHUTHALA,
            KOTTIYAM.P.O., KOLLAM DISTRICT., PIN - 691571

            BY ADVS.
            P.V.ANIL
            M.REVIKRISHNAN


RESPONDENT/STATE:

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

            BY ADV
            SRI.NOUSHAD K.A. - SR.PP


THIS   BAIL    APPLICATION      HAVING      COME   UP   FOR    ADMISSION     ON
28.03.2025, ALONG WITH BAIL APPL.NO.4241/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 B.A.NO.4241 OF 2025               7
        &
CONNECTED CASES
                                                         2025:KER:26721




            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

          THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

   FRIDAY, THE 28TH DAY OF MARCH 2025 / 7TH CHAITHRA, 1947

                      BAIL APPL. NO. 4247 OF 2025

    CRIME NO.292/2024 OF PINARAYI POLICE STATION, KANNUR,

AGAINST THE ORDER DATED 18.03.2025 IN CMP NO.1240 OF 2025

OF ADDITIONAL CHIEF JUDICIAL MAGISTRATE ,THALASSERY

PETITIONER/4TH ACCUSED:

            NIMI.I
            AGED 34 YEARS
            W/O MOHAMMED SIYAD, EROSS,
            PANAYAMBALAM, THAZHUTHALA,
            KOTTIYAM.P.O., KOLLAM DISTRICT., PIN - 691571

            BY ADVS.
            P.V.ANIL
            M.REVIKRISHNAN


RESPONDENT/STATE:

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

            BY ADV
            SRI.NOUSHAD K.A.- SR.PP


THIS   BAIL    APPLICATION    HAVING   COME   UP   FOR    ADMISSION   ON
28.03.2025, ALONG WITH BAIL APPL.NO.4241/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 B.A.NO.4241 OF 2025                   8
        &
CONNECTED CASES
                                                              2025:KER:26721




            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                    PRESENT

          THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

   FRIDAY, THE 28TH DAY OF MARCH 2025 / 7TH CHAITHRA, 1947

                       BAIL APPL. NO. 4248 OF 2025

   CRIME NO.344/2024 OF PINARAYI POLICE STATION, KANNUR,

       AGAINST        THE   ORDER   DATED   14.02.2025        IN   BAIL   APPL.

NO.1683 OF 2025 OF HIGH COURT OF KERALA

PETITIONER/5TH ACCUSED:

            NIMI.I
            AGED 34 YEARS
            W/O MOHAMMED SIYAD, EROSS, PANAYAMBALAM,
            THAZHUTHALA, KOTTIYAM.P.O.,
            KOLLAM DISTRICT., PIN - 691571

            BY ADVS.
            P.V.ANIL
            M.REVIKRISHNAN


RESPONDENT/STATE:

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

            BY ADV
            SRI.NOUSHAD K.A.- SR.PP


THIS   BAIL    APPLICATION      HAVING      COME   UP   FOR    ADMISSION     ON
28.03.2025, ALONG WITH BAIL APPL.NO.4241/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 B.A.NO.4241 OF 2025                   9
        &
CONNECTED CASES
                                                              2025:KER:26721




            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                    PRESENT

          THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

   FRIDAY, THE 28TH DAY OF MARCH 2025 / 7TH CHAITHRA, 1947

                       BAIL APPL. NO. 4249 OF 2025

   CRIME NO.388/2024 OF PINARAYI POLICE STATION, KANNUR,

       AGAINST        THE   ORDER   DATED   14.02.2025        IN   BAIL   APPL.

NO.1674 OF 2025 OF HIGH COURT OF KERALA

PETITIONER/6TH ACCUSED:

            NIMI.I
            AGED 34 YEARS
            W/O MOHAMMED SIYAD, EROSS, PANAYAMBALAM,
            THAZHUTHALA, KOTTIYAM.P.O.,
            KOLLAM DISTRICT., PIN - 691571

            BY ADVS.
            P.V.ANIL
            M.REVIKRISHNAN


RESPONDENT/STATE:

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

            BY ADV
            SRI.NOUSHAD K.A - SR.PP


THIS   BAIL    APPLICATION      HAVING      COME   UP   FOR    ADMISSION     ON
28.03.2025, ALONG WITH BAIL APPL.NO.4241/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 B.A.NO.4241 OF 2025                   10
        &
CONNECTED CASES
                                                               2025:KER:26721




            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                    PRESENT

          THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

   FRIDAY, THE 28TH DAY OF MARCH 2025 / 7TH CHAITHRA, 1947

                       BAIL APPL. NO. 4250 OF 2025

   CRIME NO.702/2024 OF Thalassery Police Station, Kannur

       AGAINST        THE   ORDER   DATED   IN     14.02.2025     BAIL   APPL.

