Citation : 2025 Latest Caselaw 5629 Ker
Judgement Date : 28 March, 2025
BAIL APPL.Nos.2634,2577, 2579 OF 2025 1
2025:KER:27187
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. 2577 OF 2025
CRIME NO.127/2025 OF Atholy Police Station, Kozhikode
PETITIONER/S:
1 SHAMEER SALAHUDHEEN
AGED 32 YEARS
S/O SALAHUDHEEN, SHAMEER MANZIL, VENCHEMP, PUNALUR,
KOLLAM, PIN - 691333
2 MISHAJUDHEEN
AGED 38 YEARS
S/O MAARI SAAHIB, KAIRALI NAGAR, AYATHIL, KOLLAM
CITY, PIN - 691021
BY ADVS.
AMAL PARTHASARADHY
GIBI.C.GEORGE
RESPONDENT/S:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
2 NISA
AGED 45 YEARS
D/O MOOSAKOYA, THAZHEPEEDIKAVEETTIL OLIVU,
KONAGANNUR, ATHOLI P.O, KOZHIKODE, PIN - 673315
BAIL APPL.Nos.2634,2577, 2579 OF 2025 2
2025:KER:27187
BY ADVS.
MUHAMMED SHAFI .M
T.RASINI(K/000090/2017)
ADHEELA NOWRIN(K/000855/2020)
RAMEESA RASHEED(K/004484/2024)
OTHER PRESENT:
sri.noushad.k.a, sr.pp
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.03.2025, ALONG WITH Bail Appl..2579/2025, 2634/2025, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
BAIL APPL.Nos.2634,2577, 2579 OF 2025 3
2025:KER:27187
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. 2579 OF 2025
CRIME NO.128/2025 OF Atholy Police Station, Kozhikode
PETITIONER/S:
1 SHAMEER SALAVUDHEEN
AGED 32 YEARS
S/O SALAVUDHEEN, SHAMEER MANZIL, VENCHEMPU, PUNALUR,
KOLLAM, PIN - 691333
2 MISHAJUDHEEN
AGED 38 YEARS
S/OMAARI SAHIB, KAIRALI NAGAR, AYATHIL, KOLLAM, PIN -
691021
BY ADVS.
AMAL PARTHASARADHY
GIBI.C.GEORGE
RESPONDENT/S:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
2 NISA K
AGED 45 YEARS
W/O ABDUL GAFOOR, THAZHEPEEDIKAVEETTIL OLIVU,
BAIL APPL.Nos.2634,2577, 2579 OF 2025 4
2025:KER:27187
KONGANNUR, ATHOLI P.O, KOZHIKODE, PIN - 673315
BY ADVS.
MUHAMMED SHAFI .M
T.RASINI(K/000090/2017)
ADHEELA NOWRIN(K/000855/2020)
RAMEESA RASHEED(K/004484/2024)
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.03.2025, ALONG WITH Bail Appl..2577/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
BAIL APPL.Nos.2634,2577, 2579 OF 2025 5
2025:KER:27187
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. 2634 OF 2025
CRIME NO.128/2025 OF Atholy Police Station, Kozhikode
PETITIONER/S:
SABU BASHEER
AGED 42 YEARS
S/O BASHEER, PROPRIETOR YR TRADING, AYOOR,
EDAMULAKKAL, KOLLAM CITY, PIN - 691306
BY ADVS.
AMAL PARTHASARADHY
GIBI.C.GEORGE
RESPONDENT/S:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
KERALA, PIN - 682031
2 NISA K
AGED 45 YEARS
D/O MOOSAKOYA, THAZHEPEEDIKAVEETTIL OLIVU, KONGANNUR,
ATHOLI, KOZHIKODE, PIN - 673315
BY ADVS.
MUHAMMED SHAFI .M
BAIL APPL.Nos.2634,2577, 2579 OF 2025 6
2025:KER:27187
T.RASINI(K/000090/2017)
ADHEELA NOWRIN(K/000855/2020)
RAMEESA RASHEED(K/004484/2024)
THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
28.03.2025, ALONG WITH Bail Appl..2577/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
BAIL APPL.Nos.2634,2577, 2579 OF 2025 7
2025:KER:27187
P.V.KUNHIKRISHNAN, J
--------------------------------------
B.A. Nos. 2577, 2579 & 2634 of 2024
------------------------------------------------
Dated this the 28th day of March, 2025
ORDER
These Bail Applications 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 B.A No.2577/2025 are the
accused in Crime No.127/2025 of Atholy Police Station and
petitioners in B.A Nos. 2634/2025 & 2579/2025 are the accused
in Crime No.128/2025 of Atholy Police Station.
4. The allegation in Crime No.127/2025 is that,
the petitioner assured the defacto complainant that, they will
deliver household items to the establishment run by the defacto
complainant. It is alleged that the accused persons assured to
2025:KER:27187 the defacto complainant that, they will deal with all GST related
matters of the defacto complainant. It is alleged that accused
Nos.1 to 5 made fake bill of Rs.17,78,100/- in the name of the
defacto complainant's company, to the company's account with
an intention to cheat the defacto complainant and her husband.
5. The prosecution case in Crime No.128/2025 is
that, the accused Nos.1 to 4 assured the defacto complainant
from November 2023 onwards that, they will deliver household
items to the establishment run by the defacto complainant
named as "Olive Enterprises". It is alleged that the accused
persons assured to the defacto complainant that they will deal
with all GST related matters of the defacto complainant. It is
alleged that accused Nos.1 to 4 made fake bills of
Rs.99,65,662/- in the name of the defacto complainant's
company.
6. Heard counsel for the petitioners and the Public
Prosecutor.
2025:KER:27187
7. When these bail applications came up for
consideration, this Court passed the following order on
19.03.2025.
"Petitioners in these bail applications are the accused in Crime Nos.127/2025 & 128/2025 of Atholy Police Station.
2. When these bail applications came up for consideration, this Court directed the petitioners to surrender before the Investigating Officer. Now, it is submitted that the petitioners were not able to appear before the Investigating Officer because they apprehend arrest in connection with another case. That is not a reason for not appearing before the Investigating Officer. When the petitioners are appearing before the Investigating Officer based on the order from this Court, the police officer cannot record the arrest of the petitioners in connection with another case. At this stage, the counsel appearing for the petitioner submitted that the petitioners are ready to appear before the Investigating Officer once again.
3. If that be the case, the petitioners shall appear before the Investigating Officer on 24.03.2025. The petitioners shall not be arrested till the next posting date. Post on 28.03.2025."
8. Today, when the matter came up for
consideration, the Public Prosecutor submitted that no further
2025:KER:27187 custodial interrogation of the petitioners is necessary in these
crimes. There may be a direction to co-operate with the
investigation. If that is the case, there is no question of
custodial interrogation. The counsel appearing for the defacto
complainant seriously opposed the bail application. But, the
investigating officer submits before this Court that no custodial
interrogation is necessary. Therefore, the petitioners can be
directed to appear before the investigating officer once again to
complete the procedures. If the arrest is recorded, there can be
a direction to release the petitioners on bail, after imposing
stringent conditions.
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
2025:KER:27187 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 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
2025:KER:27187 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.
12. 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.
2025:KER:27187
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/her
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.
2025:KER:27187
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. 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.
8. If any of the above conditions
are violated by the petitioners, the
jurisdictional Court can cancel the bail in
2025:KER:27187 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 SKS
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!