Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Muhammad Hashim vs State Of Kerala
2025 Latest Caselaw 10028 Ker

Citation : 2025 Latest Caselaw 10028 Ker
Judgement Date : 24 October, 2025

Kerala High Court

Muhammad Hashim vs State Of Kerala on 24 October, 2025

Author: K.Babu
Bench: K. Babu
                                                      2025:KER:79208


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

                  THE HONOURABLE MR.JUSTICE K. BABU

   FRIDAY, THE 24TH DAY OF OCTOBER 2025 / 2ND KARTHIKA, 1947

                    BAIL APPL. NO. 12692 OF 2025

        CRIME     NO.428/2025    OF   PANDIKAD     POLICE   STATION,

MALAPPURAM AGAINST THE ORDER/JUDGMENT DATED 17.09.2025 IN CMP

NO.3198 OF 2025 OF JUDICIAL MAGISTRATE OF FIRST CLASS -II,

PERINTHALMANNA.

PETITIONER:

          MUHAMMAD HASHIM.,
          AGED 36 YEARS,
          S/O. IBRAHIM, ITTITHARAYIL HOUSE,
          PUNNAYOOR VILLAGE, AKALAD DESOM,
          CHAVAKKAD TALUK, THRISSUR, PIN - 680 506.


          BY ADVS.
          SRI.V.V.JOY
          SHRI.HEMANTH H.
          SMT.SRUTHI RAJIT




RESPONDENTS:

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

    2     NASIYA
          W/O SHAMEER, VATTIPARAMBATH HOUSE,
          PANDIKKAD, MALAPPURAM, PIN - 676 521.
 Bail Appl. Nos.12426 and 12692 of 2025
                                               2025:KER:79208
                                         -2-

              SRI.M.C.ASHI (PP)



       THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
24.10.2025, ALONG WITH Bail Appl.12426/2025, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
 Bail Appl. Nos.12426 and 12692 of 2025
                                                        2025:KER:79208
                                           -3-


               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                         PRESENT

                    THE HONOURABLE MR.JUSTICE K. BABU

    FRIDAY, THE 24TH DAY OF OCTOBER 2025 / 2ND KARTHIKA, 1947

                        BAIL APPL. NO. 12426 OF 2025

     CRIME NO.428/2025 OF PANDIKAD POLICE STATION, MALAPPURAM

PETITIONERS:

      1       HAMSHEER @ ACHIKKA.,
              AGED 30 YEARS
              S/O.HANEEFA, PANIKKA VEETTIL HOUSE, BABY ROAD,
              MANATHALA, CHAVAKKAD, THRISSUR,
              PIN - 680 506.

      2       AFSAL.,
              AGED 35 YEARS,
              S/O.ABDU, KIZHAKKAKATH HOUSE, BEEVIPPADI,
              KARIMBULLU, VELIYANKODE, MALAPPURAM,
              PIN - 679 579.

      3       MUSTHAFA @ FAYAS.,
              AGED 28 YEARS,
              S/O.HANEEFA, THERUVATH HOUSE, VELIYANKODE,
              CHAVAKKAD, THRISSUR, PIN - 680 506.

      4       SHAMSEER.,
              AGED 30 YEARS,
              S/O.SHANU, PUTHUVEETTIL HOUSE, PUTHANKADAPPURAM,
              CHAVAKKAD, THRISSUR, PIN - 680 506.

      5       MUHAMMED SHAFI P.,
              AGED 29 YEARS,
              S/O IBRAHIM, PENGATTAYIL HOUSE, PERUMPADAPPU POST,
              ARIYOOR, MALAPPURAM, PIN - 679 580.

      6       NISHAD P M.,
              AGED 28 YEARS,
 Bail Appl. Nos.12426 and 12692 of 2025
                                                        2025:KER:79208
                                         -4-

              S/O.MUHAMMEDUNNI, PUTHUPPARAKKAL HOUSE,
              AKALAD POST, THRISSUR, PIN - 680 518.

      7       SHANAVAS.,
              AGED 31 YEARS,
              S/O SUJABHUDEEN, SHIJNA MANZIL, KOKKOD POST,
              KOTTARAKKARA, KADUVAPPARA, KOLLAM,
              PIN - 691 506.


              BY ADVS.
              SRI.V.V.JOY
              SMT.SRUTHI RAJIT
              SHRI.HEMANTH H.




RESPONDENTS:

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

      2       XXXXXXXXXX
              XXXXXXXXXX XXXXXXXXXX


              BY ADV SHRI.AMAL PARTHASARADHY


       THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
24.10.2025, ALONG WITH Bail Appl..12692/2025, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
 Bail Appl. Nos.12426 and 12692 of 2025
                                                                     2025:KER:79208
                                         -5-

                               K.BABU, J.
                      ------------------------------------
            Bail Appl. Nos.12426 and 12692 of 2025
                              ------------------------------------
                    Dated this the 24th day of October, 2025

                                   ORDER

These are applications filed under Section 483 of the

Bharatiya Nagarik Suraksha Sanhita, 2023.