NO.1676 OF 2025 OF HIGH COURT OF KERALA

PETITIONER/5TH ACCUSED:

            NIMI.I
            AGED 34 YEARS
            W/O MOHAMMED SIYAD, EROSS, PANAYAMBALAM,
            THAZHUTHALA, KOTTIYAM.P.O.,
            KOLLAM DISTRICT., PIN - 691571

            BY ADVS.
            P.V.ANIL
            M.REVIKRISHNAN


RESPONDENT/STATE:

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

            BY ADV
            SRI.NOUSHAD K.A - SR.PP


THIS   BAIL    APPLICATION      HAVING      COME    UP   FOR    ADMISSION   ON
28.03.2025, ALONG WITH BAIL APPL.NO.4241/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 B.A.NO.4241 OF 2025                   11
        &
CONNECTED CASES
                                                              2025:KER:26721




            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                    PRESENT

          THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

   FRIDAY, THE 28TH DAY OF MARCH 2025 / 7TH CHAITHRA, 1947

                       BAIL APPL. NO. 4251 OF 2025

    CRIME NO.733/2024 OF Mattannur Police Station, KANNUR

       AGAINST        THE   ORDER   DATED   14.02.2025        IN   BAIL   APPL.

NO.1668 OF 2025 OF HIGH COURT OF KERALA

PETITIONER/6TH ACCUSED:

            NIMI.I
            AGED 34 YEARS
            W/O MOHAMMED SIYAD, EROSS, PANAYAMBALAM,
            THAZHUTHALA, KOTTIYAM.P.O.,
            KOLLAM DISTRICT., PIN - 691571

            BY ADVS.
            P.V.ANIL
            M.REVIKRISHNAN


RESPONDENT/STATE:

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

            BY ADV
            SRI.HRITHWIK C.S - SR.PP


THIS   BAIL    APPLICATION      HAVING      COME   UP   FOR    ADMISSION     ON
28.03.2025, ALONG WITH BAIL APPL.NO.4241/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 B.A.NO.4241 OF 2025                   12
        &
CONNECTED CASES
                                                              2025:KER:26721




            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                    PRESENT

          THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

   FRIDAY, THE 28TH DAY OF MARCH 2025 / 7TH CHAITHRA, 1947

                       BAIL APPL. NO. 4252 OF 2025

    CRIME NO.744/2024 OF MATTANNUR POLICE STATION, KANNUR

       AGAINST        THE   ORDER   DATED   14.02.2025        IN   BAIL   APPL.

NO.1673 OF 2025 OF HIGH COURT OF KERALA

PETITIONER/6TH ACCUSED:

            NIMI.I
            AGED 34 YEARS
            W/O MOHAMMED SIYAD, EROSS, PANAYAMBALAM,
            THAZHUTHALA, KOTTIYAM.P.O.,
            KOLLAM DISTRICT., PIN - 691571

            BY ADVS.
            P.V.ANIL
            M.REVIKRISHNAN


RESPONDENT/STATE:

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

            BY ADV
            SRI.HRITHWIK C.S - SR.PP


THIS   BAIL    APPLICATION      HAVING      COME   UP   FOR    ADMISSION     ON
28.03.2025, ALONG WITH BAIL APPL.NO.4241/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 B.A.NO.4241 OF 2025                   13
        &
CONNECTED CASES
                                                              2025:KER:26721




            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                    PRESENT

          THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

   FRIDAY, THE 28TH DAY OF MARCH 2025 / 7TH CHAITHRA, 1947

                       BAIL APPL. NO. 4253 OF 2025

    CRIME NO.664/2024 OF PAYYANNUR POLICE STATION, KANNUR

       AGAINST        THE   ORDER   DATED   14.02.2025        IN   BAIL   APPL.

NO.1672 OF 2025 OF HIGH COURT OF KERALA

PETITIONER/5TH ACCUSED:

            NIMI.I
            AGED 34 YEARS
            W/O MOHAMMED SIYAD, EROSS, PANAYAMBALAM,
            THAZHUTHALA, KOTTIYAM.P.O.,
            KOLLAM DISTRICT., PIN - 691571

            BY ADVS.
            P.V.ANIL
            M.REVIKRISHNAN


RESPONDENT/STATE:

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

            BY ADV
            SRI.HRITHWIK C.S - SR.PP


THIS   BAIL    APPLICATION      HAVING      COME   UP   FOR    ADMISSION     ON
28.03.2025, ALONG WITH BAIL APPL.NO.4241/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 B.A.NO.4241 OF 2025                   14
        &
CONNECTED CASES
                                                              2025:KER:26721




            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                    PRESENT

          THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

   FRIDAY, THE 28TH DAY OF MARCH 2025 / 7TH CHAITHRA, 1947

                       BAIL APPL. NO. 4254 OF 2025

    CRIME NO.665/2024 OF PAYYANNUR POLICE STATION, KANNUR

       AGAINST        THE   ORDER   DATED   14.02.2025        IN   BAIL   APPL.

NO.1675 OF 2025 OF HIGH COURT OF KERALA

PETITIONER/4TH ACCUSED:

            NIMI.I
            AGED 34 YEARS
            W/O MOHAMMED SIYAD, EROSS,
            PANAYAMBALAM, THAZHUTHALA,
            KOTTIYAM.P.O., KOLLAM DISTRICT., PIN - 691571

            BY ADVS.
            P.V.ANIL
            M.REVIKRISHNAN


RESPONDENT/STATE:

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

            BY ADV
            SRI.HRITHWIK C.S - SR.PP


THIS   BAIL    APPLICATION      HAVING      COME   UP   FOR    ADMISSION     ON
28.03.2025, ALONG WITH BAIL APPL.NO.4241/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 B.A.NO.4241 OF 2025               15
        &
CONNECTED CASES
                                                       2025:KER:26721



                    P.V.KUNHIKRISHNAN, J
                  --------------------------------------
          B.A.Nos.4241, 4242, 4243, 4244, 4245,
        4246, 4247, 4248, 4249, 4250, 4251, 4252,
                       4253 & 4254 of 2025
         -------------------------------------------------------
           Dated this the 28th day of March, 2025

                         COMMON ORDER

These Bail Applications are filed under Section 483 of

Bharatiya Nagarik Suraksha Sanhita. These Bail Applications

are connected and therefore, I am disposing of these cases

by a common order.

2. Petitioner in these cases are one and the

same. Petitioner is the accused in Crime Nos.702 of 2024 of

Thalassery Police Station, 664 & 665 of 2024 of Payyannur

Police Station, 733, & 744 of 2024 of Mattannur Police

Station, 590 & 642 of 2024 of Mayyil Police Station, 292, 344,

& 388 of 2024 of Pinarayi Police Station and Crime Nos.677,

657, 589 & 585 of 2024 of Chakkarakkal Police Station,

registered alleging offences punishable under Sections 406,

420, 468, 471, 465 & 34 of IPC and in Crime No.642 of 2024,

the alleged offences are under Sections 318, 338, 61 and 3(5)

& CONNECTED CASES 2025:KER:26721

of the Bharatiya Nyaya Sanhita (BNS), 2023. Petitioner was

arrested on 12.03.2025 and she is in custody.

3. The prosecution case in all these cases are

similar. It is alleged that the accused in these cases deceived

the defacto complainants by falsely promising a job in Indian

Railways and thus collected huge amount. It is the

prosecution case that some amount is credited to the account

of the petitioner also.

4. Heard counsel for the petitioner and the

Public Prosecutor.

5. The counsel for the petitioner submitted that

the petitioner surrendered before the Investigating Officer as

directed by this Court in Annexure A3 order and after

interrogation, she was arrested on 12.03.2025. The counsel

submitted that the petitioner is a lady and her husband is

suffering from different illness. She is ready to co-operate

with the investigation, indefinite incarceration of the

petitioner is not necessary. It is also submitted that the

interrogation is already over.

& CONNECTED CASES 2025:KER:26721

6. Public Prosecutor opposed the bail

application. The Public Prosecutor submitted that huge

amount is credited to the account of the petitioner and she is

also involved in the scam.

7. This Court considered the contention of the

petitioner and the Public Prosecutor. It is true that the

allegations against the petitioner is very serious. It is

surprising to see that people are paying huge amount for

getting back door appointment to strangers. It is fundamental

that an appointment in Railway will be done only through the

procedure prescribed by the Railway Recruitment Board.

How this defacto complainants paid this huge amount to

strangers for getting appointment in the Railway is

surprising. I don't want to make an observation about the

same. Arrest of the petitioner is recorded in all these cases.

She is in custody from 12.03.2025.

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

& CONNECTED CASES 2025:KER:26721

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

& CONNECTED CASES 2025:KER:26721

and jail is an exception" is a settled law.

Even in a case like the present case where

there are stringent conditions for the

grant of bail in the relevant statutes, the

same rule holds good with only

modification that the bail can be granted if

the conditions in the statute are satisfied.

The rule also 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

& CONNECTED CASES 2025:KER:26721

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 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 this

case, this Bail Application is 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

& CONNECTED CASES 2025:KER:26721

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 person acquainted

with the facts of the case so as to dissuade

her 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 she is

accused, or suspected, of the commission of

which she is 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

& CONNECTED CASES 2025:KER:26721

of Kerala [2025 SCC OnLine KER 1260]

is applicable in this case also.

6. 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 the jurisdictional

court to cancel the bail, if there is any

violation of the above conditions.

Sd/-

P.V.KUNHIKRISHNAN JUDGE

MSA

 
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