2. The petitioners are accused Nos.1 to 4 and 8 to

11 in Crime No.428 of 2025 of Pandikad Police Station. The

offences alleged are punishable under Sections 127(3), 140(1),

61(2), 115(2), 118(1), 109, 351(3), 111 and 311 r/w Section 3(5)

of the Bharatiya Nyaya Sanhita, 2023 ( for short 'BNS').

3. The prosecution case, as narrated in Annexure-

1 order in B.A.No.12692 of 2025 reads as follows:-

"On 12.08.2025, at 19.52 hours, at Pandikkad Amsom, in front of Pandikkad Tourist Home owing to certain financial transactions between accused No.1 and the husband of the defacto complainant while abroad, and with the intention of eliminating the said husband, accused Nos.1 to 15 criminally conspired together, kidnapped him, wrongfully detained him, and thereafter assaulted him with hands and weapons while demanding ransom money. Accordingly, the accused have committed offences punishable under Sections 127(3), 140(1) 61(2), 115(2), 118(1), 109, and 351(3) read with Section 3(5) of the Bharatiya Nyaya Sanhita (BNS). (Sic)"

Bail Appl. Nos.12426 and 12692 of 2025 2025:KER:79208

4. The petitioners were arrested on 15.08.2025

and 16.08.2025, and they have been in judicial custody since

then.

5. I have heard Sri.V.V.Joy., the learned counsel

for the petitioners and Sri.M.C.Ashi., the learned Public

Prosecutor.

6. The learned counsel for the petitioners

submitted that accused Nos.6 and 7 were released on bail as per

order dated 09.09.2025, in Crl.M.C.No.951 of 2025 of the

learned Sessions Judge.

7. The case of the petitioners is that the

investigation is practically over and further detention of the

petitioners is not required.

8. The learned Public Prosecutor opposed the bail

application on the ground that the petitioners have criminal

antecedents.

9. The learned counsel appearing for the de facto

complainant opposed the bail application on the ground that the

offences alleged are grave in nature and the petitioners have

criminal antecedents.

10. I have gone through the Case Diary. The Bail Appl. Nos.12426 and 12692 of 2025 2025:KER:79208

investigation is practically over and hence, further detention of

the petitioners is not required.

11. Having regard to the fact that the

investigation is practically over, I feel that the petitioners are

entitled to be released on bail.

In the result, these bail applications are allowed on the

following conditions: -

(a) The petitioners shall be released on bail on

their executing bond for Rs.50,000/- (Rupees fifty thousand only)

each with two solvent sureties each for the like sum to the

satisfaction of the jurisdictional Court.

(b) The petitioners shall appear before the

Investigating Officer on all Mondays, Wednesdays and Fridays

between 10.00 a.m and 11.00 a.m until further orders.

(c) The petitioners shall not leave the State of

Kerala without the permission of the Investigating Officer.

(d) The petitioners shall surrender their passports

before the jurisdictional Court. If they have no passport, the

petitioners shall file an affidavit to that effect within two weeks

after their release.

(e) The petitioners shall not commit any similar

offence while on bail.

Bail Appl. Nos.12426 and 12692 of 2025 2025:KER:79208

(f) The petitioners shall not try to influence the

prosecution witnesses or attempt to tamper with the evidence.

(g) If any of the bail conditions are violated by the

petitioners, the jurisdictional court will be at liberty to cancel the

bail, in accordance with law.

Sd/-

K.BABU, JUDGE ADS Bail Appl. Nos.12426 and 12692 of 2025 2025:KER:79208

APPENDIX OF BAIL APPL. 12692/2025

PETITIONER ANNEXURES

Annexure 1 A TRUE COPY OF THE ORDER OF THE JFCM COURT-II, PERINTHALMANNA DATED 17.09.2025 IN CMP NO. 3198/2025 ARISING FROM CRIME NO.428/2025 OF PANDIKKAD POLICE STATION. Bail Appl. Nos.12426 and 12692 of 2025 2025:KER:79208

APPENDIX OF BAIL APPL. 12426/2025

PETITIONER ANNEXURES

Annexure 1 A TRUE COPY OF THE COMMON ORDER OF THE SESSIONS COURT MANJERI DATED 23.09.2025 IN CRL.MC NO. 971/2025, CRL.MC 960/2025 AND CRL.MC 990/2025 ARISING FROM CRIME NO.428/2025 OF PANDIKKAD POLICE STATION.

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter